IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13192 of 2009(T)
1. NJANASWAMY, S/O. LATE GURUSWAMY,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/05/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.13192 of 2009
---------------------------------
Dated, this the 25th day of May, 2009
J U D G M E N T
The petitioner submits that the premises of his father, to
which consumer No.2759 has been allotted and energy supplied,
were inspected by the respondents, and Ext.P1 was issued
demanding payment of an amount of Rs.1,23,537/-. It being a
provisional demand, it is seen that the petitioner filed Ext.P2
objection. However, without deciding on Ext.P2, the respondents
insisted on paying the amount claimed under Ext.P1 and this led the
petitioner to file the writ petition challenging Ext.P1.
2. The learned standing counsel for the respondents on
instructions now informs that on receipt of Ext.P2 objection filed by
the petitioner, the petitioner was heard by the 2nd respondent on
08/05/2009. It is also submitted that at the time of hearing, the
petitioner sought time for production of certain documents, and
that since the documents have not been produced, final order has
not been passed.
WP(C) No.13192/2009
-2-
3. Taking note of the submissions thus made by both sides,
the writ petition is disposed of with the following directions:-
That it will be open to the petitioner to produce documents, if any,
before the 2nd respondent within ten days from today. It is directed
that in any event, the 2nd respondent shall pass final orders on
Ext.P1 demand in the light of Ext.P2 and the submissions made by
the petitioner on 08/05/2009, as expeditiously as possible, at any
rate, within three weeks from today. It is directed that in the
meanwhile, power supplied to the premises in question shall not be
disconnected for non-payment of the amount claimed in Ext.P1.
4. The petitioner shall produce a copy of this judgment
along with a copy of this writ petition before the 2nd respondent for
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg