IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36613 of 2010(B)
1. POPULAR CARBIDES, V/44, OLD INDUSTRIAL
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (COMMERCIAL AND
3. SPECIAL OFFICER, K.S.E.B.,
4. FULL BOARD OF KERALA STATE ELECTRICITY
5. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/12/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.36613 of 2010
----------------------------------------
Dated 20th December, 2010
JUDGMENT
The petitioner, a consumer of the first respondent with
No.HTB 19/3053, is aggrieved by the calculation made as per Ext.P13
statement to the tune of Rs.34,02,568/- the petitioner has submitted
Ext.P14 representation before the fourth respondent. Admittedly, Ext.P14
representation is yet to be placed before the fourth respondent. In view
of the order I propose to pass in this writ petition, I do not think it
necessary to consider the facts and contentions any more. As noticed
hereinbefore, Ext.P14 has been preferred by the petitioner raising
grievances against Ext.P13 statement. Therefore, it is a matter to be
looked into by the fourth respondent. In the circumstances, this writ
petition is disposed of with a direction to the first respondent to place
Ext.P14 representation before the fourth respondent for its consideration.
This shall be done within a period of two weeks from the date of receipt of
a copy of this judgment. On receipt of Ext.P14 representation the fourth
respondent shall consider the same in accordance with law within a
further period of three months from the date of receipt of Ext.P14. It will
WP(C).No.36613/2010 2
be open to the petitioner to supplement Ext.P14 representation in case
the petitioner is desirous to do so within a period of one month from
today.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge