IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1365 of 2011(U)
1. M/S.SOLAR PRODUCTS, MUDICKAL P.O.,
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :14/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.1365 of 2011
-----------------------------------------
Dated this the 14th day of January, 2011
JUDGMENT
The petitioner firm is a consumer of electrical energy. The
business premises of the petitioner firm was inspected by the
respondent on 28.12.2010. Thereafter Ext.P1 provisional order
accompanied by Ext.P2 invoice was issued demanding payment of
the sum of Rs.20,90,050/-. Upon receipt of Ext.P1 provisional
order the petitioner submitted Ext.P3 objections dated 8.1.2011.
Two days thereafter the sole respondent issued Ext.P4 letter
informing the petitioners that they are liable to pay the sum of
Rs.20,90,050/- as penalty for unauthorised use of energy. Ext.P4
is under challenge in this writ petition. The main contention
raised by the petitioner is that under Regulation 51(3) of the
Kerala State Electricity Board Terms and Conditions of Supply,
2005 and section 126(3) of the Electricity Act, 2003 the
respondent had a duty to hear the petitioner and pass a final
order and that having not been done, Ext.P4 cannot be sustained.
2. Sri.P.P.Thajudeen, learned standing counsel appearing
W.P(C).No.1365 of 2011
-:2:-
for the respondent Board fairly conceded that before Ext.P4 was
issued the respondent ought to have issued a final order
determining the amount payable, after affording the petitioner an
opportunity of being heard. The learned standing counsel
submitted that the respondent will hear the petitioner and pass a
final order after adverting to the various contentions raised in
Ext.P3. In the light of the submissions made at the Bar and
having regard to the fact that before Ext.P4 was issued the
petitioner was not heard and the petitioner’s contentions were not
considered and a final order in terms of Regulation 51(3) of the
Kerala State Electricity Board Terms and Conditions of Supply,
2005 and section 126(3) of the Electricity Act, 2003 was not
passed, I allow the writ petition, quash Ext.P4 and direct the
respondent to pass a final order after adverting to the contentions
raised by the petitioner in Ext.P3 reply and after affording the
petitioner an opportunity of being heard. Till such time, the
demand made in Exts.P1 and P2 shall not be enforced.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.1365 of 2011
—————————-
JUDGMENT
14th January, 2011