Appellate Tribunal For Electricity Judgements

Garrison Engineer (West), … vs Madhyanchal Vidyut Vitran Nigam … on 2 May, 2006

Appellate Tribunal For Electricity
Garrison Engineer (West), … vs Madhyanchal Vidyut Vitran Nigam … on 2 May, 2006
Equivalent citations: 2006 ELR APTEL 215
Bench: A D Singh, K T A.A.


JUDGMENT

Anil Dev Singh, Chairperson

1. This appeal is directed against the Order of the Uttar Pradesh Electricity Regulatory Commission, Lucknow (for short “UPERC”) dated 29th April, 2005 rendered in Petition No. 210/2004. By that order the Commission rejected the prayer of the Appellant seeking refund of Rs. 27,67,12,230 Ed.: Value of Rs. 27,67,12,230 changed to Rs. 2,76,70,619 vide order dated 29.05.2006 in IA No. 58 of 2006 in Appeal No. 37 of 2005 paid by the Appellant to Madhayanchal Vidyut Vitran Nigam Ltd. (MVVNL) pursuant to the alleged wrong bills raised by the said Respondent for the following two spells:

(i) 16th September, 2001 to 8th November, 2002 (ii) 9th November, 2002 to 31st August, 2003.

2. The Appellant, Military Engineers Services (MES), Bareilly Cantt. receives electricity from the Uttar Pradesh Power Corporation Ltd., at a single take over point at 33 kVA main receiving station, and in turn supplies the same to the Cantonment of Bareilly, which has predominantly residential area. Besides, in pockets it has offices and commercial locations.

Earlier the sanctioned load of the Appellant was 2600 kVA but later on it was increased to 4500 kVA.

3. On 16th September, 2001, the Uttar Pradesh Power Corporation Ltd. in consonance with the Tariff Order passed by the U.P. Electricity Regulatory Commission dated 1st September, 2001 in exercise of the powers under Section 24 of the U.P. Electricity Reform Act, 1999, notified the revised rate schedule effective from 16th September, 2001. The relevant part of rate schedule LMV-4 reads as follows:

(A) Light, Fan & Power for Public Institutions 1.xxx xxx xxx

2.xxx xxx xxx

3.xxx xxx xxx

4. Rate of charge:

Fixed Charge Plus

US Energy charge

(a) For individual consumer: Rs. 35 per
connection per month load upto 1 kW for

First 300 units/month 250 paise/unit

Rs. 70 per connection per month for load above 1
kW and upto 4 kW

Above 300 units/month 350 paise/unit

Rs. 200 per connection per month for load above 4
kW

 

(b) For Townships, residential colonies having
minimum contracted load of 500 kW receiving supply at single point and having
contracted load of not less than 80 per cent for domestic purposes

300 paise per unit

Fixed charges Nil

 

After the issue of the aforesaid Notification, the Appellant was billed by the MVVNL on the basis of the aforesaid para 4(a) of the rate schedule LMV-4 @ Rs. 3.50 per unit.

The Appellant made payments of the bills under protest.

4. Subsequently again the rate schedules were revised vide UPERC’s order dated 22nd October, 2002 with effect from 9th November, 2002. The relevant part of the revised rate schedule LMV-4 reads as follows: (A) Light, Fan & Power for Public Institutions

1. xxx xxx xxx

2. xxx xxx xxx

3. xxx xxx xxx

4. Rate of charge:

Fixed Charge PLUS

Energy Charge

(a) For Public Institutions

First 300 units/month Rs. 2.50/kWh

Fixed Charge – Rs. 60 per kW per month

Above 300 units/month Rs. 3.50/kWh

(b) For Townships, residential colonies (mixed
load) having minimum contracted load of 500 kW receiving supply at single
point Fixed charges Rs. 20 per kW per month

Rs. 2.90/kWh

After the issue of the aforesaid revised rate schedule, the Appellant was billed as per para 4(a) thereof. The bills were paid by the Appellant under protest.

5. Subsequently, the Appellant addressed a representation to the Respondent, MVVNL for refund of Rs. 27,67,12,230 Ed.: Value of Rs. 27,67,12,230 changed to Rs. 2,76,70,619 vide order dated 29.05.2006 in IA No. 58 of 2006 in Appeal No. 37 of 2005 on the ground that the bills against the Appellant ought to have been raised under para 4(b) of the Rate Schedule LMV-4 of both the notifications. In the representation, it was,, inter alia, contented that the Military Engineers Services is supplying power to the Army Cantonment, Bareilly which is predominantly domestic area and there is only marginal load of offices. It was also stated that the bills for the period 4th October, 2001 to 31st August, 2003 were paid under protest. It appears that the representation failed to have the desired effect with the result that the Appellant had to approach the UPERC with a petition. The Commission, however, did not accept the contentions of the Appellant and rejected the petition on 29th April, 2005. The Appellant aggrieved by the Order of the UPERC has filed the instant appeal.

