High Court Kerala High Court

A.V.Yugin vs Kerala State Electricity Board on 8 July, 2009

Kerala High Court
A.V.Yugin vs Kerala State Electricity Board on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 320 of 2009()


1. A.V.YUGIN, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

3. ASSISTANT ENGINEER,

                For Petitioner  :SRI.ROBSON PAUL

                For Respondent  :SRI. ASOK M.CHERIYAN, SC, KSEB

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/07/2009

 O R D E R
                             HARUN-UL-RASHID, J.
                         ----------------------------------------
                             R.S.A.No. 320 of 2009
                         ----------------------------------------
                    Dated this the 8th day of July, 2009

                                    JUDGMENT

The Second Appeal is directed against the judgment and decree in

A.S. No. 13/2007 on the file of the Sub court, Thrissur which arises from

the judgment and decree in O.S. No. 1378/2000 on the file of the

I Additional Munsiff Court, Thrissur. The plaintiff in the suit is the appellant

herein. The challenge in the suit are the bills issued by the Kerala State

Electricity Board (hereinafter referred to as the Board) for additional

electricity charges payable for the period from December 1999 to April

2000. Exts.A1 to A2 series are the disputed bills. The suit was filed for

declaration that the plaintiff is not liable to pay the bills for additional

electricity charges, that the bills are null and void and for consequential

injunction. The trial court decreed the suit as prayed for. In appeal, the

lower appellate court set aside the trial court’s decree and judgment and

dismissed the suit. Hence the Second Appeal. The parties hereinafter

referred to as plaintiff and defendants as arrayed in the suit.

2. The plaintiff is a consumer enjoying three phase electric

connection. According to him, he was paying the bills regularly ; but the

defendants issued a bill of Rs. 83,272/- as additional electricity charges

payable for the month of December 1999. to April 2000. The stand taken

R.S.A. No. 320 of 2009 -2-

by the Board is that though the petitioner is having three phase electric

connection, the meter in one phase is defective and hence there was

deficiency in the actual consumption of electricity and therefore they

issued Exts. A1 to A2 series bills. According to the plaintiff Ext.A1 was not

issued on the ground that the meter was faulty and did not record any

reading for the said period.

3. It is the case of the defendant that one among the three

phases connected to the meter was not functioning and therefore only 2/
3of

the actual consumption was recorded in the meter.

4. The trial court considered all the oral and documentary

evidence and declined to place reliance on Ext.B1 site mahazar stating

that Ext.B1site mahazar does not reveal what sort of detailed inspection

was conducted as to ascertain whether all the phases functioned or not

and therefore Ext.B1 does not have the credence and reliability to support

the contention of the defendants that the phases connected to the meter

did not function .

5. The trial court also held that since the plaintiff did not

complain that the meter fixed in his premises is a faulty one and that the

Board had not earlier informed the plaintiff that the meter is running

faulty, it cannot be said that the dispute could have been taken cognizance

of by the statutory body constituted under the electricity supply Act. The

R.S.A. No. 320 of 2009 -3-

trial court also found that the suit is maintainable and accepting the

averments set out by the plaintiff in the plaint, the trial court decreed the

suit as prayed for.

6. The lower appellate court considered in detail the

maintainability of the suit. It was contended by the defendants that when

the dispute is regarding the non-working of the meter or the correctness of

the bill, the same shall be resolved only by the Electrical Inspector and

therefore the trial court ought not have entertained the suit. It is also

brought to the notice of the lower appellate court that the Anti Power Theft

Squad conducted an inspection and it was found that one of the phases

out of the 3 phases was not functioning and so only 50% of the

consumption of electricity was recorded by the meter. After referring to

Section 26(4) and (6) of the Indian Electricity Act 1910, the counsel for the

defendants argued that the dispute in that case is regarding the

entitlement of the defendants to realise the amount mentioned in Ext.A1

notice and not regarding the correctness of the meter.

7. The definite case of the Board is that because of the non-

functioning of one of the phases, only 50% of the consumption of electricity

was recorded by the meter. The appellate court followed the decision in

Calcutta Electric Supply Corporation Vs. N.M. Banka 1996 (2) SCC 58.

held that the dispute is not only regarding the correctness of the meter

R.S.A. No. 320 of 2009 -4-

but also regarding the correctness of the bill and it is for the Electrical

Inspector to resolve that kind of dispute , that when specific statutory

remedy is provided by the Indian Electricity Act 1910 it cannot be allowed

to be bypassed. In the circumstances the lower appellate court found that

the suit is not maintainable and therefore set aside the trial court’s decree

and judgment

8. I am of the view that the findings entered by the lower

appellate court on the question of maintainability of the suit by referring to

the statutory provisions laid down in Section 26(4) and (6) of the Indian

Electricity Act 1910 and the Apex Court’s decision in the Calcutta Electric

Supply Corporation’s case (Supra) is correct in all respects. I do not find

any reason to disagree with the findings arrived at by the lower appellate

court. I am also of the view that, in such circumstances the remedy open

to the plaintiff/consumer is to approach the Electrical Inspector as opined

by the lower appellate court . No grounds are made out to interfere with

the lower appellate court’s judgment by invoking my jurisdiction under

Section 100 of the C.P.C. No questions of law much less any substantial

question of law arises for consideration in this appeal. This appeal fails

and accordingly dismissed in limine.

9. However finding that the plaintiff prosecuted the suit

bonafidely, I think that in the interests of justice an opportunity shall

R.S.A. No. 320 of 2009 -5-

be given to the plaintiff to agitate his contentions on merits. The plaintiff is

at liberty to move the Electrical Inspector /other statutory appellate

authority challenging the disputed bills. The necessary application shall

be filed within a period of one month from today. If such an application is

filed by the plaintiff, the statutory authority concerned shall decide the

dispute after hearing the plaintiff within a period of six months from today

irrespective of the fact that the time limit prescribed under the Limitation

Act expired. It is made clear that the said application shall be entertained

on condition that the plaintiff pay /3 of the disputed amount of bills and the
1

dispute shall be decided untrammelled by the findings of the Civil courts

and observations in this judgment.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

R.S.A. No. 320 of 2009

—————————-

JUDGMENT

8th July, 2009