High Court Kerala High Court

Dr. S. Sreenivasa Kamath vs The Executive Engineer on 4 June, 2009

Kerala High Court
Dr. S. Sreenivasa Kamath vs The Executive Engineer on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35188 of 2003(L)


1. DR. S. SREENIVASA KAMATH,
                      ...  Petitioner
2. DR. S. SACHIDANANDA KAMATH,

                        Vs



1. THE EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.R.LAKSHMI NARAYAN

                For Respondent  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/06/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 35188 OF 2003 (L)
                =====================

             Dated this the 4th day of June, 2009

                         J U D G M E N T

Ext.P2 bill was issued to the petitioners deceased father,

who was the then consumer of Consumer No.6484, demanding

an amount of Rs.67,611, being the escaped assessment for the

period from 2/11/95 to 5/5/98. The amount was to be paid before

11/12/98. In O.P.No.233/99, this Court granted a stay of the

demand on condition that the petitioner remits 1/3rd of the

amount. It is stated that in compliance with the said order,

Rs.22,534/ was remitted by the petitioner on 6/1/99. The

aforesaid original petition was disposed of by Ext.P3 judgment

relegating the parties to file appeal as provided under the

Conditions of Supply of Electrical Energy.

2. The appeal was filed and by Ext.P5 order dated

26/8/03, Ext.P2 was confirmed. Following Ext.P5, on 23/10/2003,

respondents issued Ext.P6 demanding an amount of Rs.66,711

along with Rs.81,120 towards surcharge. Petitioner submits that

as 1/3rd of the amount was already paid, the balance due under

Ext.P2 bill was paid by them on 10/11/2003. In this writ petition

WPC 35188/03
:2 :

filed challenging Ext.P6, the main dispute is regarding the

demand for surcharge. According to the petitioner such levy of

surcharges is impermissible in so far as residential supply is

concerned.

3. Standing counsel for the respondent Board submits

that what was demanded in Ext.P6 was wrongly shown as

surcharge, but actually it represents interest that is payable by a

defaulter at the rates as provided in the Conditions of Supply of

Electrical Energy. It is stated that at the relevant point of time,

interest was leviable at 24% and that it is presently 17%.

4. Admittedly the amount demanded in Ext.P2 was

payable on or before 11/12/98. Irrespective of the fact that there

were several litigations between the parties, fact remains that

1/3rd of the amount was paid by the petitioner on 6/1/99 and the

balance on 10/11/2003. If that be so, necessarily the petitioner is

liable to pay interest on the belated demands in view of the

provisions contained in the Conditions of Supply of Electrical

Energy.

5. Although it is the case of the Board that the petitioner

should pay interest at 24% itself, still having regard to the fact

WPC 35188/03
:3 :

that the matter was pending in this Court, I am inclined to direct

that the matter be given a quietus on the petitioner remitting

interest at 12%.

Accordingly, the writ petition is disposed of directing that it

will be open to the respondents to demand interest from the

petitioner at 12% on Rs.67,611 for the period from 11/12/98 to

6/1/99 when the petitioner remitted 1/3rd of the amount. For the

balance 2/3rd of the amount, the respondents will be at liberty to

demand interest for the period from 6/1/99 till 10/11/2003. It will

be open to the 2nd respondent to issue a revised demand of

interest as indicated above and once such a demand is made, it

shall be the obligation of the petitioners to pay the amounts.

ANTONY DOMINIC, JUDGE
Rp