6. It was contented by the learned Counsel for the Appellant that for the period 16th September, 2001 to 8th November, 2002, the Appellant ought to have been billed @ Rs. 3 per unit in accordance with para 4(b) of LMV-4 of Notification dated 10th September, 2001 issued by the U.P. Power Corporation Ltd. in consonance with the Tariff Order of the UPERC dated 9th September, 2001. On the other hand, learned Counsel for the Respondent maintained that the Appellant was correctly billed under para 4(a) of Rate Schedule LMV-4 at the rate of Rs. 3.50 per unit as the Appellant was correctly considered as an individual consumer.

7. We have considered the submissions of the learned Counsel for the parties.

It appears to us that the aforesaid para 4(b) of the Rate Schedule LMV-4 of – 2001 would apply for billing purposes in case a rate payer fulfils the following conditions:

(i) The power is supplied to the ratepayer for township/ residential colony;

(ii) The rate payer receives supply at a single point;

(iii) The minimum sanctioned load of the ratepayer is 500 kW for the township/residential colony;

(iv) 80 per cent of the contracted load is used by the ratepayer for domestic purposes.

The Appellant undoubtedly satisfied all the aforesaid conditions. This is apparent from the following facts:

(1) The Appellant, Military Engineer Services is a defence organization, being a part and parcel of the Central Govt.;

(2) The Appellant is drawing power at a single point for the predominant purpose of supplying electricity to the residential colony;

(3) The Appellant has a contracted demand of over 500 kW;

(4) The Appellant is utilizing 80 per cent of the contracted load for domestic purposes.

Since, in the case of the Appellant all the conditions of para 4(b) of the rate schedule of 2001 were satisfied, it should have been billed at the rate of Rs. 3 per unit for the period 16th September, 2001 to 8th November, 2002.

8. The learned Counsel for the Respondents submitted that there is no evidence to show that the Appellant was utilizing 80 per cent of the contracted load for domestic purposes. The argument reflects that the Respondents have not undertaken any survey to ascertain the extent of power, which was being consumed by the Appellant for domestic purposes. The Respondents ought to have undertaken an exercise to find out the basic facts as the application of the aforesaid Clauses of the rate schedule depends upon their determination. The Respondent cannot claim right to bill a consumer without undertaking a study of the essential facts. In any event the Respondent itself has relied upon and placed on record Annexure R-1 to the counter-affidavit which is based on a survey made by the Appellant. It will be worthwhile to refer to Annexure R-1 of the counter-affidavit:

TOTAL LOAD EACH FEEDER WISE AT 33 K.V. SUB STATION

11 KV

Feeder

Sadar

Lokhart Line

MTTC Area

M.H.

B.K. Road/ Local

JFC

BWL

Max. Load

Total

Total Load of daff Feeders in Amps. (11 K.V.

Feeder)

74

30

36

38

23

48

05

304 Amps

 

Married Accom Living area

65

74

30

14 (Res) 15(MH)

23

40

05

266

 

Offices

06

06

06

08

26

 

Commercial

09

03

 

12

 

per cent of Domestic

Load= 266 × 100 = 87.5 per cent

304 say 88 per cent

9. The chart shows that for domestic accommodation 266 Amps were being consumed by the Appellant. The contract demand/sanctioned load in the beginning was 2600 kVA (equivalent to 136 Amps), which was enhanced to 4500 kVA (equivalent to 240 Amps). Domestic consumption of 266 Amps. obviously is much higher than even the enhanced contracted demand of 4500 kVA. The Appellant in his submission has stated that a penalty of Rs. 15.71 lakhs was paid by it to the Respondents for drawing more power than the sanctioned load. From the data contained in the aforesaid chart, which is not disputed by the Respondents, it is clear that the consumption of the Appellant for domestic purposes was more than the contracted load and not merely 80 per cent of the contracted load but way beyond it, for which it even paid a penalty. Therefore, the Appellant ought to have been billed under para 4(b) of the aforesaid rate schedule for the period 16th September, 2001 to 8th November, 2002 at the rate of Rs. 3 per unit.

10. It is significant to note that for the period, 9th November, 2002 to 31st August, 2003, there was no condition that the consumer should be utilizing 80 per cent of the contracted load for domestic purposes. According to the Notification issued as per the U.P. Electricity Regulatory Commission’s Order dated 22nd October, 2002, for the application of para 4(b) of rate schedule LMV-4, only the following three conditions need to be satisfied:

(i) Power is supplied to the ratepayer for Township/residential colony (mixed load);

(ii) Minimum contracted load of the ratepayer is 500 kW for the Township/residential colony;

(iii) The power is received by the ratepayer at single point.

The Appellant fulfils the above three conditions.

11. In an earlier petition, being Petition No. 165/2004, which was instituted by the Garrison Engineer, MES Lucknow Cantonment, before the Uttar Pradesh Electricity Regulatory Commission for refund of the excess amount charged by UPPCL under LMV-4 of the Notification issued in consonance with the Order of the Uttar Pradesh Electricity Regulatory Commission dated 22nd October, 2002, it was held, that the Cantonment ought to have been billed by the Respondent in sub category 4(b) of LMV-4. The Commission in its order dated 30th January, 2004 pointed out that at various places, cantonments were being billed by the Respondent in Sub-category 4(b). The UPERC also referred to the fact that requirement of 80 per cent of the domestic load has been dispensed with by its earlier order dated 22nd October, 2002. In view of the aforesaid observations and directions of the UPERC, we fail to appreciate as to how the Commission could treat Cantonment, differently than the MES Lucknow Cantonment. Therefore, there is no valid reason for not billing the Appellant under para 4(b) of LMV-4 of 2002 @ Rs. 2.90 per unit. There is also no justification for treating the Appellant differently from other cantonments. The Impugned Order of the Tribunal does not advance any reason for making a distinction between the case of the Appellant and the other cantonments. In fact the Order is not a reasoned order at all. The Commission in the Impugned Order after recording the submissions of the parties merely listed the issues. After listing the issues, the Commission concluded that the Respondents had billed the consumer in a correct manner and as such refund was not admissible.

12. In the circumstances, therefore, we hold that the Appellant ought to have been billed from 16th September, 2001 to 8th November, 2002 under para 4(b) of the Rate Schedule LMV-4 of 2001 @ Rs. 3 per unit and from 9th November, 2002 to 31st August, 2003 on the basis of para 4(b) of the Rate Schedule LMV-4 of 2002 @ Rs. 2.90 per unit.

13. Before parting with the Order, we need to notice the preliminary objection of the learned Counsel for the Respondents to the effect that the appeal filed by the Appellant was not maintainable. He argued that the Commission had no jurisdiction to deal with the petition of the Appellant which was basically regarding a grievance relating to billing.

14. We have examined the issue raised by the learned Counsel for the Respondents. It appears that the Respondents did not raise any issue relating to jurisdiction before the Commission. The Appellant is not only a consumer but is also a deemed distribution licensee. Under third proviso to Section 14 of the Act of 2003, in case an Appropriate Government transmits electricity or distributes electricity or undertakes trading in electricity, whether before or after the commencement of the Act, such Government shall be deemed to be a licensee under the Act, but shall not be required to obtain a licence under the Act. It is not disputed that the Ministry of Power in its communication dated 26th July, 2004 recognized the fact that MES, which is a Subordinate Organistion of Ministry of Defence and which is entrusted with and engaged in supply of electric power, meets the requirement of a deemed licensee as provided in the third proviso to Section 14 of the Electricity Act, 2003. Under Section 10(q) of the U.P. Electricity Reforms Act, 1999, it is the function of the State Commission to adjudicate upon the disputes between licensees and utilities. The word “utility” has been defined under Section 2(p) of the U.P. Electricity Reforms Act, 1999 to mean a person engaged in generation, transmission, sale, distribution and supply of electricity. By virtue of Section 185(3) of the Electricity Act, 2003, the provisions of U.P. Electricity Reforms Act, 1999, are still applicable in the State of Uttar Pradesh. Therefore, UPERC had the jurisdiction to deal with the matter. The Impugned Order passed by UPERC is appealable under Section 111 of the Electricity Act, 2003, which provides that any person aggrieved by an order made by the Appropriate Commission under the Act may prefer an appeal to the Appellate Tribunal for Electricity. Faced with this situation, the learned Counsel for the Respondents submitted that in case the Appellant is to be considered as a deemed licensee, Tariff will have to be determined by the Commission under Section 62(1)(a) of the Act of 2003. According to him since the Appellant was treated only as a consumer by the MVVNL, it was billed under the aforesaid rate schedules which are not meant to be applied to a deemed licensee. The submissions of the learned Counsel for the Appellant cannot be accepted. It is too late in the day to argue that the rate schedules are not applicable to the Appellant. The aforesaid rate schedules were being applied for billing all the cantonments. It does not lie in the mouth of the Respondents to take this plea at such a belated stage.

15. In view of the aforesaid discussion, the appeal is allowed. The Impugned Order of the UPERC dated 29th April, 2005 is set aside. The Respondents are directed to revise the bills of the Appellant by applying para 4(b) of LMV-4 of Notification dated 10th September, 2001 for the period 16th September, 2001 to 8th November, 2002 and by applying sub para 4(b) of LMV-4 of Notification issued in consonance with the Order of the Uttar Pradesh Electricity Regulatory Commission dated 22nd October, 2002 for the period 9th November, 2002 to 31st August, 2003 and to refund to the Appellant the excess amount of Rs. 27,67,12,230 Ed.: Value of Rs. 27,67,12,230 changed to Rs. 2,76,70,619 vide order dated 29.05.2006 in IA No. 58 of 2006 in Appeal No. 37 of 2005 charged by the Respondents within a period of one month from the date of the receipt of the Order failing which the Respondents shall pay interest to the Appellant @ 12 per cent per annum.

The Appeal is allowed.