High Court Kerala High Court

M/S. M.D.George & Compnay vs The Kerala State Electricity … on 28 March, 2007

Kerala High Court
M/S. M.D.George & Compnay vs The Kerala State Electricity … on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 19244 of 2002(N)


1. M/S. M.D.GEORGE & COMPNAY,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.B.JINNAH

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/03/2007

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J.

                     -----------------------------------

                        O.P. No. 19244 of 2002 N

                 -----------------------------------------

               Dated, this the 29th day of March, 2007


                               J U D G M E N T

Heard the learned counsel for the petitioner and the learned

Standing Counsel appearing for KSEB.

2. Petitioner is contesting Ext.P1 order in appeal whereunder

appellate authority has estimated the consumption for six months

on account of fault in petitioner’s electricity meter. Petitioner is a

stone crushing unit. The functioning of which is quite uneven as is

evident from Ext.P1 series of electricity bills produced by the

petitioner. On inspection by Anti Power Theft Squad, one phase of

the meter was not found to be working and consequently they

estimated consumption and raised the bills, which ended in Ext.P1.

Ext.P1 is under challenge in this OP. Since the power is distributed

normally in an even manner among the three phases, average

consumption in the two phases, which are working, are taken for

estimation of consumption in the phase, which is faulty. This

method was adopted by the appellate authority in estimating power

consumption. However, learned counsel for the petitioner relied on

Ext.P11 series of bills and contented that consumption recorded in

O.P.No. 19244/2002

-Page numbers-

subsequent bills after replacement of meter are relevant materials

which should have been taken into account by the appellate

authority. However, learned Standing Counsel pointed out that bills

for some months show that petitioner was virtually closed down and

therefore all subsequent bills cannot be taken. It is seen from

Ext.P11 series of bills that amount for some months go above Rs.

20,000/- and in some case reached up to Rs. 41,000/-. Therefore,

if the bills for subsequent months when petitioner was in full swing

operation was adopted then I am afraid the consequence will be

more disastrous to the petitioner. In the circumstance even though

in principle the argument is sound, I feel on account of judgment in

the case petitioner should not suffer more than the consequence of

order under challenge. I therefore uphold Ext.P10. Further

petitioner is granted three equal monthly installments to clear the

arrears, first of which will be paid on or before 30/04/2007 and

balance on or before last day of two succeeding months.

This OP is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg