High Court Kerala High Court

Saj Flight Services (P) Ltd vs Kerala State Electricity Board on 3 July, 2007

Kerala High Court
Saj Flight Services (P) Ltd vs Kerala State Electricity Board on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20283 of 2007(M)


1. SAJ FLIGHT SERVICES (P) LTD.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. THE ASSISTANT ENGINEER,

5. THE DEPUTY CHIEF ENGINEER,

6. DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :03/07/2007

 O R D E R
                           C.N.RAMACHANDRAN NAIR,J

                -----------------------------------------

                      W.P.(C) NO.20283 of 2007

                -----------------------------------------


                Dated this the 3rd    day  of  July,  2007



                                 JUDGMENT

The petitioner’s grievance is that the Deputy Chief Engineer

disposed of their appeal against the penal interest through a

single line order. Unless the order is supported by reasons, the

petitioner will not be able to challenge the same. I find force in

this contention because an appellate authority is bound to

consider the grounds raised against the disputed bill and the

reasons for rejecting the appeal. In fact even the findings in the

mahazar are not referred to by the Deputy Chief Engineer. In the

circumstances, Ext.P10 is vacated with a direction to the 5th

respondent to restore the appeal on file and go through the

mahazar and other observations recorded by them and to

consider the penal bill with reference to rules and regulations and

the grounds raised by the petitioner. The petitioner will be given

an opportunity of being heard before final orders are issued. 5th

W.P.(C)NO.20283/2007 :2:

respondent is directed to dispose of appeal through a detailed

speaking order within a period of one month from the date of

production of a copy of this order.

The writ petition is disposed of.

C.N.RAMACHANDRAN NAIR,

JUDGE

css/

W.P.(C)NO.20283/2007 :3:

W.P.(C)NO.20283/2007 :4: