IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30002 of 2008(V)
1. T.SREEDHARAN, THANISSERY HOUSE,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DISTRICT COLLECTOR, THRISSUR.
3. THE DEPUTY CHIEF ENGINEER,
4. THE ASSISTANT ENGINEER,
For Petitioner :SRI.M.V.BOSE
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :31/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No 30002 OF 2008
.........................................................................
Dated this the 31st March , 2010
J U D G M E N T
The petitioner has approached this Court with the
following prayers:
“i) To call for the entire records leading
upto Exhibit P4 and to quash the same by the
issuance of a writ of certiorari or any other
writ, direction or order.
ii) To issue a writ of mandamus
compelling the respondents to shift the energy
meter and connection of consumer Number
878 as shown in Ext.P5 without insisting on
the conditions laid down in Ext.P4.
iii) to issue any other order or direction
as this Honourable court may deem fit and
proper in the nature and circumstances of the
case; and
iv) to award the cost of the petitioner in
these proceedings.
W.P.(C) No 30002 OF 2008
2
2. The learned Counsel for the petitioner submits that the
subject matter in dispute is to have the ‘meter’ shifted from the
premises where it is now situated, which actually belongs to
the brother of the petitioner as on date, by virtue of partition
effected in the meanwhile and to have the same installed at the
premises of the petitioner, stating that the petitioner is ready
and willing to satisfy all necessary requirements, since the line
can be drawn providing such connection directly to the premises
of the petitioner, from the line and post standing on the
‘eastern side’ of the property of the petitioner .
3. The learned Standing Counsel appearing for the
respondent Board submits that an additional counter affidavit
has been filed today, wherein it is stated that the Board is ready
and willing to provide electric connection directly to the
petitioner’s premises from the line and post situated on the
‘eastern side’ of the property and to have the ‘meter’ shifted from
the building/premises belonging to the brother of the petitioner,
on condition that the petitioner deposits a sum of Rs.1016/- as
cost under various heads and also executes necessary
W.P.(C) No 30002 OF 2008
3
agreement, indemnity bond etc. as prescribed.
4. The learned Counsel for the petitioner submits that the
above requirements will be satisfied forthwith. On complying
with the conditions as above, the respondent Board shall provide
electric connection to the premises of the petitioner within
‘three’ days thereafter. It is also made clear that if there is any
hindrance to take back the ‘meter’ from the existing premises,
the Board is at liberty to approach the police authorities for
necessary assistance and on such an event, the same shall be
provided by the authorities concerned, on production of a copy
of the judgment. The entire proceedings shall be completed by
the ‘Board’ within a period of one week from the date of receipt
of a copy of this judgment.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk