IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16510 of 2008(M)
1. NISHAN, AGED 27 YEARS, KANNOLI VASUDEVAN
... Petitioner
Vs
1. SECRETARY,
... Respondent
2. EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER
4. ASSISTANT ENGINEER
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 16510 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of June, 2008
JUDGMENT
Petitioner had approached this court earlier and obtained Ext.P3
judgment, therein, in regard to the dispute the court directed the petitioner to
pay the principal amount within three weeks and directed the respondents to
take up the representation and to give any benefit that will be extended to
him and further time to pay off the further outstanding. The complaint of
the petitioner is that subsequent to that petitioner deposited the entire
principal amount as per Ext.P4 chelan and now the respondents have not
considered the application and has removed the apparatus for providing
electricity connection, not heeding to the petitioner’s protest.
2. I heard learned counsel for the respondents. He, on
instructions, submits that the Board is prepared to extend to the petitioner
the benefit of one time settlement scheme evolved by the Board, which shall
include reduction of rate of interest, if the petitioner is prepared to pay the
money in terms of the Scheme and what is more connection will be restored
to the petitioner. He also submits that the petitioner has to apply for the
benefit of one time settlement scheme.
WPC.16510/2008. 2
Recording the submission of the learned counsel for the
respondents, the writ petition is disposed of directing that if the petitioner
applies for the benefit of one time settlement scheme and remits the entire
amount in terms of the scheme within a period of two weeks from the date
of receipt of a copy of this judgment, the connection standing in the name of
the petitioner, which has been disconnected, will be restored immediately.
Petitioner will pay the reconnection charges also before reconnection is
restored.
(K.M. JOSEPH, JUDGE)
sb