High Court Kerala High Court

Meenakshiamma.P.N vs Kerala State Electricity Board on 18 November, 2009

Kerala High Court
Meenakshiamma.P.N vs Kerala State Electricity Board on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33063 of 2009(C)


1. MEENAKSHIAMMA.P.N,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,ELECTRICAL

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/11/2009

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                  W. P (C) Nos. 33063, 33085, 33096
                            & 33115 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 18th November, 2009.

                             J U D G M E N T

The petitioners in these writ petitions are aggrieved by demand

for penalty for unauthorised extension from the electricity connection

given to the petitioners. According to them, they are not guilty of any

violations as contended by the Kerala State Electricity Board.

Learned standing counsel for the Electricity Board submits that if

the petitioners file objections to the bills, the same would be

considered and the demand would be finalised only thereafter. In the

above circumstances, the writ petitions are disposed of with the

following directions:

The impugned demand would be treated as provisional bills.

The petitioners shall file objections to these bills within two weeks

from today. On receipt of their objections, the 2nd respondent, in all

these writ petitions, shall consider the objections and pass final orders

in the matter. Till orders are thus passed, the demand would not be

enforced.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.