High Court Kerala High Court

Valsa K.K vs The Assistant Engineer on 14 November, 2008

Kerala High Court
Valsa K.K vs The Assistant Engineer on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33634 of 2008(D)


1. VALSA K.K.
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD

                For Petitioner  :SRI.K.G.UNNIKRISHNAN NAIR

                For Respondent  : No Appearance

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

 Dated :14/11/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 33634 OF 2008 D
             ````````````````````````````````````````````````````
           Dated this the 14th day of November, 2008

                            J U D G M E N T

Petitioner challenges Ext.P7. Petitioner has preferred

Ext.P8 objection apparently taking note of the wording of Ext.P7

that it is a provisional invoice. Learned standing counsel points

out that actually it is not a provisional invoice as such but it is a

short assessment bill. He points out that the petitioner can either

approach the Executive Engineer or the Consumer Grievance

Redressal Forum. Accordingly, writ petition is disposed of as

follows.

If the petitioner prefers a petition before the Consumer

Grievance Redressal Forum, Ernakulam, within one week from

today, the Consumer Grievance Redressal Forum, Ernakulam will

look into the petition and take a decision thereon, after affording

an opportunity for hearing to the petitioner, within two months from

the date of filing of the petition. Till such decision is taken, there

will be no disconnection pursuant to Ext.P7 bill.

(K.M.JOSEPH, JUDGE)
aks