High Court Kerala High Court

K.V.Hassainar vs The Deputy Chief Engineer on 20 August, 2009

Kerala High Court
K.V.Hassainar vs The Deputy Chief Engineer on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36195 of 2008(H)


1. K.V.HASSAINAR, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY CHIEF ENGINEER, K.S.E.B.
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/08/2009

 O R D E R
                         S. SIRI JAGAN, J
               ...............................................
                 W.P(C) No. 36195 of 2008
              .................................................
         Dated this the 20th day of August, 2009

                         J U D G M E N T

The petitioner is a consumer of electricity with consumer

No.5640. On 20.5.2008, the officers of the board conducted an

inspection in the residential premises of the petitioner and find

that the energy meter was tampered with and the same was

therefore not functioning. A Mahazar was prepared and later on

the supply was disconnected. By Ext.P3 bill, the petitioner was

directed to pay energy charges with penalty. The petitioner

challenged the same in appeal before the 2nd respondent, who

rejected the same by Ext.P4 order. The petitioner filed a further

appeal to the 1st respondent which was also rejected by Ext.P5

order. The petitioner is challenging Ext.P3 bill and Exts.P4 and

P5 orders. The petitioner’s contention is that petitioner has not

tampered with the meter and therefore he is not liable to pay

Ext.P3 bill.

2. On the other hand the counsel for the Electricity Board

would contend that as is revealed from the Mahazar itself,

W.P(C) No. 36195 of 2008 -2-

initially the wife of the petitioner did her best to prevent the the

Anti Power Theft Squad from inspecting the meter and the

premises. According to them the squad which came to the

premises at 6 p.m. on 20.5.2008, till 8.30 p.m. they could not

conduct the inspection since the wife of the petitioner refused to

co-operate in the proceedings. It is only when police assistance

was sought, the petitioner came to the scene and co-operated

with the inspection. On inspection it was found that the meter

was tampered with and was not functioning. They noted the

connected load and issued Ext.P3 bill. According to the learned

counsel for the Electricity Board, Exts.P3, P4 and P5 are

perfectly valid and not liable to interfere with.

3. I have considered the rival contentions in detail.

4. In the writ petition the petitioner has absolutely no

allegation on malafides against any officers of the board. From

the Mahazar and the orders it is very clear that originally the

petitioner’s wife did not co-operate with the inspection and only

when the police assistance was summoned, the petitioner came

to the scene and co-operated with the inspection. In fact he

refused to sign the Mahazar also. I have absolutely no reason to

W.P(C) No. 36195 of 2008 -3-

disbelieve the facts stated in the Mahazar and the orders.

Therefore the petitioner has not been able to produce sufficient

evidence to prove that the petitioner is not guilty of tampering

with the meter. It is clear that the petitioner has tampered with

the meter. The respondent cannot be faulted for issuing the

penal bill in such circumstances. Therefore there is nothing

wrong with Exts.P3, P4 and P5. Therefore the writ petition is

without any merits and accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE
rhs