Delhi High Court High Court

Bses Rajdhani Power Ltd. vs Saurashtra Color Tones Pvt.Ltd. & … on 2 July, 2009

Delhi High Court
Bses Rajdhani Power Ltd. vs Saurashtra Color Tones Pvt.Ltd. & … on 2 July, 2009
Author: Ajit Prakash Shah
       *             HIGH COURT OF DELHI AT NEW DELHI

       +                         LPA No.2725/2005


       %                              Date of decision : 2nd July, 2009



       BSES RAJDHANI POWER LTD                    .... Appellant
                Through: Mr.A.S.Chandhiok, Senior Advocate with
                Mr.Amar Gupta, Mr.Amit Kapur,
                Mr.Anupam Varma, Mr.Mayank Mishra,
                Mr.Ritesh Kumar, Mr.Divyam Agarwal,
                Mr.Arjun Mahajan and Mr.Sandeep Bajaj,
                Advocates

                                 versus

      SAURASHTRA COLOR TONES PVT.LTD
      & ANR.                                 ... Respondents
             Through: Mr.S.C. Nigam with Mr.A.Nayak,
                      Advocates
                      Mr.M.S.Gupta, Dy. Director(Law) DERC
                      in person
      CORAM:
      HON'BLE THE CHIEF JUSTICE
      HON'BLE MR. JUSTICE S.N.AGGARWAL
      HON'BLE DR. JUSTICE S.MURALIDHAR

      1.Whether reporters of the local news papers
         be allowed to see the judgment? Y
      2.To be referred to the Reporter or not ? Y
      3. Whether the judgment should be reported in the Digest? Y


      AJIT PRAKASH SHAH, CHIEF JUSTICE:


      RELEVANT FACTS


   1. The       appellant   is    a   distribution   company   engaged          in

      distribution of electricity in its area of supply under a


LPA 2725/2005                                                    Page 1 of 40
       statutory licence issued by the respondent No.2, Delhi

      Electricity Regulatory Commission (DERC for short). The

      respondent No.2 is constituted and established under Section

      17 of the Electricity Regulatory Commissions Act, 1988 (for

      short the "ERC Act"). The respondent No.1, a company who

      is the original writ petitioner, purchased an industrial shed

      being Shed No.1 Category-1, DSIDC Complex, Nangloi, Delhi.

      Initially connection No.002-156-022/IP was sanctioned for a

      load of 89.52 KW in the name of the original allottee, Dev

      Arora. Inspection on April 22, 1997 allegedly revealed a

      connected load of 169.11 KW and, therefore, certain

      demands were raised.        Dev Arora filed a suit in the civil

      court, that was eventually dismissed.      In this connection a

      writ petition being CWP 715 of 2003 was also filed by Dev

      Arora which is pending in this Court.       On transfer of the

      premises in its name, the first respondent applied for

      resumption of supply of electricity vide applications dated

      November 30, 2002 and December 30, 2002. The appellant,

      as required by Clause 2.1(iv) of 'General Conditions of

      Supply" contained in the Tariff Order issued by the DERC in

      exercise of its powers under Section 49 of the Electricity

      Supply Act, 1948 (for short the "Supply Act") asked the first

      respondent   to   deposit    development    charges,    advance



LPA 2725/2005                                             Page 2 of 40
       consumption deposit and "all such charges as may be

      applicable including   the outstanding    dues against the

      premises and/or disconnected connections as a condition

      precedent for resumption of electricity supply.      The first

      respondent therefore approached this Court by filing Writ

      Petition No.2479 of 2003 contending inter alia that a

      purchaser of the property cannot be asked or coerced to pay

      the amount which the appellant as the licencee may be

      claiming from the former consumer.


   2. The writ petition was heard and disposed of by the learned

      single Judge along with five connected matters by a common

      judgment dated November 9, 2005.          The learned single

      Judge, following the decisions of the Supreme Court in Isha

      Marbles   v.   BSEB,   (1995)   2   SCC   648,   Ahmedabad

      Electricity Company Ltd v. Gujarat Inn Pvt. Ltd, (2004)

      3 SCC 587, Union of India v. Raman Iron Foundry, (1974)

      2 SCC 231 and a judgment of the Gujarat High Court in Sona

      Cooperative Housing Society v. Gujarat Electricity

      Board, AIR 2004 Guj 26 and also judgments of Delhi High

      Court in Inndev Engineers (India) P. Ltd v. Delhi Vidyut

      Board, AIR 2002 Delhi 478, Shikha Properties Private Ltd

      v. NDMC, (90) 2001 DLT 18, held, inter alia, that a

      distribution company is not entitled to recover arrears of


LPA 2725/2005                                           Page 3 of 40
       electricity charges pertaining to the electricity connection to

      the premises from its new owner/occupier who seeks

      resumption of supply of electricity unless it establishes mala

      fides of the old and new consumer or the new consumer was

      in fact a heir or successor of the defaulting party or had

      actual notice of the existence of arrears.       In any event,

      according to the learned single Judge, disconnection as a

      stand-alone action without initiation of recovery proceedings

      against the actual consumer (not the subsequent purchaser)

      by way of civil suit for recovery of arrears will be illegal. The

      learned single Judge further held that "General Conditions of

      Supply", as contained in the Tariff Order for the years 1997-

      98 and 2001-02 cannot form part of "Tariff" as contemplated

      under Section 49 of the Supply Act but are essentially

      regulations under Section 79(j) of the Supply Act which must

      be approved by the State Legislature under Section 79A of

      the said Act. The learned single Judge, therefore, quashed

      and set aside the General Conditions of Supply contained in

      the Tariff Orders of 1997-98 and 2001-02.        Consequently,

      the writ petition was allowed and the appellant was directed

      to restore the electricity supply to the first respondent

      without insisting on clearance of the arrears of electricity

      charges.



LPA 2725/2005                                              Page 4 of 40
    3. At this stage it may be noted that by the common judgment

      dated 9th November 2005 the learned Single Judge allowed

      Writ Petition (C) No. 2479/2003 filed by the Respondent

      herein (Saurashtra Color Tones Pvt. Limited), the Writ

      Petition (C) No. 1105/2002 filed by Anil Kumar Singh           and

      Writ Petition (C) No. 3996/2003 by Munni Devi (deceased)

      through her legal heirs. However, Writ Petition (C) No.

      3533/2003 filed by Madhu Garg and J.B. Garg, Writ Petition

      (C) No. 10586/2004 by Charan Jeet and Writ Petition (C) No.

      7638/2003 filed by Meera Devi Jain were dismissed.            Writ

      Petition (Civil) No. 3532 of 2002 by Madhu Garg and J.B. Garg

      was dismissed by the learned Single Judge on the ground

      that clause 6 of the sale deed by which she purchased the

      premises in question from the previous owner clearly

      stipulated that she would have to bear the liability of clearing

      the arrears of electricity dues attaching to the premises.


   4. Consequently, against the common judgment dated 9 th

      November 2005 of the learned Single Judge, BSES Rajdhani

      Power Limited (which was aggrieved by the writ petition of

      the Respondent herein being allowed) filed the present

      appeal LPA No. 2725 of 2005, and Madhu Garg and JB Garg

      filed LPA No. 223-24 of 2006. The appeals by Madhu Garg

      and J.B. Garg were finally heard on the first hearing i.e 1st


LPA 2725/2005                                             Page 5 of 40
       February 2006 and judgment reserved. Thereafter the

      Division Bench heard some of the other appeals, involving a

      similar question. The present appeal was heard finally on 8 th

      March 2006 and judgment reserved.


   5. The Division Bench delivered a judgment in Madhu Garg v.

      North Delhi Power Limited on 22nd March 2006 [129

      (2006) DLT 213 (DB)]. It is plain from para 22 of the

      judgment that the Division Bench concurred with the

      judgment of the learned Single Judge as regards dismissal of

      Madhu Garg's writ petition. However in the remaining

      portion of its judgment, the Division Bench disagreed with

      the learned Single Judge on the interpretation of the relevant

      statutory provision.    The Division Bench categorically held

      that the new owner can be compelled to pay electricity dues

      of previous owner on transfer of premises. It was held that

      there is no distinction between the occupier of the premises

      who was aware of the outstanding electricity dues against

      the previous owner/tenant and one who was not aware of it.

      In   either   case   dues   have   to   be   paid   by     the     new

      owner/occupier before supply can be continued/restored in

      view of Clause 2.1(iv) of the General Conditions of Supply

      which are statutory in nature (being a delegated legislation)

      and question of bona fides or mala fides do not arise. Also,


LPA 2725/2005                                                  Page 6 of 40
       there is no requirement for a licensee to first initiate

      recovery proceedings by filing a civil suit against that

      consumer before disconnecting the supply.        The Division

      Bench further held that there is no illegality in Clause 2.1 of

      General Conditions of Supply as it comes within the purview

      of Tariff Order framed by the DERC as well as provisions of

      Section 21(2) of Indian Electricity Act, 1910 (for short the

      "1910 Act") and Section 49 of the Supply Act.          General

      Conditions of Supply do not require approval of State

      Legislature under Section 79A of the Supply Act as they are

      not regulations made under Section 79 of the said Act. The

      Division Bench also held that the electricity dues in respect

      of the electricity supply to premises, if permitted to be

      equated with contractual claims of damages, it would

      encourage dishonest consumers to raise some dispute or

      other in respect of such arrears and evade consequences of

      non-payment of electricity charges namely, disconnection/

      non-resumption of supply.


   6. It appears that although orders were reserved in the present

      appeal on 8th March 2006 and therefore in view of the

      opinion already expressed by the Division        Bench in its

      judgment dated 22nd March 2006 in Madhu Garg the

      present appeal ought to have been allowed, for some reason


LPA 2725/2005                                            Page 7 of 40
       the Division Bench did not pass that order. Instead on 23 rd

      March 2006 the Division Bench passed an order directing the

      present appeal to be listed for further hearing on 26 th April

      2006.


   7. Meanwhile Writ Petition (Civil) No. 2310/2007 was filed by

      Suresh Rekhi and Mahesh Kumar, who were subsequent

      purchasers of a shed in Okhla Industrial Area, Phase-I, New

      Delhi, challenging the demand raised by the distribution

      company (BSES Rajdhani Power Limited) that the arrears of

      electricity dues concerning the said premises should be first

      paid before a fresh electricity connection could be granted.

      By an order dated 25th April 2006 the learned Single Judge of

      this Court, following the judgment of the Division Bench in

      Madhu         Garg   v.   NDPL   dismissed   the    writ    petition.

      Aggrieved by the dismissal of the writ petition Suresh Rekhi

      and Mahesh Kumar filed LPA Nos. 1051-52 of 2006. The said

      LPA was listed before the Division Bench of this Court

      presided over by Hon'ble the Acting Chief Justice. On 26th

      May 2006 the following order was passed in the said LPA:


                "LPA 1051-52/2006


                In view of the judgment rendered         by the
                Division Bench in Madhu Garg Vs. North Delhi
                Power Limited (LPA 223-24/2006), whether


LPA 2725/2005                                                Page 8 of 40
                 under general condition of supply would also
                include a previous tenant in the premises or
                previous owner, notice thereof which has not
                been received by the present incumbent who
                seeks to get the electricity supply from the
                respondent, shall also be covered under the
                said definition, creates some doubt in our
                mind. Therefore, in view of the said judgment,
                we would like this question to be answered by
                a larger Bench of three Judges.


                Notice be issued to the respondent to show
                cause as to why this appeal be not admitted,
                by ordinary process as well as by registered
                A.D. cover on filing of process fee returnable
                on 19.10.2006.



                In the meanwhile, the impugned order is
                stayed."




   8. When the present LPA No. 2725 of 2005 was placed for

      hearing on 19th September 2006 before the Division Bench

      headed by the Acting Chief Justice, it was also directed to be

      heard along with LPA Nos. 1051-52 of 2006. The Bench was

      informed that an SLP had been filed in the Supreme Court

      against the judgment of the Division Bench in Madhu Garg.



LPA 2725/2005                                              Page 9 of 40
       The Bench then directed: "To await the decision of the

      Supreme Court or the decision of the larger Bench of three

      judges."       It may be mentioned here that as far as the LPA

      No. 1051-52 is concerned, learned counsel stated that he did

      not wish to press the appeal and by an order dated 16th

      January 2009 the said appeal was dismissed as such.


   9. Thereafter the present appeal was kept adjourned awaiting

      the decision of the Supreme Court in the SLP filed against the

      judgment of the Division Bench of this Court in Madhu Garg

      v. NDPL (supra). However, this Court decided to hear the

      case finally since it appeared that the recent decision of the

      Supreme Court in Paschimanchal Vidyut Vitaran Nigam

      Limited v. M/s. DVS Steels & Alloys Pvt. Limited JT

      (2008) (12) SC 672 covers the issue squarely.


   10.          For greater clarity the question referred by the order

      dated 26th May 2006 passed in LPA No. 1051-52 of 2006 may

      be reframed as under:


                Whether in terms of clause 2.1 of the General

                Conditions of Supply contained in the Tariff Order dated

                23rd May 2001 issued by Delhi Electricity Regulation

                Commission (DERC), in terms of powers vested in it

                under Section 28 (2) of the Delhi Electricity Reforms Act



LPA 2725/2005                                                Page 10 of 40
                 2000 (Reforms Act), can the distribution company insist

                that an applicant for a fresh electricity connection

                should first clear the arrears of the electricity dues

                attaching to the premises in question notwithstanding

                the fact that the said arrears accrued on account of the

                non-payment    of   the   demand    by   the   previous

                occupant/owner of the premises.


      ARGUMENTS


   11.          Mr.A.S.Chandhiok, learned senior counsel representing

      the appellant strenuously contended that conditions of

      supply are statutory in character and have statutory force

      and they are not "regulations" as contemplated by Section

      79(j) of the Supply Act. In this connection he relied upon the

      decision of a three Judge Bench of the Supreme Court in

      Hyderabad Vanaspati v. APSEB (1998) 4 SCC 470

      wherein it was held that even in absence of an individual

      contract, the terms and conditions of supply notified by the

      Board will be applicable to the consumer and he would be

      bound by them.          Mr.Chandhiok, relying upon a Division

      Bench judgment of the Bombay High Court in MSEB v.

      MERC AIR         2003 Bombay 398 stressed that the General

      Conditions of Supply are part of a Tariff Order issued by the

      DERC. He submitted that the General Conditions of Supply

LPA 2725/2005                                               Page 11 of 40
       do not require to be placed before the State Legislature

      under Section 79A of the Supply Act as they are not

      regulations made under Section 79.              Mr.Chandhiok also

      sought to distinguish the decisions of the Supreme Court in

      Isha Marbles and Ahmedabad Electricity Company

      Limited on the ground that in those cases there was no

      statutory provision which empowered the authorities to

      refuse electricity supply for outstanding dues of the previous

      owner. However, he pointed out that, in the present case

      there is a clear statutory provision embodied in the General

      Conditions   of    Supply   to    that    effect.     According          to

      Mr.Chandhiok      DERC   being     a     statutory   commission          is

      empowered under Section 28(2) of the Delhi Electricity

      Reforms Act, 2000 (for short the "Reforms Act") read with

      Section 49 of the Supply Act to prescribe the terms and

      conditions for the determination of supply of electricity. He

      submitted that the Tariff Order issued by the DERC is

      statutory in character and as such is binding on the first

      respondent. He further submitted that the decision in Union

      of India v. Raman Iron Foundry (supra) stands overruled

      by    subsequent    judgment      of     the   Supreme     Court         in

      H.M.Kamaluddin Ansari            v. Union of India, (1983) 4 SCC

      417 and accepted as overruled in Sant Ram & Co v. State



LPA 2725/2005                                                  Page 12 of 40
       of Rajasthan, (1997) 1 SCC 147 and ONGC v. Saw Pipes,

      (2003) 5 SCC 705,      In any event, according to him, the

      arrears on account of charges for electricity supply can

      never be equated and treated at par with contractual claims

      of damages, which was the subject matter of the decision in

      Raman Iron Foundry case.        This is for the reason that

      electricity is public property and any arrangement for supply

      thereof, though in form of a contract, partakes the character

      of a statutory contract since the terms and conditions thereof

      are statutory in nature. Finally, he submitted that the issue

      now stands concluded by a recent decision of the Supreme

      Court in Paschimanchal Vidyut Vitaran Nigam              Ltd v.

      M/s. DVS Steels & Alloys Pvt. Ltd, JT 2008 (12) SC 672

      wherein a two Judge Bench has held that where the

      purchaser of a premises approaches the distributor seeking a

      fresh electricity connection to its premises for supply of

      electricity, the distributor can stipulate as one of the

      conditions of supply that the arrears due in relation to supply

      of electricity made to the premises when it was in occupation

      of the previous owner/occupant should be cleared before the

      electricity supply is restored to the premises or a fresh

      connection is provided to the premises.




LPA 2725/2005                                            Page 13 of 40
    12.          In reply, Mr.S.C.Nigam, learned counsel appearing for

      the respondent No.1 submitted that law stands settled by the

      Supreme Court in Isha Marbles case wherein the Court

      while expounding Sections 2(c), 24 and Clause 6 of

      Schedule-I of the 1910 Act have categorically ruled that the

      subsequent purchaser cannot be subject to the condition of

      discharging the liability of the former owner in respect of

      supply in the premises before grant of an electricity

      connection to the subsequent purchaser. According to him

      Isha       Marbles,   which    was    followed   in   Ahmedabad

      Electricity Company Limited, is applicable not only to

      auction purchasers but also to subsequent transferees.

      Further, according to him the only remedy of the appellant is

      to enforce its claim by a civil suit against the former

      owner/consumer         and    forfeiting   the   security    amount

      deposited by him.       Mr.Nigam contended that the condition

      contained in Clause 2.1(iv) of the Conditions of Supply is

      ultra vires the Supply Act and the Reforms Act.         He pointed

      out that the Supply Act in Section 79 gives power to the

      Electricity Board to make regulations not inconsistent with

      the Act.       While enumerating the matters on which the

      regulations are to be made, the regulations made in order to

      be valid are required to be laid before the State Legislature



LPA 2725/2005                                                 Page 14 of 40
       as per Section 79A of the Act. According to him DERC under

      the ERC Act is empowered to fix the tariff order which will not

      include terms and conditions of supply for which the DERC is

      required to frame regulations under Section 79 of the Supply

      Act read with Section 28 of the Reform Act. Learned counsel

      referred to the celebrated judgment in Taylor v. Taylor,

      (1879) 1 Chancery Division     426 where Justice Jessel M.R.

      adopted the rule that where a power is given to do a certain

      thing in a certain way, the thing must be done in that way or

      not at all and that other methods of performance are

      necessarily forbidden. He submitted that the rule laid down

      in Taylor v. Taylor has been followed by the Supreme Court

      in Ram Chander v. Govind, AIR 1975 SC 915 and several

      other cases.


      LEGISLATIVE FRAMEWORK


   13.          Before adverting to the rival contentions it is

      necessary to refer to the relevant provisions in various

      enactments governing the legal regime of the distribution of

      electricity. The Electricity Act was passed originally in 1903

      but it was repealed by the 1910 Act which amended the law

      relating to supply and use of electrical energy. The said Act

      was not a complete code on the subject. It was apparently

      found to be inadequate for coordinating development of

LPA 2725/2005                                            Page 15 of 40
       electricity on the regional basis. Hence the Supply Act was

      enacted in 1948 to provide for rationalisation of production

      and supply of electricity and generally for taking measures

      conducive to electricity development.     As part of power

      sector reforms undertaken since mid 1990s legislative

      initiatives undertaken which included enactment of the ERC

      Act, the Reforms Act and the Electricity Act, 2003. We are

      not concerned in the present case with the Electricity Act of

      2003 as the matter pertains to the period prior to the

      enactment of the said Act. We shall briefly refer to the

      relevant provisions of the other enactments. Section 21(2) of

      the 1910 Act empowers the licencee "to regulate" his

      relations with persons "who are or intend to become

      consumers". Section 21(2) is extracted and reproduced

      hereinbelow:


                "21(2). A licencee may, with previous
                sanction of the State Government, given after
                consulting the State Electricity Board and
                also the local authority, where the licencee is
                not the local authority, make conditions not
                inconsistent with this Act or with his licence
                or with any rules made under this Act, to
                regulate his relations with persons who are or
                intend to become consumers, and, may, with
                the like sanction given after the like
                consultation, add to or alter or amend any
                such conditions; and any conditions made by
                a licencee without such sanction shall be null
                and void."



LPA 2725/2005                                           Page 16 of 40
    14.          While the 1910 Act deals with supply and use of energy

      and the rights and obligations of the licencee, the Supply Act

      deals with         statutory powers and functions of the Central

      Electricity       Authority,   the   State   Electricity   Boards     and

      generating companies. By virtue of Section 26 of the Supply

      Act the "State Electricity Board" (Delhi Vidyut Board) was

      vested with the powers and obligations of licencee under the

      1910 Act.           Section 49(1) and (4) of the Supply Act

      empowered the Board to supply electricity to any person

      other than a licencee - i.e. the real consumer - upon such

      terms and conditions as the Board thought fit and to frame

      uniform tariffs for the purposes of such supply. Section 49(1),

      which       is   material   for   our   purpose,   is   extracted     and

      reproduced hereinbelow:


                       "49. Provision for the sale of electricity by the
                       Board to persons other than licencees:- (i)
                       subject to the provisions of this Act and of
                       regulations, if any, made in this behalf, the
                       Board may supply electricity to any person
                       not being a licencee upon such terms and
                       conditions as the Board thinks fit and may for
                       the purposes of such supply frame uniform
                       tariffs."


   15.          Under Section 79 of the Supply Act, the Board was

      empowered to make regulations to provide for various

      matters set out therein and Clause (j) relates to principles



LPA 2725/2005                                                     Page 17 of 40
       governing the supply of electricity by the Board to persons

      other than licencees under Section 49. Regulations framed

      under Section 79 are required to be placed before the State

      Legislature by virtue of Section 79A.


   16.          The ERC Act was enacted pursuant to the Minimum

      National Action Plan for Power adopted in the Conference of

      Chief Ministers and Section 22(1)(a) and (b) thereof deals

      with the Commission's power to fix the tariff and     22(2)(d)

      deals with licencing. DERC was constituted under the ERC

      Act in December, 1999.


   17.          The Reforms Act was also enacted as part of the

      implementation of reforms in the power sector and was

      enforced after receiving the assent of the President of India

      under Article 364 of the Constitution of India. Section 11 of

      the Reforms Act lays down the functions of the Commission

      including, inter alia, the determination of the tariff for

      electricity, wholesale, bulk, grid, or retail, as the case may

      be.       Section 15 of the Reforms Act empowered the Delhi

      Government and provided for the reorganisation of Delhi

      Vidyut Board through a Statutory Transfer Scheme.        Under

      sub-section (3) it was stipulated that "such of the rights and

      powers to be exercised by the Board under the Electricity

      (supply) Act, 1948 (54 of 1948) as the case may be            by

LPA 2725/2005                                           Page 18 of 40
       notification    in   the   official   gazette,   specified,   shall   be

      exercisable by a company or companies established as the

      case may be, under Section 14 for the purposes to discharge

      all the functions and duties with which it is entrusted."

      Section 20 of the Reforms Act relates to grant of licence and

      the procedure therefor.        Section 22 of the Reforms Act lays

      down the general conditions and powers of the licencee.

      Section 22 reads as follows:


                    "22. General duties and powers of the
                    licencees.-(1) It shall be the duty of the
                    holder of a supply licence or a transmission
                    licence in respect of a particular area to
                    develop     and   maintain    an    efficient,
                    coordinated and economical system of
                    electricity supply or transmission in the
                    area of transmission or area of supply as
                    the case may be.
                    (2) Each licencee and generating company
                    in discharge of its duties shall comply with
                    the provisions of the regulations framed
                    from time to time governing the terms and
                    conditions     for   the    operation   and
                    maintenance of power system and electric
                    supply lines."
   18.          Section 28 of the Reforms Act deals with tariffs and

      sub-section (2) thereof, which is material for our purpose

      reads as follows:


                    "The Commission shall, subject to the
                    provisions of sub-section(3), be entitled to
                    prescribe the terms and conditions for the
                    determination of the licensee's revenues
                    and tariffs by regulations duly published in
                    the official Gazette and in such other

LPA 2725/2005                                                   Page 19 of 40
                      manner as the       Commission    considers
                     appropriate."
      Section 61 of the Reforms Act empowers the DERC to frame

      regulations to carry out the purposes of the Act including the

      matters enumerated therein.


   19.          Under Section 63(2) of the Reforms Act all matters with

      which the Delhi Vidyut Board was concerned with or dealing

      with       all its functions were inherited by DERC and the

      companies established under Section 14. Legislative intent

      to save the powers of the Board under the 1910 Act as well

      as the Supply Act (except those expressly excluded) and vest

      the same in the successor entities including Commission as a

      regulator is apparent on a bare reading of Section 63.

      Section 63 is extracted and reproduced as below:


                "63. Effect of the Act on the Indian Electricity, 1910
                and the Electricity(Supply) Act,1948.-

                (1) Except as provided in section 63 of this Act, the
                provisions of this   Act, notwithstanding that the
                same are inconsistent with or contrary to the
                provisions of the Indian Electricity Act, 1910 or the
                Electricity (Supply) Act, 1948 shall prevail in the
                manner and to the extent provided in sub-section (3).

                (2)   Subject to sub-section (1) in respect of all
                matters in the Indian Electricity Act, 1910 and the
                Electricity (Supply) Act, 1948, with which the Delhi
                Vidyut Board has been concerned or dealing with,
                upon the constitution of the Commission the
                functions of the Board      shall be discharged by the
                Commission and the companies established        under
                section 14.


LPA 2725/2005                                                Page 20 of 40
                      ............................

(3) Subject to sub-section (1) and sub-section (2) of
this section, upon the establishment of the
Commission the provisions of the Indian Electricity
Act, 1910 and the Electricity (Supply) Act, 1948 shall,
in so far as the National Capital Territory of Delhi is
concerned, shall be read subject to the following
modifications and reservations, namely:-

THE INDIAN ELECTRICITY ACT,1910

(i) All references to State Electricity Board in the
Indian Electricity Act, 1910 in so far as the National
Capital Territory of Delhi is concerned shall be read
as references to the Delhi Electricity Regulatory
Commission or the companies established under
section 14 or other licensees or wherever it relates to
general policy matters, to the Government.

(ii) In respect of matters provided in sections 3 to
11, 28, 36(2), 49-A, and 50 and 51 of the Indian
Electricity Act, 1910, to the extent this Act has made
specific provisions, the provisions of the Indian
Electricity Act 1910 shall not apply in the National
Capital Territory of Delhi.

(iii) The provisions of all other sections of the Indian
Electricity Act, 1910(9 of 1910) shall apply except
that:-

(a) the term “licence”, “licensee”, “licence
holder” shall have the meanings as defined under
this Act and the licences shall be construed as having
been issued under this Act;

(b) the reference to the sections of the Indian
Electricity Act, 1910 and the Electricity (Supply) Act,
1948 in the provisions of the Indian Electricity Act,
1910 shall be taken as reference to the
corresponding provisions of this Act to the extent
modified by this Act;

(c) the reference to arbitration in these

LPA 2725/2005 Page 21 of 40
provisions except where it is by the Central
Electricity Authority or the Central Electricity
Regulatory Commission shall be taken as reference
to the proceedings under section 40 of this Act and
the arbitration procedure prescribed under the
Indian Electricity Act, 1910 shall not apply.

……………

THE ELECTRICITY (SUPPLY) ACT,1948

(v) All references to State Electricity Board in the
Electricity (Supply) Act, 1948 in so far as the
National Capital Territory of Delhi is concerned shall
be read as references to the Delhi Electricity
Regulatory Commission or the companies established
under section 14 or other licensees or where it
relates to general policy matters, to the Government.

(vi) In respect of matters provided in sections 5 to
18, 19, 20, 23 to 27, 37, 40 to 45, 46 to 54, 56 to 69,
72 and 75 to 83 of the Electricity (Supply) Act, 1948,
to the extent this Act has made specific provisions,
the provisions of the Electricity (Supply) Act,1948
shall not apply in the National Capital Territory of
Delhi.

(vii) The provisions of all other sections of the
Electricity (Supply) Act, 1948 shall apply except that

(a) the term “licence” , “licensee” , “licence
holder” shall have the meanings as defined under
this Act and the licences shall be construed as having
been issued under this Act;

(b) the references to the sections of the Indian
Electricity Act, 1910 and the Electricity (Supply) Act,
1948 in the provisions of the Electricity (Supply) Act,
1948 shall be taken as reference to the
corresponding provisions of the Act to the extent
modified by this Act;

(c) the reference to arbitration in these
provisions except where it is by the Central
Electricity Authority shall be taken as reference to

LPA 2725/2005 Page 22 of 40
the proceedings under section 40 of this Act and
the arbitration procedure prescribed under the
Electricity (Supply) Act, 1948 (54 of 1948)shall not
apply.

20. The DERC issued its first Tariff Order in May 23, 2001

which was effective from June 1, 2001. The said Tariff Order

contained General Conditions of Supply wherein the

condition akin to the one contained in the earlier Tariff Order

issued by the DVB namely, condition 1(iv) of the General

Conditions of Supply. The said condition is extracted and

reproduced below:

“General Conditions of Supply
2.1 Supply of electricity in all cases is
subject to conditions that :

(iv) The application deposits development
charges, advance consumption deposit and
all such charges as may be applicable
including outstanding dues against the
premises and/or disconnected
connection(s).” (emphasis supplied)

DERC thereafter issued a Tariff Order for the year 2003 and

2003-2004 on June 26, 2004. It also contained provision

similar to the condition in Clause 2.1(iv) of the Conditions of

Supply.

WHETHER CONDITIONS OF SUPPLY ARE REQUIRED TO BE

PLACED BEFORE THE STATE LEGISLATURE

LPA 2725/2005 Page 23 of 40

21. As has been seen, Section 49 of the Supply Act

stipulates that the Board may formulate conditions of supply

after due consideration of the provisions of the Act and any

regulations made in this behalf whereas the power to make

regulations is embodied in Section 79 of the said Act. The

power conferred upon the Board under Section 49(1) is now

assumed by the DERC by virtue of Sections 19 and 20 read

with 63(2) of the Reforms Act. DERC is vested with the

power to frame tariff and as a part of the licencing and

regulations making process to stipulate conditions governing

terms of supply in terms of Sections 11, 19, 20 and 63(2) of

the Reforms Act. In Hyderabad Vanaspati v. APSEB

(supra) the Supreme Court made it clear that the power of

the Board to frame terms and conditions of supply is distinct

from its power to make regulations. Even in the absence of a

individual contract, the terms and conditions of supply

notified by the Board will be applicable to the consumer and

he will be bound by them. The relevant observations of the

Court are extracted below:

“20. We have already seen that Section 49
of the Supply Act empowers the Board to
prescribe such terms and conditions as it
thinks fit for supplying electricity to any
person other than a licensee. The section
empowers the Board also to frame uniform
tariffs for such supply. Under Section 79(j)
the Board could have made regulation

LPA 2725/2005 Page 24 of 40
therefor but admittedly no regulation has
so far been made by the Board. The Terms
and Conditions of Supply were notified in
BPMs No. 690 dated 17-9-1975 in exercise
of the powers conferred by Section 49 of
the Supply Act. They came into effect from
20-10-1975. They were made applicable to
all consumers availing supply of electricity
from the Board. The section in the Act does
not require the Board to enter into a
contract with individual consumer. Even in
the absence of an individual contract, the
Terms and Conditions of Supply notified by
the Board will be applicable to the
consumer and he will be bound by them.
Probably in order to avoid any possible plea
by the consumer that he had no knowledge
of the Terms and Conditions of Supply,
agreements in writing are entered into with
each consumer. That will not make the
terms purely contractual. The Board in
performance of a statutory duty supplied
energy on certain specific terms and
conditions framed in exercise of a statutory
power. Undoubtedly the terms and
conditions are statutory in character and
they cannot be said to be purely
contractual.

22. In Punjab SEB v. Bassi Cold Storage, 1994 supp(2)

SCC 124 the Supreme Court held that the conditions of

supply are akin to subordinate legislation.

