High Court Kerala High Court

M/S.Aluva Techno Rubbers (P) Ltd vs The Kerala State Electricity … on 22 May, 2008

Kerala High Court
M/S.Aluva Techno Rubbers (P) Ltd vs The Kerala State Electricity … on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 674 of 2008()


1. M/S.ALUVA TECHNO RUBBERS (P) LTD
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE SPECIAL OFFICER REVENUE,

3. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :22/05/2008

 O R D E R
                      H.L.DATTU, C.J. & M.C.HARI RANI, J.
                            ------------------------------------------
                                 W.A. No.674 of 2008
                            ------------------------------------------
                        Dated, this the     22nd day of May, 2008

                                    JUDGMENT

H.L.Dattu, C.J.

The interim order passed by the learned Single Judge in W.P.(C).

No.24397 of 2007 dated 12th February, 2008 is the subject matter of this writ

appeal.

2. Petitioner is an industry. The respondent Board has issued a

demand notice inter alia directing the petitioner to pay up the arrears of

electricity charges. The demand so made is to the tune of Rs.85 lakhs.

According to the petitioner/appellant, he has already paid a sum of Rs.53 lakhs

towards the demand made by the respondent Board, and therefore, there was

no justification for the learned Single Judge to have directed him to pay the

balance amount of Rs.31 lakhs in monthly instalments.

3.Sri.P. Ravindran, learned senior counsel appearing for the appellant,

would submit that without there being an application by the Board either for

modification or for vacating the interim order, the learned Single Judge was not

justified in modifying the earlier order passed.

4. Sri.C.K.Karunakaran, learned counsel appears for the respondents

and justifies the impugned order.

5. The subject matter of the writ appeal is an interim order passed by

the learned Single Judge. The appellate court will entertain an appeal filed

W.A.No.674 of 2008
2

against an interim order if the interim order so passed is either arbitrary,

perverse or capricious or contrary to the precedents laid down by the Apex

Court.

6. In the instant case, the learned Single Judge has directed the

petitioner to pay up the amounts as demanded by the respondent Board subject

to the result of the writ petition. If for any reason he succeeds in the writ

petition, he would be entitled for refund of the amount paid by him during the

pendency of the writ petition.

7. In that view of the matter, we decline to entertain this writ appeal.

Accordingly, the writ appeal requires to be rejected and it is rejected. The

appellant is granted time to comply with the orders and directions issued by the

learned Single Judge commencing from 1st of July, 2008.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(M.C.HARI RANI)
JUDGE
vns/dk