IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14941 of 2008(D)
1. M/S.COCHIN HOSPITAL,M.G ROAD,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT ENGINEER,
3. ASSISTANT ENGINEER,
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/05/2008
O R D E R
K.T. SANKARAN, J.
````````````````````````````````````````````````````
W.P.(C) No. 14941 OF 2008 D
````````````````````````````````````````````````````
Dated this the 19th day of May, 2008
J U D G M E N T
Learned counsel on both sides submit that the writ
petition itself can be disposed of on merits.
2. The prayer in the writ petition is to quash Ext.P3
demand notice cum disconnection notice for realisation of a
sum of Rs.3,05,247/- from the petitioner. It is submitted that
the amount claimed under Ext.P3 amounts to penalty and that
no final orders are passed after hearing the petitioner. It is
stated that the petitioner has submitted Ext.P4 objection
before the 3rd respondent. Learned standing counsel submits
that final orders will be passed within a period of one month
after hearing the petitioner. The submission is recorded. The
3rd respondent shall hear the petitioner and dispose of the
matter finally within a period of one month. Till then, recovery
WPC.14941/08
: 2 :
proceedings as per Ext.P3 shall be kept in abeyance on
condition that the petitioner remits a sum of Rs.50,000/-
(Rupees fifty thousand only) within a period of ten days from
today.
The writ petition is disposed of as above.
(K.T.SANKARAN, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE