JUDGMENT
D.P. Wadhwa, J. (President)
1. Karnataka State Electricity Board was the opposite party before the
District Forum and is now petitioner before us.
2. Complainant-respondent is a medical practioner. His complaint was of
the excessive electricity bills where he said rate applicable should have been LT3(b) and
not LT2(a) as the petitioner had wrongly charged him of supply of electricity at LT3(a)
rates District Forum on the material on record allowed the complaint and directed that
the excessive amount of electricity bill of Rs. 21,225.70 be refunded to the complainant-
respondent with interest @ 12% per annum. He was also awarded compensation of
Rs. 1000/- and cost amounting to Rs. 500/-. Petitioner went in appeal before the State
Commission. The only ground taken was that complaint was barred by limitation. This
was not accepted by the State Commission and the appeal was dismissed.
3. Aggrieved, petitioner-opposite party has come before us. We do not find it
is a fit case for us to exercise our jurisdiction under Clause (b) of Section 21 of the
Consumer Protection Act, 1986. This revision petition is dismissed.