High Court Kerala High Court

M.V.Ullas vs Kerala State Electricity Board on 5 December, 2008

Kerala High Court
M.V.Ullas vs Kerala State Electricity Board on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 20855 of 2002(G)


1. M.V.ULLAS, MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, ELECTRICAL

3. THE ASST. EXECUTIVE ENGINEER,

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  :SRI.KODOTH SREEDHARAN, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/12/2008

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                         O.P.No. 20855 of 2002-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 5th day of December, 2008.

                                 JUDGMENT

The petitioner is conducting a small scale industrial unit. He is having

an electric connection with consumer No.5895 KJR. The connected load

sanctioned is 86 KW.

2. After inspection of the premises, Ext.P1 mahazar was issued to the

petitioner. The authorities found an unauthorised connected load of 11 KW.

Accordingly, penal bill was also issued to the petitioner along with Ext.P2

letter. As per Ext.P3, the demand is for Rs.1,52,678/-. This was challenged

before the Appellate Authority and the appeal was dismissed as per Ext.P5.

3. The legal issue that is raised, is whether under Regulation 42(d)

of the Conditions of Supply of Electrical Energy, the authorities could have

charged three times of the fixed charges and energy charges simultaneously.

This court in the decisions in J.D.T. Islam Orphanage Committee v. Asst.

Engineer, K.S.E.B. (2007 (3) KLT 388) and George Joseph v. K.S.E.B.

and others (ILR 2008 (4) Ker. 377), has held that imposition of three times

of fixed charges and energy charges cannot be justified and accordingly the

Board was directed to impose only three times of fixed charges. I

OP 20855/2002 2

respectfully follow the said view taken by this court in the above said

decisions. Here, no theft of energy is involved.

4. Accordingly, Exts.P3 and P5 are quashed. The respondents are

entitled to levy only three times of fixed charges alone. The Board will

delete the amount claimed towards energy charges which was billed at twice

the tariff. The respondents shall issue a revised bill to the petitioner

showing the actual amount due. The amount already deposited during the

pendency of the original petition will be adjusted towards the bill in

question. Any excess amount collected, will be adjusted towards future

bills.

The original petition is allowed as above. No costs.





                                     (T.R. Ramachandran Nair, Judge.)



kav/

OP 20855/2002    3




                        T.R. Ramachandran Nair, J.

                    - - - - - - - - - - - - - - - - - - - - - -
                              O.P. No.20855 of 2002
                    - - - - - - - - - - - - - - - - - - - - - -




                                            JUDGMENT




                                  5th December, 2008.