IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 29502 of 2002(K)
1. P.K.OMANA, AGED 55 YEARS,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR (REVENUE RECOVERY),
3. THE CHIEF ENGINEER (HUMAN RESOURCE
4. THE KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.NOUSHAD THOTTATHIL
For Respondent :SRI.C.C.THOMAS, SC, K.S.E.B
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.29502 of 2002
....................................................................
Dated this the 4th day of January, 2008.
JUDGMENT
Even though O.P. is pending for the last five years, no counter or
statement is filed by the respondents. It is seen from Ext.P3 that the
amount claimed by KSEB from petitioner’s late husband towards loss
caused to it by serving as a Store Keeper was cancelled by this court vide
the said judgment. If Ext.P3 judgment has become final, then the Board is
not entitled to demand any compensation from petitioner’s late husband and
in turn adjustment against his entitlements. However, it is seen from
Ext.P5 that what is demanded is arrears of current charges. It is not known
how such huge arrears of current charges can fall due on petitioner’s
husband. The O.P. is accordingly disposed of directing the third respondent
to clarify as to what is the liability sought to be recovered. If it is the very
same demand that is cancelled by this court vide Ext.P3 judgment, he will
immediately recall the recovery proceedings. If it is any other liability or
arrears of current charges as claimed, then the entire details should be
furnished to the petitioner before proceeding with recovery for the petitioner
to challenge it, if she so desires. The third respondent is directed to issue
2
communication to the second respondent within one month from date of
receipt of copy of this judgment. The second respondent is directed to
proceed for recovery only if third respondent advises recovery after giving
details thereof.
C.N.RAMACHANDRAN NAIR
Judge
pms