High Court Kerala High Court

Tri-Tee Sea Foods (Pvt) Ltd vs Kerala State Electricity Board & … on 31 October, 2008

Kerala High Court
Tri-Tee Sea Foods (Pvt) Ltd vs Kerala State Electricity Board & … on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32150 of 2008(B)



1. TRI-TEE SEA FOODS (PVT) LTD.
                      ...  Petitioner

                        Vs

1. KERALA STATE ELECTRICITY BOARD & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.M.L.SAJEEVAN

                For Respondent  : No Appearance

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

 Dated :31/10/2008

 O R D E R
                          K. M. JOSEPH, J.
                   --------------------------------------
                    W.P.C. NO. 32150 OF 2008 B
                   --------------------------------------
                  Dated this the 31st October, 2008

                             JUDGMENT

The electric connection to the petitioner’s Unit which is

stated to be a Sea Foods Unit, stands disconnected, submits the

learned counsel for the petitioner. This is for non payment of

the electricity charges. There is no illegality as such alleged.

Financial stringency faced by the petitioner is the reason stated.

Instalment facility is sought. Learned standing counsel

appearing for the respondent Electricity Board submits that the

petitioner is bound to pay the regular bills and the Electricity

Board also is facing acute financial difficulties. In such

circumstances, the Writ Petition is disposed of as follows:

If the petitioner pays Rs.1,50,000/= (Rupees One Lakh and

Fifty Thousand) with reconnection charges, the electric

connection will be forthwith restored on condition that the

balance amount remaining to be paid will be paid within a

period of one month from today with interest accrued.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

                        // True Copy //

                                                     PS to Judge

WPC    2