High Court Kerala High Court

T.V.K.Constructions vs The Kerala Minerals And Metals Ltd on 28 October, 2009

Kerala High Court
T.V.K.Constructions vs The Kerala Minerals And Metals Ltd on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26678 of 2009(D)


1. T.V.K.CONSTRUCTIONS,
                      ...  Petitioner

                        Vs



1. THE KERALA MINERALS AND METALS LTD.,
                       ...       Respondent

2. M/S. DEEPTHI TRANSPORT SERVICE,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :M/S.B.S.KRISHNAN ASSOCIATES, SC. KMML

The Hon'ble MR. Justice V.GIRI

 Dated :28/10/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                       -------------------------------------------
                        W.P(C).No.26678 OF 2009
                      -------------------------------------------
            Dated this the 30th day of November, 2009


                                  JUDGMENT

1.Read orders dated 5.10.2009 and 23.10.2009. There is no

appearance for the petitioner.

2.In Ext.P4 judgment rendered by this Court in writ jurisdiction,

the Electricity Board was directed to segregate the amounts

that have to be paid by the petitioner for the period for which

he was the licensee of the panchayat market. This Court

stated as follows:

“. . . . . . . . . . . . Since the bill in question has been

given to the petitioner in May, 2008, what is

necessary to be ascertained is whether this includes

any period from 1.4.2008. This is a matter for the

Electricity Board to verify and the learned counsel

for the petitioner undertakes that if any amount is

due for the period from 1.4.2008, that will be paid.

Counsel for the Electricity Board agrees that the

WPC.26678/09

2

energy charges for the period from 1.4.2008 will be

separately worked out and intimated to the

panchayat. It is directed that once the energy

charges for the period from 1.4.2008 is so intimated

by the Board to the panchayat, it will be open to the

panchayat to realise the same from the petitioner

and if he does not make payment of such amount, it

will be open to the panchayat to take steps for its

realisation”.

3.With the aforesaid, the Electricity Board carried out its duties

under that order and has intimated the panchayat accordingly.

The panchayat was issued the demand. In this writ petition,

the Electricity Board filed counter affidavit giving the details

and split up of the segregation made. It was after noticing

that counter affidavit that this Court issued the order dated

23.10.2009 calling upon the petitioner to file reply affidavit if

he has anything to say. Nothing is on record.

Having gone through the counter affidavit of the Electricity

Board, I find no ground to interfere with the impugned

WPC.26678/09

3

judgment and I am satisfied that the segregation has been

made to the satisfaction of the directions contained in Ext.P4

judgment. In the result, the writ petition fails and the same is

accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.1/12.