Delhi High Court High Court

Shri Kishan Kumar vs Manager (Business) & Another on 7 November, 2008

Delhi High Court
Shri Kishan Kumar vs Manager (Business) & Another on 7 November, 2008
Author: Sudershan Kumar Misra
*            THE HIGH COURT OF DELHI AT NEW DELHI

+                        FAO No. 304/2008

                         Date of Decision: November 07, 2008

Shri Kishan Kumar                              ......Appellant

                              Through : Mr. R.K. Bhardwaj,
                                        Advocate


                              Versus


Manager (Business) & Another           ......Respondents

BSES, Rajdhani Power Ltd.

Through : Mr. Mandeep Singh &
Mr. Vinaik, Advocates

CORAM :

HON’BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

1. Whether Reporters of local papers may be

allowed to see the judgment?

2. To be referred to the Reporter or not ? Yes

3. Whether the judgment should be reported

in the Digest ? Yes

SUDERSHAN KUMAR MISRA, J : (Oral)

1. The appellant has instituted this appeal under Section 42

of the Delhi Electricity Reforms Act, 2000 against an order

passed by the Consumer Grievance Redressal Forum

(hereinafter referred to as “the Forum”) on 10.4.2008.

Admittedly, in passing the impugned orders, the Forum was

exercising powers under Section 42 (5) of the Electricity Act,

2003.

FAO No.304/2008 Page 1 of 7

2. At the outset, counsel for the respondent has taken an

objection to the maintainability of the appeal itself. He submits

that since the impugned order was passed by the Forum under

Section 42 (5) of the Electricity Act, 2003, any appeal against

an order of that Forum can only lie with the Ombudsman in

terms of Section 42 (6) and (7) of that Act, and the institution

of the present appeal before this Court under Section 42 of the

Delhi Electricity Reforms Act, 2000 instead, is misconceived.

3. The essence of the argument put forward by the learned

counsel for the respondent is that Section 42 of the Delhi

Electricity Reforms Act, 2000 envisages an appeal only by a

person aggrieved of any decision or order of the Commission

passed under that Act. The expression, “commission”, has

also been defined under Section 2(c) of that Act to mean the

Delhi Electricity Regulatory Commission mentioned under

Section 3 in part-II thereof. He submits that the impugned

decision in the instant matter is admittedly of the Consumer

Grievance Redressal Forum, which is an entirely different

body and cannot be substituted by the Delhi Electricity

Regulatory Commission, envisaged under Section 42 of the

Delhi Electricity Reform Act, 2000.

4. The contention of the learned counsel for the respondent

deserves to be accepted. In fact, Section 42 of the Delhi

Electricity Reforms Act, 2000 refers only to the Delhi

Electricity Regulatory Commission and none other. This is also

borne out from Section 3(1) of that Act which categorically

states that the Delhi Electricity Regulatory Commission shall

FAO No.304/2008 Page 2 of 7
hereinafter he referred to as “the commission” in that Act.

For that reason also, it follows that the reference to “the

commission” under Section 42 of the Delhi Electricity Reforms

Act, 2000, must necessarily be confined only to the Delhi

Electricity Regulatory Commission and cannot include within

its ambit the Consumer Grievance Redressal Forum envisaged

under the Electricity Act 2003, more so, when the latter is a

completely different enactment altogether. In addition, even

Section 11 of the Delhi Electricity Reforms Act, 2000, makes it

very clear that functions of the Commission envisaged under

that Act are quite different from the functions carried out by

the Consumer Grievance Redressal Forum established under

the Electricity Act, 2003.

5. Furthermore, Section 42 (5) of the Electricity Act, 2003,

envisages establishment of a Forum for redressal of the

grievance of consumers. It is this forum which has admittedly

passed the impugned order in the case at hand. Learned

counsel for the appellant placed reliance on the order of a

Single Judge of this court passed on 14.1.2008 in Writ Petition

No.321/2008 filed by the appellant whereby this court

declined to entertain the writ petition in view of the

establishment of the Consumer Grievance Redressal Forum

under Section 42(5) of the Electricity Act, 2003. According to

learned counsel for the appellant, this order recognizes the

right of the appellant to file the instant appeal in case he is

dis-satisfied with the decision of the Consumer Grievance

Redressal Forum. He says that it is for that reason that the

FAO No.304/2008 Page 3 of 7
appellant has approached this court. To my mind, the

aforesaid order dated 14.01.2008 passed in Writ petition

No.321/2008, which has been annexed by the appellant, does

not lay down any such proposition. It merely declines to

entertain the writ petition in view of the existence of the

Consumer Grievance Redressal Forum envisaged under

Section 42(5) of the Electricity Act, 2003. It further states that

keeping in view the nature of the dispute, it would be

appropriate that the appellant should approach the said

Forum. That order cannot be taken as a decision, direction or

permission to the appellant to institute this appeal before the

High Court even though no such appeal is available to him

under the Electricity Act, 2003.

6. Various tribunals and courts exercise specific jurisdiction

conferred on them under the law. In case a court or a tribunal

is vested with more than one jurisdiction, then in that event, it

is open to a party to invoke the appropriate jurisdiction. For

example, a Civil Court may have original jurisdiction as well as

testamentary and appellate jurisdiction. In that case, it is

open to the petitioner to invoke any of the jurisdictions that

vest in, and are therefore exercisable by, such a court. At the

same time, no petitioner can validly invoke jurisdiction of a

tribunal or a court inviting it to exercise any jurisdiction which

is not vested in that Court or tribunal in the first place. In this

case, admittedly, the appellant invoked the jurisdiction of the

Consumer Grievance Redressal Forum under Section 42(5) of

the Electricity Act, 2003. At the same time, the jurisdiction

FAO No.304/2008 Page 4 of 7
which was exercised by that Forum was also the one which

was vested in it under Section 42(5) of the Electricity Act. The

same Act further provides that in case anybody is aggrieved of

any order passed by this Forum, he can prefer an appeal to

the Ombudsman in terms of Sub-Sections 6 and 7 of Section

42 of the same Act. In this manner, the appellate jurisdiction

to hear appeals against orders of the Forum passed under

Section 42 (5) of the Electricity Act, 2003 lies with the

ombudsman only, and that is where a dis-satisfied party can

go. It is not open to a party who invokes the jurisdiction of the

Forum under Section 42 (5) of the Electricity Act, 2003 to file

an appeal against an order passed by that Forum under

Section 42 of the Delhi Electricity Reforms Act, 2000 because

the later is a completely different statute and the appellate

forum envisaged thereunder is not available to a party, such

as the appellant herein, who is dis-satisfied by a decision

under the Electricity Act, 2003.

7. In this context, the observations of the Supreme Court in

the case of State of Haryana Vs. Maruti Udyog Ltd. &

Ors., (2000) 7 SCC 348 are apposite :-

“Right of appeal is the creature of the statute and has to
be exercised within the limits and according to the
procedure provided by law. It is filed for invoking the
powers of a superior court to redress the error of the
court below, if any. No right of appeal can be conferred
except by express words. An appeal, for its
maintainability, must have a clear authority of law.”

8. The nature of jurisdiction exercised by the forum under

Sections 42(5) and 42(6) under the Electricity Act, 2003 has

been set down by the Supreme Court in the case of

FAO No.304/2008 Page 5 of 7
Maharashtra Electricity Regulatory Commission Vs.

Reliance Energy Ltd. (2007) 8 SCC 381 wherein the Court

held that where the Statute concerned had created a proper

forum/ombudsman for the redressal of grievances of individual

consumers, the consumers can only resort to these bodies for

redressal of their grievances. The proper forum in such cases

is thus Section 42(5), and thereafter, Section 42(6) of the

Electricity Act, 2003.

9. The appellate jurisdiction conferred on this court by

Section 42 of the Delhi Electricity Reforms Act, 2000 is quite

different. It is conferred for the purpose of hearing grievances

against orders that have been passed under the Delhi

Electricity Reforms Act, 2000 only, and that cannot be read to

mean that the appellate jurisdiction conferred under that Act

is also exercisable with regard to the orders passed under

Section 42(5) of the Electricity Act, 2003, which is an entirely

different statute. Therefore, to my mind, the reliance of

learned counsel for the appellant on Section 42 of the Delhi

Electricity Reforms Act, 2000 is misconceived.

10. Looking to the grievance of the appellant, it is obvious

that even the original jurisdiction under the Delhi Electricity

Reforms Act, 2000 was not available to him. It is perhaps for

the reason that he did not approach the Commission under the

Delhi Electricity Reforms Act, 2000 and moved the Consumer

Grievance Redressal Forum under the Electricity Act, 2003,

instead.

FAO No.304/2008 Page 6 of 7

11. Since the dispute raised by the appellant did not fall

within the purview of the jurisdiction exercised by the Delhi

Electricity Regulatory Commission under the Delhi Electricity

Reforms Act, 2000 in the first place, there can be no question

of the right of appeal to the High Court envisaged under the

said Act being available to the appellant. The High Court

exercises appellate jurisdiction against the orders of various

forums including the Civil and Criminal Courts, as also against

the decisions of various bodies constituted under diverse

statutes. The scope and availability of the appellate

jurisdiction when exercised by the High Court in any manner

is circumscribed by the relevant statute under which the same

is envisaged.

12. For all these reasons, I find that this court does not have

jurisdiction to entertain this appeal and the same is not

maintainable on this ground.

13. The appeal is accordingly dismissed.

14. Since the matter has not been examined on merits, it

would be open to the appellant to pursue any other remedy to

which he may be entitled to as per law.

CM No.12841/2008

15. Since the appeal has been dismissed, this application

does not survive and is disposed of as such.

Sudershan Kumar Misra, J.

November 07, 2008
ib/OPN

FAO No.304/2008 Page 7 of 7