IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1952 of 2009()
1. THE SREE BUDHA CENTRAL SCHOOL, REP. BY
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
3. THE PRINCIPAL SECRETARY TO GOVERNMENT,
4. THE KERALA STATE ELECTRICITY REGULATORY
For Petitioner :SRI.TPM.IBRAHIM KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/11/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
...............................................................................
W.A.No. 1952 OF 2009
.........................................................................
Dated this the 5th November, 2009
J U D G M E N T
P.R. Raman, J:
This appeal is filed against the judgment dated
06.04.2009, in W.P.(C) No. 10372 of 2008. The matter pertains
to classification of educational institutions under LT VII A
commercial tariff. This Court has disposed of the connected
cases, as per common judgment dated 17.08.2009, in W.A.No.
1064 of 2009 and connected cases, in the following lines:
“xx xx xx xx xx xx xx
22. For the various reasons stated as
above, we declare that inclusion of Self
Financing Educational Institutions under LT VII
(A) as a commercial consumer is bad in law in
so far as such differentiation is not for any of
W.A.No. 1952 OF 2009
2
the grounds specified under Section 62(3) of
the Act. Accordingly, we allow all the Writ
Appeals and the Writ Petitions. They will be
treated like falling under Tariff VI until any new
notification is issued in accordance with law”.
In the light of the above judgment, extending the
benefit of the judgment in W.A.No. 1064 of 2009 and connected
cases to the appellant herein, who is similarly placed, this Writ
Appeal is disposed of.
P.R. RAMAN,
JUDGE
P.R. RAMACHANDRA MENON,
JUDGE.
lk