High Court Kerala High Court

M/S.Autumn Trees vs Kerala State Electricity Board on 7 April, 2008

Kerala High Court
M/S.Autumn Trees vs Kerala State Electricity Board on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11588 of 2008(D)


1. M/S.AUTUMN TREES, MUNNAR, IDUKKI
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT ENGINEER, APTS, VAZHAKULAM.

3. ASSISTANT ENGINEER, ELECTRICAL SECTION,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/04/2008

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J.
                  -----------------------------------------------
                      W.P.(C) No. 11588 OF 2008
                                       and
                           I.A. No. 5042 of 2008
                  -----------------------------------------------
                  Dated this the 7th day of April, 2008

                                 JUDGMENT

I.A. Allowed. The Writ Petition is treated as amended.

2. Heard learned counsel for the petitioner and the Standing

Counsel for the KSEB.

3. Ext.P3 provisional invoice was issued on 27.03.08.

Petitioner filed Ext.P4 objections thereto, on 01.04.08. On

02.04.08, Ext.P5 final bill has been issued. I do not think it as a

hasty action to have considered and disposed of the objections on

that day itself or even the succeeding day. But, that could be, only

if reasons were stated, rejecting the objections. The issuance of

final bill, Ext.P5, is not accompanied by reasons for confirming the

tentative decision contained in the provisional invoice. Under such

circumstances, I am inclined to set aside Ext.P5. I do so.

WPC No. 11588 OF 2008
2

4. Having regard to the totality of the facts and

circumstances, it is directed that, if the petitioner deposits an

amount of Rs.21,600/-, within one week from today, there shall be

no disconnection on account of Ext.P3 provisional invoice. The

competent authority will hear the petitioner on Ext.P4 objections, if

necessary, conduct appropriate inspections and take a final

decision on the issue.

The petitioner has two specific conditions. One is that the

alleged additional load is not there. Secondly, he says that even if

there is an additional connected load, the penalty could not be at

the rate at which it is now fixed. These issues shall be specifically

considered, while dealing with the objections.

The Writ Petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

ttb

WPC No. 11588 OF 2008
3

WPC No. 11588 OF 2008
4

WPC No. 11588 OF 2008
5