High Court Madras High Court

M/S.Praxair India Private … vs The Superintending Engineer on 5 February, 2010

Madras High Court
M/S.Praxair India Private … vs The Superintending Engineer on 5 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 05.02.2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.2139 of 2010
and
M.P.No.1 of 2010


M/s.Praxair India Private Limited,
Plot No.F18, SIPCOT Industrial Park,
Sriperumbudur,
Rep. by its Plant Manager,
Mr.D.S.Reddy.							.. Petitioner

		          		.vs. 

1.The Superintending Engineer,
   Tamil Nadu Electricity Board,
   Electricity Department Distribution Circle,
   Chenglepet.	
   
2.The Chairman,
   Tamil Nadu Electricity Board, NPKRR Maligai,
   No.800, Anna Salai,
   Chennai  600 002.

3.The Tamil Nadu Electricity Regulatory Commission
   Rep. by its Secretary,
   No.19A, Rukmani Lakshmipathi Salai,
   Marshalls Road,
   Egmore, Chennai  600 008.			.. Respondents


Prayer:	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorari calling for the records of the first Respondent culminating in Lr.No.  SE/CEDC/CGL/DFC/RCS/AS/F.BOAB-Pk.Hr/D.64/10, dated 23.01.2010 for HTSC No.498 issued to the petitioner and quashing the same. 

		   For petitioner     :  Mr.R.Venktavaradan
		   For respondents :  A.Selvendran, (for R1 & R2)
					     No Appearance, (for R3)
 

O R D E R

Heard the learned counsels appearing on behalf of the parties concerned.

2. Even though various averments have been made and many grounds had been raised in the affidavit filed in support of the writ petition, the main grievance of the petitioner is that the impugned demand notice/bill in respect of the peak hour penalty has been issued by the first respondent, without due notice being given to the petitioner and without affording sufficient opportunity of hearing to the petitioner.

3. The learned counsel appearing on behalf of the petitioner has stated that the first respondent has no authority, under the relevant provisions of the law, to levy the penalty, without the prior approval of the Tamil Nadu Electricity Regulatory Commission, which is the competent statutory authority, established in accordance with the Electricity Act, 2003.

4. It has been further stated that the first respondent had failed to follow the procedures laid down, under paragraph No.33 of the order, made in M.P.No.42 of 2008, dated 28.11.2008, issued by the Tamil Nadu Electricity Regulatory Commission. Therefore, the impugned demand notice/bill issued by the first respondent is liable to be set aside.

5. Mr.A.Selvendran, learned counsel, appearing on behalf of the first and the second respondents, had not refuted the claims made by the learned counsel appearing on behalf of the petitioner. However, he had submitted that if this Court deems it fit to set aside the impugned demand notice/bill of the first respondent, liberty may be granted to the first respondent to pass appropriate orders, afresh, after due notice is issued to the petitioner.

6. In view of the submissions made by the learned counsels appearing for the petitioner, as well as the respondents, and in view of the orders passed by this Court, in a number of writ petitions, wherein similar issues have been raised, the impugned demand notice/bill, issued by the first respondent, is set aside. However, it would be open to the first respondent to pass appropriate orders, afresh, including the issuing of the appropriate demand notice/bill, after giving due notice and after affording sufficient opportunity of hearing to the petitioner.

7. After due notice is issued by the first respondent, the petitioner would be at liberty to challenge the same, if it is found necessary to do so, by raising all the grounds available to the petitioner, including those which have been raised in this writ petition. It would also be open to the petitioner to raise the ground that the first respondent has no authority to levy the penalty, on the ground that it is against the dictum laid down by the Tamil Nadu Regulatory Commission, in M.P.No.42 of 2008, dated 28.11.2008.

8. In case the petitioner had already paid the bill amount it would be adjusted to the amounts that may be claimed by the Tamilnadu Electricity Board, in the future bills relating to the petitioner, in case the final decision is in favour of the petitioner. The petitioner shall fully cooperate by participating in the inquiry or hearing that may be held by the concerned authorities of the respondent Electricity Board.

The writ petition is ordered accordingly. No costs. Consequently, connected miscellaneous petition is closed.

vs

To

1.The Superintending Engineer,
Tamil Nadu Electricity Board,
Electricity Department Distribution Circle,
Chenglepet.

2.The Chairman,
Tamil Nadu Electricity Board, NPKRR Maligai,
No.800, Anna Salai,
Chennai 600 002.

3.The Secretary,
Tamil Nadu Electricity Regulatory Commission,
No.19A, Rukmani Lakshmipathi Salai,
Marshalls Road,
Egmore,
Chennai 600 008