High Court Kerala High Court

Siyad Khan vs Kerala State Electricity Board … on 31 March, 2009

Kerala High Court
Siyad Khan vs Kerala State Electricity Board … on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6413 of 2009(V)


1. SIYAD KHAN,S/O.LATE SALIM KHAN,ANAS
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD REP; BY
                       ...       Respondent

2. TAHSILDAR(RR),PATHANAMTHITTA.

3. ASSISTANT ENGINEER,ELECTRICAL SECTION,

4. STATE OF KERALA,REP; BY ITS SECRETARY,

5. THE VILLAGE OFFICER, PATHANAMTHITTA.

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :31/03/2009

 O R D E R
                          K.M.JOSEPH, J.
        ------------------------------------------------------
                 W.P.(C) No. 6413 of 2009-V
           ----------------------------------------------
           Dated, this the 31st day of March, 2009

                         J U D G M E N T

Petitioner challenges Ext.P7 statement. Petitioner

seeks a direction to drop proceedings pursuant to Ext.P4

notice. Petitioner approached this court earlier and by Ext.P5

judgment petitioner was granted time to pay off the amount.

Petitioner filed review petition. The review petition was filed

alleging that there was final settlement on the basis of

Ext.P1 (a). It is stated that taking note of the fact that the

receipt was in respect of the particular demands raised, the

review petition was rejected. Sri.Philip Mathews, learned

counsel for the petitioner challenges Ext.P7. Ext.P7 is a

statement calling upon the petitioner to remit a sum of

Rs.85,056/- with interest at 24% upto May, 2008. Learned

counsel for the petitioner would contend that this is a case

where there is a minimum guarantee agreement. When the

connection is dismantled, petitioner cannot be called upon to

pay subsequent instalment, he submits. He relies on the

decision in Meledam Saw Mills vs. K.S.E.B. (1998 (2) KLT

WPC No.6413/2009 -2-

227). I feel that this issue is squarely covered against the

petitioner by virtue of the decision in Rajesh Vs. K.S.E.B.

(2006 (1) KLT 686). Learned counsel for the petitioner

submits that the interest charged is exorbitant and

unconscionable. Learned standing counsel points out that

interest at 24% upto November, 2008 is calculated. He

further submits that the issue is actually covered by Ext.P5

judgment as after referring to the argument based on interest

and noting the submission of the standing counsel that the

rate of interest is one provided in the agreement, petitioner

was given time to pay the amount. Of course, in Ext.P5 there

is a direction to charge interest in accordance with law. The

only ground taken is that the interest is exorbitant and

unconscionable and cannot be justified. Learned counsel for

the petitioner submits that petitioner is a driver and he has

financial difficulties. Considering all these aspects, the writ

petition is disposed of permitting the petitioner to pay off the

amount in Ext.P7 in three equal monthly instalments. The

first instalment shall be paid on or before 30.4.2009 and the

further instalments on or before the 30th day of every

WPC No.6413/2009 -3-

succeeding month. Interest will accrue in accordance with

law. If the petitioner does not pay any single instalment, he

will loose the benefit of this judgment and the respondents

will be free to proceed against the petitioner in accordance

with law.

(K.M.JOSEPH)
JUDGE.

MS