IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 772 of 2007(L)
1. KERALA STATE ELECTRICTIY BOARD,
... Petitioner
2. DEPUTY CHIEF ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
Vs
1. SADASIVAN NAIR,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/08/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
R.P.NO.772 OF 2007 IN
O.P.No.534 OF 2001
...........................................................
DATED THIS THE 22nd AUGUST, 2007
O R D E R
Heard Sri.C.K.Karunakaran, learned Standing Counsel for the
Kerala State Electricity Board and Sri.P.B.Suresh Kumar, learned
counsel for the respondent.
2. Inviting my attention to Section 26(6) of the Indian Electricity
Act 1910, Mr.Karunakaran would submit that the question of
reference to the Electrical Inspector will arise only in cases where a
dispute or difference arises between the parties as to whether the
meter is faulty. According to the learned Standing Counsel, no such
dispute has arisen in this case. Mr.Karunakaran would place reliance
on the judgment of the Supreme Court in Tata Hydro-Electric Power
Supply Co. Ltd. v. Union of India [(2003) 4 SCC 172, para.16] and
argue that it is an essential pre-requisite for referring the issue
whether a meter is faulty to the Electrical Inspector that a dispute has
arisen. Stressing on the word “where”, Mr.Karunakaran would draw
my attention to the definition to that word given in Black’s Law
Dictionary and submit that it means: ‘in the case of, in the event that’
etc. In short, the argument of the learned Standing Counsel was that
R.P..772 OF 2007 IN O.P.534 OF 2001
-2-
the question of reference can arise only in situations where dispute has
arisen between the parties.
3. Meeting the above arguments, my attention was drawn by
Mr.P.B.Suresh Kumar to the judgment of the Supreme Court in
M.P.E.B. v. Basantibai (AIR 1988 SC 71) which was in fact
considered by me in the judgment sought to be reviewed. Counsel
submitted that the enquiry need only be whether a dispute has
actually arisen and not whether anybody has formally raised such a
dispute.
4. Mr.Karunakaran would then focus on the second limb of
Section 26(6) of the Indian Electricity Act, 1910 and submit that at
any rate the writ petitioner who is the aggrieved party has not made
an application for reference. Mr.Suresh Kumar would respond by
inviting my attention to the judgment of the Division Bench of this
Court in Nirmala Metal Industries v. K.S.E.B. (2006 (3) KLT 465)
wherein, at para.8, their Lordships have indicated that in situations
where there is a dispute as to whether the meter is faulty, if the Board
wants to raise a bill on the reason that the meter is defective, then it is
for the Board to take appropriate action in terms of Section 26 of the
Act.
R.P..772 OF 2007 IN O.P.534 OF 2001
-3-
5. Having considered the rival submissions addressed at the Bar,
I do not find any reason for reviewing my judgment, within the
contours of this Court’s jurisdiction for reviewing its own orders. The
Review Petition fails and the same will stand dismissed.
(PIUS C.KURIAKOSE, JUDGE)
tgl
R.P..772 OF 2007 IN O.P.534 OF 2001
-4-