High Court Kerala High Court

M/S. Customer Line Private Ltd vs Kerala State Electricity Board on 26 May, 2010

Kerala High Court
M/S. Customer Line Private Ltd vs Kerala State Electricity Board on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16140 of 2010(N)


1. M/S. CUSTOMER LINE PRIVATE LTD.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.ZAKEER HUSSAIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :26/05/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J
                    --------------------------------------------
                     WP(C) NO. 16140 OF 2010
                    --------------------------------------------
             Dated this the 26th day of May, 2010

                                JUDGMENT

The petitioner has approached this Court with the following prayers:

(i) Issue a writ of certiorari or any other
appropriate writ order or direction to quash Exts.P6 and
P8;

(ii) Issue a writ of mandamus or any other
appropriate writ, order or direction directing the Asst.
Engineer to take a decision on Ext.P7 and P9;

(iii) Issue a writ of mandamus or any other
appropriate writ, order or direction directing the
respondents not to take any steps to recover amounts
covered by the impugned bills at the LT 7 tariff, nor to
disconnect the connection provided to the petitioner’s
premises for non payment of bills under the impugned bills;

(iv) To declare that the petitioner is not liable to
be treated as a call centre and therefore not liable to pay
electricity tariff under LT 7 A.

(v) Grant such other reliefs as are just and
proper in the nature of this case.

2. The learned standing counsel appearing for the respondent

submits that the petitioner is very much having an effective alternate

remedy, if aggrieved in any manner, by approaching the Consumer

Grievance Redressal Forum and hence that the Writ Petition is not

maintainable at all. The learned counsel for the petitioner submits that the

petitioner intends to avail the statutory remedy, but was constrained to

2
WP(C) No. 16140/2010

approach this Court by filing the Writ Petition because of the coercive

steps stated as being pursued by the respondent, causing disconnection

of electric supply.

3. Considering the facts and circumstances, the petitioner is

permitted to avail the statutory remedy by filing necessary proceedings

before the Chairman, CGRF, Ernakulam, against the impugned bills. If any

such proceedings are filed within one week from the date of receipt of a

copy of this judgment, the same shall be considered and appropriate

orders shall be passed after hearing the petitioner as expeditiously as

possible, at any rate, within two weeks thereafter. So as to enable the

petitioner to pursue such exercise, the respondents are directed not to

disconnect the electric supply in respect of the present cause of action, for

a period of one month and it will be subject to the orders to be passed by

the CGRF, Ernakulam. The Chairman CGRF, Ernakulam is ‘suo-motu’

impleaded as the additional 3rd respondent in the Writ Petition and the

learned standing counsel entered appearance on the said additional

respondent as well.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON
JUDGE
dnc