23. In Bihar SEB v. Parmeshwar Kumar Agarwala,

(1996) 4 SCC 686 the Supreme Court held that conditions of

supply are part of statutory terms and conditions. In

paragraph 16 of the judgment, the Court said: (SCC p. 691)

LPA 2725/2005 Page 25 of 40
“16. Before we advert to the effect
produced by a combined reading of the
four clauses, it deserves to be pointed out
that the terms and conditions have
sacrosanctity, in that Rule 27 of the Indian
Electricity Rules, 1956, framed by the
Central Electricity Board in exercise of
power under Section 37 of the 1910 Act
has, read with Annexure VI thereof,
provided the model conditions of supply
which are required to be adopted by the
State Boards. It is on the basis of this
statutorily prescribed model, with suitable
variations, that energy had been supplied
by the Board to the consumers. The model
conditions can be said to be akin to the
model Standing Orders prescribed by the
Industrial Employment (Standing Orders)
Act, 1947, which, when certified, become
part of the statutory terms and conditions
of service between the employer and
employees and they govern the
relationship between the parties, as held in
Workmen v. Firestone Tyre & Rubber
Co. of India (P) Ltd. SCC
at p.832. We
are inclined to think that similar is the
effect of terms and conditions, on which a
State Board supplies energy to the
consumers.”

24. In the light of the decision in Hyderabad Vanaspati

Ltd v. APSEB, it is clearly seen that the conditions of supply

notified by the Board/DERC are not regulations and are not

required to be placed before the State Legislature under

Section 79A of the Supply Act. Explaining this position,

Katju, CJ observed in Madhu Garg’s case:

“17. ……. In our opinion, there is no illegality or
unconstitutionality in sub-clause (iv) of Clause 2
of the General Condition of Supply.

LPA 2725/2005 Page 26 of 40

18. It may be mentioned that in Hyderabad
Vanaspati Ltd. v. A.P. State Electricity
Board AIR 1998 SCC 1715, the Supreme Court
took the view that even in the absence of a
contract the terms and conditions of supply will
be governed by the statutory Regulations and
they will applicable to the consumers who will be
bound by them.

…….

20. The above Clause 2.1 (iv) of the General
Conditions of Supply has been framed under
Section 21(2) of the Indian Electricity Act 1910 as
well as Section 49 of the Electricity Supply Act,
1948, and hence is a piece of delegated
legislation.

21. The learned Single Judge in the impugned
judgment has struck down Clause 2.1 (iv) of the
General Conditions of Supply. With respect to
him, we are of the opinion that there is no
illegality in the said Clause as it comes within the
purview of the Tariff Order framed by the Delhi
Electricity Regulation Commission as well as
under Section 21(2) of the Indian Electricity Act,
1910 and Section 49 of the Electricity Supply Act,
1948. We do not agree that the General
Conditions of Supply requires approval of the
State Legislature under the proviso to Section 79
of the Electricity (Supply) Act, as in our opinion
they are not Regulations made under Section 79.
………

29.In our opinion, the condition of supply relates
to Section 49 of the Electricity (Supply) Act, as
well as Section 11 and 28 of the DERA. The Court
has consistently held that the condition of supply
forms an integral part of the tariff and does not
require approval of State Legislature. In fact,
Clause 2.1 (iv) of the Condition of Supply was
formulated by DESU (DVB) as far back as in
1997-98 and thereafter adopted by DERC in
2001-02.”

LPA 2725/2005 Page 27 of 40

25. In MSEB v. MERC (supra) the Division Bench of the

Bombay High Court has categorically held that the conditions

of supply form an integral part of the tariff. The Court

observed:

“10…….The terms and conditions for supply
of electricity also go with the cost of
electricity. Therefore, while fixing the tariff
for electricity, the State Commission has to
necessarily take into consideration terms
and conditions for supply of electricity in so
far as they add to the costs of the
electricity. In determination of the tariff of
electricity, the terms and conditions of
supply which form integral part of the
electricity tariff cannot be bifurcated in the
manner suggested by Mr. Diwan. Fixing of
such terms and conditions by MSEB also
impinges on payment of charges by the
consumers and are, therefore, subject to
review by the Commission in view of
Section 29(1) and (4) of ERC Act. Section
29(4) of ERC Act provides that the Board
shall observe methodology and procedure
specified by the Commission from time to
time in calculating the expected revenue
from tariff which it is permitted to recover
and in determining tariffs to collect those
revenue. Therefore, the charges as such
service line charges, transmission charges
etc. which were charged by MSEB will have
to be approved by the Commission.”

26. The effect of the General Conditions of Supply as

contained in Tariff Order dated May 23, 2001 has been

considered and discussed by a Division Bench of this Court in

Suresh Jindal v. BSES Rajdhani Power Ltd, LPA

LPA 2725/2005 Page 28 of 40
256/2006, decided on February 20, 2006. In paragraph 51 of

which it was observed:

“It may be mentioned that the binding and
statutory nature of the Conditions of Supply
has been upheld by the Supreme Court in
Punjab State Electricity v. Bassi Cold
Storage,
1994 suppl (2) SCC 125, Bihar
State Electricity Board v. Parmeshwar, 1994
(4) SCC 636 (vide para 16) and
M/s.Hyderabad Vanaspati Ltd v. A.P.State
Electricity Board, AIR 1998 SC 1715 (para

22).”

In the same judgment it was also observed in paragraph 57:

No doubt, the license was granted by the
Delhi Electricity Regulatory Commission on
11.3.2004 However, the respondent had
applied for the license under Rule 10 (2) of
the Delhi Electricity Reforms (Transfer
Scheme) rules 2001 within 60 days of
1.7.2002, which was the notified date of
transfer. Hence the respondents were duly
licensed to supply electronic meters in the
area of their distribution and were vested
with the powers of the licensee under the
Indian Electricity Act, 1910, Electricity
(Supply) Act, 1948, and the rules framed
there under. The powers under Section 26
of the Indian Electricity Act, 1910 and
Section under Section 49 of the Electricity
(Supply) Act, 1948 were available with the
respondent No. 1 as also the power under
the conditions of supply which were notified
when Delhi Vidyut Board was in existence.

27. In our opinion, the learned Single Judge erred in relying

upon decision of the Gujarat High Court in Sona

Cooperative Housing Society v. Gujarat Electricity

Board (supra). The General Conditions of Supply framed by

LPA 2725/2005 Page 29 of 40
the DERC are not required to be placed before the State

Legislature as they are not regulations made under Section

79 of the Supply Act. There is no illegality attached to the

conditions of supply framed by the DERC and they are of

binding and statutory in nature as held by the Supreme Court

in M/s. Hyderabad Vanaspati v. APSEB (supra).

