IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22398 of 2003(N)
1. V.VISWANATHA PILLAI, RAJASREE VIHAR,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
3. EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
For Petitioner :SRI.N.K.KARNIS
For Respondent :SRI.P.SANTHALINGAM, SC, KSEB
The Hon'ble MR. Justice C.S.RAJAN (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :27/06/2008
O R D E R
JUSTICE C.S.RAJAN
(RETD.JUDGE,HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
===================================
W.P.(C).No.22398 of 2003
===================================
Dated this the 27th day of June, 2008
AWARD
Smt.Vijayamma, the widow of the petitioner is present. The
counsel for the petitioner is also present. The Assistant
Executive Engineer, Kerala State Electricity Board is also
present representing the respondent. In the order of the Lok
Adalat dated 21.05.2008, it was recorded that the petitioner will
file a petition for One Time Settlement and it will be considered
by the K.S.E.B. Accordingly, the petition was filed by
Smt.Vijayamma, the widow of the petitioner. As per the
proceedings of the Deputy Chief Engineer, Electrical Circle,
Kottayam, dated 25.6.2008, sanction was accorded to allow the
consumer No.10005, Electrical Section, Ettumanoor to remit the
outstanding arrears on One Time Settlement basis with 12%
surcharge per annum. The above statement is recorded. In the
judgment dated 10th July 2006, in O.P.No.33821 of 2002, filed by
the very same petitioner, this Court held that there will not be
W.P.(C).No.22398/2003
2
any interest on interest. Therefore, while making settlement, the
Board will take into consideration the above observation of this
Court, that there will not be any interest on interest and the
above settlement will be in accordance with the rules governing
the One Time Settlement.
C.S.RAJAN
(RETD. JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs