High Court Karnataka High Court

Shashikiran R.Bhikage vs Hubli Electricity Supply Co. Ltd. on 29 June, 2009

Karnataka High Court
Shashikiran R.Bhikage vs Hubli Electricity Supply Co. Ltd. on 29 June, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH comm or KARNATAKA 5 

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 29" DAYv0F'J.uNE;,".2'§(§§7I,   A'

BEFORE

"me HONBCE MR. JUSHCEASHOKAB. .1-{INC}-{AI{?§.E'¥3;I" 

flRIT PETITION Ne,.sé3s§z,2gog%  
warr PETITION' mqeas 9/;Q§§_(§M-KEB)

 

........--.----_--....-.......a.

BETWEEN:

SHASHIKIRAN    _  
AGE: 42 YEARS,        2 " '
occ: Ac;RIcuLT:J_R::sT,*j:;[;  . 
R/O No.4, £;vHNAJ1'*!\_%A(3AR,'«.._ . ;
JAMBOTE Rtws', KHAN~.A;PUR.,  ' 
msr: BELGAUM. _ -  = A

(BY sax pj;r~1.}+:<uLkAra_m, Ai?V..)

1. 'I'~1+E--.-i{BVL1u supmr cam).
REP..B"{*ITS EXECUHVE ENGINEER(E1.E)

  csc, 'E~sf_ES§_:6'M,'~" BELGAUM.

 suhmiurewbxne ENGINEEFKELE)
% 9%-as :»a«::mcLe, Hesccm,
  BELGAUM.

 EXECUTIVE E~csmEER(E:.E)

VCSC, HESCOM, BELGAUM.

If %%.V[ (av sax 3.5. KAMATE, ADV.)

:PETITIONER

: RESPONDENTS

THIS PETITION IS FILED %JNDER ARTICLES 226 AND 227
OF THE CQNSTITUTION OF INDIA PRAYING TO DECLARE THAT
THE DISCGNNECTION OF POWER SUPPLY T0 PETITIQNER
PREMISES AT (ITS N0. 3841}!-\ AND 3841/B QF KQTWALGALLI.
BELGAUM AS ILLEGAL ETC. ETC.

THIS psrmou comic on FOR PRELJMINARYQEARING
31-115 cm, ‘me count: MADE THE FOLLOWING; 0

9.R_B..E..B

The petitioner being aggrieved_Vl;y»_the

power supply to his premises be:a_rim;”CTS.._.N§S-.§8§2jA:,_énd”-. 5

384118 of Ketwa! Gaul, Be!gaurfi_,’««!1as >

5:! the iearned counsel far the

petitioner”sa§mit$”‘~t}i’ét !§’r:i”e..0,”4réfspondents sanctioned the power

suppl,y_§0tt:u.theV r§’e:!:§t}0ne§f’s said properties. on 03.10.08, the

issued the shew-cause netice. sum and

SiibsiaVni:e4:£r§..n_tfi§é,§v’§a!d Show-cause notice is that, Eough the

H 0’ _pawe}— sahctéiined is in respect 0f the pmperty bearing

power suppiy is una-uthorisediy attended to the

bearing CTS 550.3341,/B, The petitioner submitted 1135

V0 “reéfy on 09131.09 te the Assistant Executive Enginger, Hgwever,

“on 05.06.09, the respanéents dmcannesctegi the gamer sugpiy

fig???

3
without: any netice and witheut nagging any erder on the shew-

canse notice and the petitienefs repty thereste. As a result cf the
saia discennection sf the power supply, the occupant:__;_. En bath
the preperties, {IS .!\2e,3841,!A and 3841/B are gr;::«~,3Vi_V;f;:_§_~é.zfs the

darkness,

3. Sr: Kuikarni brings i:o:v’ff:~;i”«:1_(::i:E_ce’

centained In Clauses 42.05, 42,0? find”.§4,Q1.:,a:f:’C:r.:né§fi’r.2§z’s’«..csf

Simply Qf Electricity of Distfibu*t§§r2 Léfienséés fitate ef

Karnatalgaj’.”‘T!i§sfiafiiiifi-§,§ra§z–§.g§’ef24.é ‘é_’;’*ta”1e}§a-ztractcr.-21 hereinbeiow:
« came mg, A
uNAu*m,ca,1§E,r§k ‘gxnéaszom (:2? supra
gifigiécablé ta’ HT and LT Instafiaticms)

_ ‘«.If4.:a;ft~.a,jny time, energy supplied to a Censumer
_ faund extended unauthafisedty to same

7..,r_._$ther’@r§on I premises, the instaliatien shall be
a:sc a:mec:ed ferzhwith, The instailatien shali he
” ‘TL1:geco:’i2negted canfiy afier unauthoréseé extension af
‘-sézpply is rammed and reparted by the Qonsumer,
Further, the Assgsing Qfficer, snail assess the
quantum 95 energy and excegs lead so extendcm and
charge for that quantum fer such period as may be

deemeé justified in the cirgumstattces 91’ any given

case subject ta 3 maximum paring at 6 m9hthsjg’_-~§:~V.vv
cm and hat! times the Tariff app!§cah!g:”‘fe3?.j_~thh

4

gaurhese for which the energy :5 sea extes}qe¥d..;;V. V

Such amguht shah he pa’!d’w.§;_h’§h flags V
fmm the date of final mgr, §ahi;snghhhhhwhi¢h,hh
installation shall he discah:3_;ec:eVd,v_a’hc§ s::vthV_:agheu;nt’h

shalt be dgemeé to be arrésfiaf de¢tdcit;’V-ichhayges.

Clause 42,07, order an
aeemnt of under
cI% -42.9% 1.42.1319; 142.95′:-‘ ~

(1) “”” “shall same the order of

._ ‘g5rcu§sié§’::.§{§ »2g$’sg§s{rs7eht whhin :7 days from the.
wdlatev “‘9f””.’Ai:r.s£fu:seh(:t§oh !.3£!!£m the persan in

o€c:§1;.§at§hn.”hr vpassessicrn or in charge cf the

ggace é?’§?E!fi!SeS with a 15 gays’ notice;

» $2-1r:::x..xxxx

A ” ‘«”‘_’;£xxx’:éxxx

_ w%A%
‘ ~ :._(5}”‘

” (55)

xiéxx xxx):

XXX}! XXXX

If the persern served with the fina! hrcier fat! ta
deposit the asseg mhuht within 33 days,

(1?)

power supply to the Instaliation
disconnected and such amount
deemed to be arrears of e!ectrIc§:\«..c.h a.rge~S} . ”

XXXX XXXX

Chase 44,91: T .. ,

Any parser: aogriei$*e§~V.._iby é”fi1na!VVT§r:dcéf”‘ma’ée
under the £:enQitien___’§’2.v, G?._» may, « thérty
days ef the s;_§ §d..9r€:er,:. ans appéaiflvin sack
form, \;er!fied% I §n and he
acce§n.;:§an_!e2d:_’ $:::.:;c¥f§: aé ‘Vgéfifaztmed by the

$!:;s5; e v–“.V§?.9’rnrri§s$§;:n– fin KERC {Pmcedure far

V;EE’§§:;g’ ,.¢;.g.§;:éfea>EV”‘!:§:§e’ff::e’ig the Appe!!ate Authertty)

requirements ccntained En Claisse 42,9″? (3.),

R’;egLs’¥;:!:§g.g;s;–._ 42995 {Annexure–3) under

§;f1timati9n__;;;.tbe Qffice cf issue. ”

the aferextracted prm:§s1ons., the learned
: cofinsfi sgsizfifiiijigjilthat the Assessing Gfficar is reqmred ta pass the
‘ “* –7i;j’ «.§’r(§er of aficsvisienat assessment within 17 days from the date cf
iifésgsefign. In the instant case, the date at Enspectien has :9 be

h as 05,Q6.09 an which the Qigconnection teak piage, The

— respr.mdents have rm: show: the complianae with the

34%;:

The ieamed

6
Cgunset further eebmits that having issued the shew»-cause

notice as-ad eticited the reeiy therete, the respondent§”‘a§fe_V_duty»

bound :9 pass the order. witheut passing the_e:tdet;’;-t:!§etfj__”efe

net justifiefl in effecting the discennettien.

that even after effecting the d!sconne_;’ct§en_«, fne~ee9ttier

5. Sr! B55. Kamate, the ‘ieern-ed eVe7c»;g.§§se! “‘ter the

respeneents submits that the’V”t’e’eet!t!ener.. Qfiae aerjoctuced the
tampered and the Veubmits that

agghough.meT’;t:;tarfie;reti’ee”*«.V’senttested the building man en
20,01,061;-._t?se; date%1V[t:~st:tsh§-wegs 20,045.05 in the plan sanction

erder produ?t:e(S% eyV tbe’.:5et.it’ioner. Sr! Kamate submits that as

‘per !3.egt;?atier2.s,v if the pier: is senctiened after 12.e1.ee,

1the:.§:::e~neu.nf1et’ ~!d:ia’e€.a~_te previde the space for the installation cf the

trafsefc”rreet’A*.V–§n’.é'”ether equipments, If the plan is eenctiened

_ ‘beferett 1..2J;Q_1..V€’:l6, than the respondents have te suppty the power

§+§tA§jIeLtstA iesisting fer the space for the Ensteiletmn ef the

_1__”‘tre§gsfermer and other eqeipmente. Qniy te evetceme this

‘V V tvreeuiretnent, the petitioner has produced the fabricated weer, as

if the men is sanctiened on 20.04.65’
fifiéi.

?

6. Sri Kamate further submits that as ihgs

unauthcsflsedly extended the pewezj.s;:pp1y_–‘fr:;>n{‘_’§_’:’5f’-1:

Nos§3841/A ta 3841,18, the r%pendénts;’ha¥)e«r&¢hi§§i ‘s.:a’*r’V.’F:e:’1;”e1:i:’the ”~A ‘:

disconnection. According ta ntfmfder teiie

passed while effecting thus discar}§{efci:§_a:3:

7. My perusa! ¢:f._4_i;’?V;.a shosg;+¢%a.ng_;s§”n9tice, dated £33.:t@.Q8

(Annexure-E) reveals that,rjt::-.a§§s@sti§n §§.’jmsduction sf forged

decuments is ‘sa?§d”‘sh:¢aé-‘éa’uss matlce enly speaks cf

the una:utfiérEsé;Vd_v oAf “‘t§1é pawer supply from GT5
No.3841fA is Therefere I as not prapose to

ccnsidsp ths””~ag*§un*[a.e:Arit_: ‘far? the respandents with regard to

“V”p{ed:-£§iio;3s.: sf fAs’briv«:.3ted documents as the reason for

‘:<3s§_sc;5i_z'::g§;t¥;§i:;5.'"t§9§§;power suppty. If the pmtioner has indeed

préézgééd vfhgfsbricated documents, it is always 99221 to the

v'*'.,.444_'s*esponde;st;s ta issue him a fresh show-cause notiace, ca}! fer his

' Viiégzlfygéijd thersaftar take a decision in the matter,

3.. The sniy aliegartisn that is required is be censédered

T “QHi’tTh§s petztéon E5 the extension sf the sewer supply {mm CTS

559.3841/TA ts 3341/B. 555% everything; :5 assumes in famur

8
ef the respondents and against the petitieraer, then ates, the
respondents are requér-ed eeeer Regutetien 4037(1)” 7e§:t.racted

hereinabeve te pass the order ef erovistonai

days {mm the date 0!’ inspection: It can be _

seet tnspectien teak piece on

disconnection en 0506,69. But new prdtrtteianat ‘urtte,r
is passed by the respondents.1K°3t.V”vi::_Vtrite’-séessttierrg in’ taw that
when the statute, regt2§ia’pi;%a_ns§V eVr.A that a
eartieuter act be done rnvAAa-..;ée–rt§§ttr;:fl-::r%r it has te be acme

in that n?enner%¢r;ze;ar% tat&a::§rtt

Q: A avct’*t;f”t§’iet§§7r:ré?mttnsn the newer suppiy cannot but

___be he§é;f”u1rsuste§A:i_,aV:l§’le en ecceent of the faflure or lapse or

V. A’~._ernteeten_v”et.t!§e~~reeeendents to pass the orders.

” from the requirement cf passing the erder

‘~.-4.._’_§=rescribee_A’:~in Regulation 42.07, fairnms end reasonehfeness

‘ that ence the shew-cause notice is issued and the reply

‘ V. received, the matter has ten reach its Enema! culmtnatterr by the

fpessing and issuance of the order thereeet

fifirr;

11,. Yet anether espectgef the matter which cannot be
lost sight sf is that even after effecting the discennectien on
95.06.09, no erder is pessee. The minimum that is expected ef
the State end its iestrumentatities tr: a matter of this netttre is to

pass e pest–ect order; after disceneectine the the

reseeneents have te issue the order stettng fer

dlscennection. on the ether hand, the ‘§1e’t’ej’rue.Het§.

te have the caveat eetitiens flied in;’*the_A_tCee§t.¢;f 3

Judge (Jr. 921.), aetqeum and tEs–t§’ieV_%Cetirt.9f’P;ieei’:§§i”£§’»iii Judi’-gee

(Sr: Que}Be!ee’§J:*2*:,..V__tétte::..:th-‘..t_hame twe Edenticai caveat petétiens

else, there’ éstno fefe?nsrtee”t?§e petitioner’s act ef extending the

V eewegfgseppiy Ne.3341!A te 384:L/B. (Jr: the ether

the:”e§§eg_atien%teund therein ts that the eettttoner has

fptr9sdt1_§§e7-the»V_feE§e~:”and fraudulent desements,

the effereseid reesens, I anew thts petitien by

. ‘ ‘4″}:,~essin,e tide feflewtng erder:~

(5) The responeents shat! pass the erder on the shown

geese nettse dated Q3t1Q.£)8 at Annexure-E and the
fiései

(b)

(C)

repiy ef the petitiongg theretc, within me week fmm

tt>daY-

As the petitiener has suffered disccnnem ._jf*s.._¢e:fl_:hout

the respendents passing the orde%V§§’.’ei’eji3ef-…._:th,e

Regulatiens extracted hereinebov«?e; ” ‘tfié;;v .r,ietivt%Qner” K

entitied ta have the peis;erj_”s:JiDfi3i4.? ‘:

property at crs Mo;e3e4_1/A.*ee ‘ A e
The petitiener shall ‘netextenethev-iresgored eower

te:vA:the«f.§f~:-Epedy at CTS Ne.3841,/B,

(d)”*_

The’ ;3_etEtiAen’&t.’e’rne3: deposit the amount, make the

§1Leeesee:r;: egeeiééeetien, observe an the ferrneittim fer

the gir7a”nt–…ef’ power supply ta the preperty at GT5

,ee4e,:_”i’.£;£>;§3~4.1!a. Ef the same is in compliance with the

_’.§eaetetiens and requirements cf the ampendents,

” ~. gtbe power shall be sanctienee to the said property

,_ (E)

immedéetehn
Pending the cemputation at the zsamsszy including the

pane! tiebiiity of the petitiener fer extension (:6 the

11

hewer supply to the pm-party at CTS Ne.384_1,r”B, the
petmoher shall depasit a sum (If Rs.25_;,v’0,V_;(,3′!§;’/~-.V_ with

the respchdehts. This amount

adjus1,:ab!e towards its liability, ;$epe§-§fdhj”qw::;;poh:

outcome cf the pmrceedh’zas:;’_’hé§’ofehhthé fé§mfi€¥i;§nts””*~. 5

and subject :9 the t.;§p’;.’.:ga!, étcgf ahyf”

U)

The respendeht. «_sh.’a§i!”‘;’*1ej:§,:ir’c}’;.:’VV§ -the p<$wTer"'§upp!y tn the

preperty at 7.'§a1$'_v_.mentioned in (ta)

""" ;¥*»:.;Eflrih–'.V_45V' h§::7t.':rs~t:§' the petitioner depositing

the with the respendmts,

4:53'; h.Accuérdhih'gi§; this Qépaitien is dispgsed crft Ne erder as to

éastsf'

Sd/…

ludge