ENTITLEMENT OF DISTRIBUTION COMPANY TO RECOVER

DUES FROM NEW OWNER/CONSUMER

28. The learned single Judge has mainly relied upon the

Supreme Court decision in Isha Marbles (supra). We have

carefully perused the said decision. In that decision the facts

were that the previous owner of the premises in question had

mortgaged/hypothecated the premises to secure a loan from

the State Financial Corporation. Since the loan was not

repaid, the property was auctioned under Section 29 of the

State Financial Corporation Act, 1951. The auction purchaser

applied for re-connecting of the electricity supply to the

premises which had been disconnected for non-payment of

dues by the previous owner. The question arose whether the

auction purchaser had to pay the electricity dues of the

previous owner to get restoration of the electricity

connection. The Supreme Court observed that the Electricity

Board had no charge over the property, and it could not seek

LPA 2725/2005 Page 30 of 40
enforcement of the contractual liability against a third party

(the State Financial Corporation). The Supreme Court further

observed that the law, as it stands, is inadequate to enforce

the liability of the previous contracting party against the

auction purchaser who is a third party. In this regard, the

relevant observations in paragraph 63 of the judgment are

extracted below:

“Electricity is public property. Law, in its
majesty, benignly protects public property
and behoves everyone to respect public
property. Hence, the courts must be
zealous in this regard. But, the law, as it
stands, is inadequate to enforce the liability
of the previous contracting party against
the auction-purchaser who is a third party
and is in no way connected with the
previous owner/occupier. It may not be
correct to state, if we hold as we have done
above, it would permit dishonest
consumers transferring their units from one
hand to another, from time to time,
infinitum without the payment of the dues
to the extent of lakhs and lakhs of rupees
and each one of them can easily say that
he is not liable for the liability of the
predecessor in interest. No doubt,
dishonest consumers cannot be allowed to
play truant with the public property but
inadequacy of the law can hardly be a
substitute for overzealousness.”

29. In our opinion, the statutory void or inadequacy of law

found by the Supreme Court in Isha Marbles has been

corrected in the Reforms Act empowering the distribution

companies in the NCT of Delhi to recover arrears of

LPA 2725/2005 Page 31 of 40
electricity charges from the new owner/occupier. Condition

2.1(iv) of the General Conditions of Supply, as contained in

the Tariff Order, issued by the DERC in exercise of its powers

under Section 49 of the Supply Act read with Section 63(2) of

the Reform Act provides for recovery of arrears of electricity

charges from new occupiers/owners of the premises. The

said condition has been continued in effect under Section

185(2)(a) of the Electricity Act, 2003 till the same is varied or

abrogated. Thus the decision in Isha Marbles case is

clearly distinguishable, as the Supreme Court observed

therein that it was due to inadequacy of law, as applicable in

the State of Bihar that arrears could not be realised from the

subsequent purchaser. However, the law applicable in Delhi

is different inasmuch as there is a statutory condition of

supply which requires payment of such outstanding dues

before resumption/continuation of the electricity supply.

30. We may also mention that the decision in Isha

Marbles case was distinguished by the Kerala High Court in

A.Ramachandran v. KSEB, AIR 2001 Kerala 51 and Seena

B. Kumar v. Assistant Executive Engineer, AIR 2004

Kerala 68, in which it was held that under Section 79(j) of the

Electricity Supply Act, 1948, the Kerala Electricity Board had

framed Regulation 15(d) which provided that all the dues to

LPA 2725/2005 Page 32 of 40
the Board from a consumer shall be charged on the asset of

the consumer and hence can be realised as arrears of land

revenue. The Division Bench of the Kerala High Court held

that Regulation 15(d) is statutory in nature and it will

supersede any contract between the parties. The Division

Bench in Madhu Garg after noting the decisions in

A.Ramachandran v. Kerala State Electricity Board and

Seena B. Kumar v. Assistant Executive Engineer

observed:

“13. The learned counsel for respondents
has sought to distinguish the decision of
the Supreme Court in Isha Marbles Case
(supra) on the ground that in that case
there was no statutory provision which
empowered the authorities to refuse supply
of electricity for outstanding dues against
the previous owner. However, in the
present case, there is a clear statutory
provision embodied in the General
Condition of Supply to that effect. We agree
with this submission. In our opinion, the
general conditions of supply is a piece of
delegated legislation, and hence has
statutory force.

14. In our opinion, there is no distinction
between the purchaser of a premises who
was aware that there were outstanding
electricity dues against the previous
owner/tenant, and one who was not aware
of it. In either case, the dues have to be
paid by the new owner/occupant before
supply can be continued / restored. This is
because of the statutory provision
contained in Clause 2 (iv) of the General
Conditions of Supply which has been
quoted above.

LPA 2725/2005 Page 33 of 40

15. In our opinion, whenever a person
purchases a property, it is his duty to find
out whether there are outstanding
electricity dues in relation to the premises
or not, and he cannot be allowed to say
later that he was unaware of the fact that
there were electricity dues of the previous
owner / tenant.

16.In view of the General Condition of
Supply, it is the duty of the new
owner/occupant to himself make enquiries
and find out whether there was such dues
or not. The General conditions of supply are
statutory in nature (being delegated
legislation), and hence the question of bona
fide or mala fide does not arise, and in
either case the new owner/occupant of the
premises has to pay the dues against the
previous owner / tenant, if he wishes the
electric supply to be continued/restored.”

31. The position is now placed beyond any pale of doubt

by the recent judgment of the Supreme Court in

Paschimanchal Vidyut Vitaran Nigam Ltd. v. M/s. DVS

Steels & Alloys Pvt. Ltd (supra). In this case the appellant

distribution company was one of the successors-in-interest of

the UP State Electricity Board. The third respondent was a

consumer receiving electricity supply from the Board to its

industrial unit at Ghaziabad. It appears that the Board had

raised certain supplementary bills against the third

respondent towards the difference in tariffs, in respect of

which the third respondent filed a civil suit disputing the said

claim and obtained an order of injunction restraining the

Board from recovering the said supplementary bills amount.

LPA 2725/2005 Page 34 of 40
Injunction was stayed in appeal preferred by the Board

before the Allahabad High Court. The third respondent

closed its unit. It sub-divided its industrial plot into 129

smaller plots of different sizes with the permission of Uttar

Pradesh State Industrial Development Corporation. One of

those plots was sold by the third respondent to the first

respondent. The first respondent applied to the appellant for

supply of electricity which came to be sanctioned subject to

the condition that it should pay arrears due by the third

respondent, in proportion to the area purchased by it, as a

condition precedent for supply of electricity. Accordingly, the

first respondent deposited a sum of Rs.8,63,451/- being the

dues of the third respondent pro rata, subject to the

condition that in the event of pending challenge to the

demand being decided in favour of third respondent, the

appellant shall refund the amount deposited by the first

respondent. Later on, on the basis of certain orders passed

by the UP State Electricity Regulatory Commission, the first

respondent filed a writ petition seeking direction to the

appellant to refund the sum of Rs.8,63,451/- with interest @

12% per annum. The High Court allowed the said writ

petition and directed the appellant to refund the said amount

with interest @ 6% per annum from the date of payment.

