High Court Kerala High Court

Jacob Mathew M. vs The Assistant Secretary on 21 May, 2010

Kerala High Court
Jacob Mathew M. vs The Assistant Secretary on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16848 of 2003(E)


1. JACOB MATHEW M., SAKUDA MALLIK &
                      ...  Petitioner

                        Vs



1. THE ASSISTANT SECRETARY, ELECTRICITY
                       ...       Respondent

2. THE THRISSUR CORPORATION, REPRESENTED

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :21/05/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                        W.P.(C) No. 16848 OF 2003
               .........................................................................
                         Dated this the 21st May , 2010



                                    J U D G M E N T

The petitioner, who is a consumer of electricity being

distributed by the respondents as a licensee in the area in

Thrissur, has come up before this Court with the following

prayers:

“i) Call for the records and;

ii) issue a writ of mandamus or any other

appropriate writ or direction, directing the

respondents to reconnect the electricity

connection to the petitioner’s shop No.25/699

with consumer No. 7445-C forthwith and ;

iii) issue a writ of mandamus or any other

appropriate writ , order or direction, directing

the respondents to furnish the index meter

reading of consumer No.7445-C for the period

from 4/91 to 1/2001 and further direction to

keep in abeyance all other coercive steps.”

2. The case projected in the Writ Petition is that there is

absolutely no rhyme or reason for having issued Ext.P1 bill dated

W.P.(C) No. 16848 OF 2003

2

16.09.2002 demanding to satisfy a huge amount stated as

arrears of energy charges till March, 2001, lest coercive steps

should be taken against the petitioner.

3. The sequence of events as described in the Writ Petition

shows that on receipt of Ext. P1, the petitioner, who is

conducting a shop dealing with selling Greeting Cards, sent

Ext.P2 representation seeking for details/clarification to sustain

Ext.P1. Because of coercive steps, the petitioner was also

constrained to approach this Court along with a similarly

situated person by filing O.P. 29165 of 2002, which was

disposed of as per Ext.P3 judgment passed on 08.10.2002

directing the respondents to consider the representations

preferred by the petitioners in accordance with law and to pass

appropriate orders, simultaneously intercepting the coercive

proceedings till such time . Pursuant to Ext. P3 judgment,

Ext.P4 statement was supplied to the petitioner showing the

amounts due from the petitioner for different periods from April

1991 to March 2001, however without giving the index of the

meter reading and also the corresponding rates of energy

W.P.(C) No. 16848 OF 2003

3

charges payable at the relevant time. This made the petitioner

to file a further representation as borne by Ext.P5 referring to

the actual facts and figures . In the meanwhile, the power was

disconnected, which hence was sought to be remedied by filing

this Writ Petition. It is stated from the part of the petitioner that

pursuant to the interim order, the power was restored and that

the petitioner is enjoying the same.

4. The respondents have filed a counter affidavit seeking

to sustain the figures and action pursued by them. It is stated

in the counter affidavit that an arrear bill had already been

issued to the petitioner, which however was not honoured by

him and it was in the said circumstance, that the entire

outstanding liability was sought to be cleared by issuing Ext.P1.

But for the averments in the said counter affidavit, no materials

have been produced before this Court to substantiate the

contentions. It also remains to be a fact that the connection was

never dismantled at any point of time, though it was cut off,

which was subsequently restored pursuant to the interim order.

5. The learned Counsel for the petitioner seeks to place

W.P.(C) No. 16848 OF 2003

4

reliance on Ext.P6 bill issued after the ‘spot billing’ was

introduced, to show that the consumption of the petitioner was

quite consistent and this being the position, the figures given

by the respondents in Ext.P4 (particularly as given tabulated at

page 3 of Ext.P4 in respect of the period from September 1997

till January 2001 showing much variation as to the consumed

units and the amount payable) are not correct or sustainable.

More so, when the nature of business being pursued by the

petitioner is not a power oriented business, but a shop dealing

with selling Greeting Cards, which submission is sought to be

substantiated with reference to the consistent level of energy

consumption and extent of liability as revealed from Ext.P6

series bills issued after the introduction of ‘spot billing’

6. The learned Counsel for the petitioner submits that the

first petitioner to Ext. P3 judgment who had filed O.P.No. 29165

of 2002 along with the petitioner, on receipt of similar bills and

on being confronted with similar situation, had approached this

Court by filing O.P. 7214 of 2003, wherein interference was

declined by the learned single Judge relegating the petitioner to

W.P.(C) No. 16848 OF 2003

5

avail the alternate remedy, which was subjected to challenge

by filing W.A.No. 1384 of 2009. During the pendency of the said

Writ Appeal, the parties were directed to be present before the

Court and the records were also perused . After perusal of the

records and hearing the parties concerned, the Division Bench of

this Court passed the final verdict on 16.07.2009, whereby, to

put a quietus to the matter, particularly when the records were

very old and the correctness and sustainability of figures were

disputed much, a workable solution was carved out and

appropriate directions were given as given in paragraph No.3 of

the judgment. This Court finds that a similar course has to be

pursued in the connected case of this petitioner as well.

7. Accordingly, the respondents are directed to re-consider

the matter in the light of the judgment rendered by the

Division Bench of this Court in W.A.No. 1384 of 2009 and re-fix

the liability of the petitioner . However, since it is shown by the

respondents in Ext. P4 that the variation in consumption is

mainly for the period from 9/1997, the period to be reckoned, in

the light of observations of the Division Bench, is for the period

W.P.(C) No. 16848 OF 2003

6

from 9/1997 till 3/2001. The matter shall be considered and

finalised as above, after giving an opportunity of hearing to the

petitioner and the outcome shall be communicated to the

petitioner by Registered Post as expeditiously as possible, at any

rate within two months from the date of receipt of a copy of this

judgment; which shall be satisfied by the petitioner within two

weeks thereafter. Subject to this, further recovery

proceedings/coercive steps, stated as being pursued against the

petitioner shall be kept in abeyance for the time being.

The Writ Petition is disposed of .

P.R. RAMACHANDRA MENON,
JUDGE.

lk

W.P.(C) No. 16848 OF 2003

7

P.R. RAMACHANDRA MENON, J.

……………………………………………

W.P.(C) No. 16848 OF 2003

……………………………………………
Dated this the 21st May, 2010

J U D G M E N T