IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27730 of 2009(I)
1. SR.ADELAIDE, MANAGER,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE KERALA STATE ELECTRICITY
3. KERALA STATE ELECTRICITY BOARD,
4. STATE OF KERALA REP. BY SECRETARY TO
For Petitioner :SRI.C.D.DILEEP
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 27730 of 2009
.................................................
Dated this the 5th day of October, 2009
J U D G M E N T
The petitioner is the Manager of a private educational
institution. The institution has an electricity connection. They
are aggrieved by Exts.P1 ans P2 orders, by which electricity
charges have been demanded from them under LT VII A tariff.
According to the petitioner, the petitioner is liable to pay
electricity charges only under LT VI A tariff. They also rely on
the decision of this court in Bro.Joseph Antony v. KSEB [2009
(3) KLT 1022], wherein a Division Bench of this court has held
that private educational institutions are liable to be classified
only under LT VI A tariff for electricity charges.
2. I have heard the standing counsel appearing for the
KSEB also.
3. In view of the said decision, the petitioner is entitled to
succeed in this writ petition. Accordingly, Ext.P2 is quashed. It
is declared that the petitioner is liable to pay electricity charges
only under LT VIA tariff. Excess amount paid by the petitioner
W.P(C) No. 27730 of 2009 -2-
under LT VII A tariff shall be adjusted against future bills of the
petitioner.
The writ petition is allowed as above.
S. SIRI JAGAN, JUDGE
rhs