LPA 2725/2005 Page 35 of 40
The question before the Supreme Court was whether the

supplier can recover the electricity dues from the purchaser

of sub-divided plot. Answering this question in the

affirmative, the Supreme Court held as follows:

“10. But the above legal position is not of
any practical help to a purchaser of a
premises. When the purchaser of a
premises approaches the distributor
seeking a fresh electricity connection to its
premises for supply of electricity, the
distributor can stipulate the terms subject
to which it would supply electricity. It can
stipulate as one of the conditions for
supply, that the arrears due in regard to the
supply of electricity made to the premises
when it was in the occupation of the
previous owner/occupant, should be cleared
before the electricity supply is restored to
the premises or a fresh connection is
provided to the premises. If any statutory
rules govern the conditions relating to
sanction of a connection or supply of
electricity, the distributor can insist upon
fulfilment of the requirements of such rules
and regulations. If the rules are silent, it
can stipulate such terms and conditions as
it deems fit and proper to regulate its
transactions and dealings. So long as such
rules and regulations or the terms and
conditions are not arbitrary and
unreasonable, courts will not interfere with
them.

11. A stipulation by the distributor that the
dues in regard to the electricity supplied to
the premises should be cleared before
electricity supply is restored or a new
connection is given to a premises, cannot
be termed as unreasonable or arbitrary. In
the absence of such a stipulation, an
unscrupulous consumer may commit
defaults with impunity, and when the

LPA 2725/2005 Page 36 of 40
electricity supply is disconnected for non-
payment, may sell away the property and
move on to another property, thereby
making it difficult, if not impossible for the
distributor to recover the dues. Having
regard to the very large number of
consumers of electricity and the frequent
moving or translocating of industrial,
commercial and residential establishments,
provisions similar to Clauses 4.3(g) and (h)
of the Electricity Supply Code are necessary
to safeguard the interests of the distributor.
We do not find anything unreasonable in a
provision enabling the distributor/supplier
to disconnect electricity supply if dues are
not paid, or where the electricity supply has
already been disconnected for non-
payment, insist upon clearance of arrears
before a fresh electricity connection is
given to the premises. It is obviously the
duty of the purchasers/occupants of
premises to satisfy themselves that there
are no electricity dues before
purchasing/occupying a premises. They can
also incorporate in the deed of sale or
lease, appropriate clauses making the
vendor/lessor responsible for clearing the
electricity dues up to the date of sale/lease
and for indemnity in the event they are
made liable. Be that as it may.

12. In this case, when the first respondent,
who was the purchaser of a sub-divided
plot, wanted a new electricity connection
for its premises, the appellant informed the
first respondent that such connection will
be provided only if the electricity dues are
paid pro rata. They were justified in making
the demand. Therefore, it cannot be said
that the collection of Rs.8,63,451 from the
first respondent was illegal or unauthorised.
It is relevant to note that when the said
amount was demanded and paid, there was
no injunction or stay restraining the
appellant from demanding or receiving the
due

LPA 2725/2005 Page 37 of 40

32. In the light of the above decision in Paschimanchal

Vidyut Vitaran Nigam Limited the legal position that

emerges is that where there are statutory rules governing

the conditions relating to sanction of a connection for supply

of electricity, the distribution company can insist upon prior

fulfilment of the requirement of such rules and regulations

before granting a fresh connection. Even if the rules are

silent, it can stipulate such terms and conditions as it deems

fit and proper to regulate its transaction and dealings. So

long as such rules and regulations or terms and conditions

are not arbitrary and unreasonable, the Courts will not

interfere with them.

33. In our view, the learned single Judge committed an

error in holding that the outstanding dues of earlier

owner/occupier cannot be realised from the new

owner/occupier unless there were mala fides of the old

consumer. The question of mala fides does not arise when

there is a statutory provision. We may add that there is no

requirement in law for the distribution company to first

initiate recovery proceedings by filing a civil suit against the

old consumer before disconnecting the electricity supply. In

Swastic Industries v. MSEB (1997) 9 SCC 465 the

Supreme Court observed:

LPA 2725/2005 Page 38 of 40

“It would, thus, be clear that the right to
recover the charges is one part of it and
right to discontinue supply of electrical
energy to the consumer who neglects to
pay charges is another part of it. The right
to file a suit is a matter of option given to
the licensee, the Electricity Board.
Therefore, the mere fact that there is a
right given to the Board to file the Suit and
the limitation has been prescribed to file
the suit, it does not take away the right
conferred on the Board under Section 24 to
make demand for payment of the charges
and on neglecting to pay the same they
have the power to discontinue the supply or
cut off the supply, as the case may be,
when the consumer neglects to pay the
charges.”

34. In our opinion, the arrears of electricity charges

outstanding in respect of electricity supply to the premises

cannot be equated with contractual claim of damages, as

held by the learned single Judge relying upon the decision of

the Supreme Court in Raman Iron Foundry (supra). The

said decision is no longer good law in view of the subsequent

decision in H.M.Kamaluddin Ansari v. Union of India

(supra). That apart, as pointed out in Isha Marbles case,

electricity is a public property and hence the law in its

majesty benignly protects public property and behoves

everyone to respect public property. Hence, the courts must

adopt the interpretation which furthers the preservation and

protection of public property.

LPA 2725/2005 Page 39 of 40
CONCLUSION

35. For the foregoing reasons, we hold that in terms of

clause 2.1(iv) of the General Conditions of Supply forming

part of the Tariff Order dated May 23, 2001 if there are

electricity dues against the previous owner or occupant of a

premises who transfers the premises to a new owner or

occupant, the new owner or occupant applying for a fresh

electricity connection can be compelled by the Distribution

company to pay the arrears of electricity dues of the

previous owner or occupant and the distribution company

can refuse to supply electricity to the premises on account of

such non-payment.

36. In the result, the appeal succeeds. The impugned

judgment of the learned single Judge in WP (Civil) No. 2479

of 2003 is set aside. The first respondent shall pay the costs

of the appellant, quantified at Rs.25,000/-.





                                             CHIEF JUSTICE


                                            S.N.AGGARWAL, J


JULY 2nd, 2009                            S.MURALIDAHR, J
"v"



LPA 2725/2005                                            Page 40 of 40