High Court Kerala High Court

V.P. Abdulla vs Kerala State Electricity Board on 14 October, 2010

Kerala High Court
V.P. Abdulla vs Kerala State Electricity Board on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29630 of 2005(B)


1. V.P. ABDULLA, S/O. MOIDEEN KUTTY,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI P.CHANDRASEKHARA PILLAY (RETD.DIST.JUDGE

 Dated :14/10/2010

 O R D E R

THE HON’BLE MR.JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
AND
SRI.P.CHANDRASEKHARA PILLAY
(RETD.DISTRICT JUDGE)

– – – – – – – – – – – – – – – – – – – – – –

W.P.(C) NO.29630 OF 2005

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 14TH DAY OF OCTOBER, 2010

PROCEEDINGS

Counsel for the petitioner and the parties are present. The

representative of the Electricity Board Mr.Mohammed Salai,

Asst. Executive Engineer, Kondotty Electrical Sub Division is

also present. The actual dispute of the petitioner is that he is

prepared to pay the balance amount of Rs.30,848/- which was

due on the date of filing of the appeal before the Chief Engineer.

His only grievance is that the appeal which has filed before the

Chief Engineer, delayed for 3 years to be taken up for hearing.

During this period, Electricity Board charged interest at the rate

of 24% which will work up to Rs.22,211. We are also told that

the petitioner has deposited an amount of Rs.13,265/- with the

Electricity Board as per the interim order of the High Court

dated 26.10.2005 as noted earlier. The petitioner is now

prepared to remit the balance amount of the original amount due

without interest. The representative of the Electricity Board

submits that he cannot take any decision of this proposal made

by the petitioner. He will have to refer the matter to the Deputy

W.P.(C) NO.29630 OF 2005
2

Chief Engineer, Electricity Board, Electrical Sub Division,

Manjeri. After getting the approval of the Deputy Chief

Engineer, Electrical Sub Division, Manjeri, he will revert back to

the Adalat. Call on 18.11.2010.

Sd/-

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)

Sd/-

P.CHANDRASEKHARA PILLAY
(RETD. DISTRICT JUDGE)

ss/.

//True Copy//

P.A to Judge