High Court Kerala High Court

A.Vidhyadharan vs Kerala State Electricity Board on 17 December, 2008

Kerala High Court
A.Vidhyadharan vs Kerala State Electricity Board on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20825 of 2008(D)


1. A.VIDHYADHARAN , ANIYIL HOUSE
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. CHIEF ENGINEER (HRM)

3. THE DEPUTY CHIEF ENGINEER

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/12/2008

 O R D E R
                         P.N.RAVINDRAN, J
                       -----------------------------
                 W.P.(C) NO:20825 of 2008
                       -----------------------------
            Dated this the 17th day of December, 2008

                             JUDGMENT

The petitioner was an Assistant Executive Engineer in the

Kerala State Electricity Board. During the period from 31-5-2003 to

23-7-2005, he was the Assistant Engineer in charge of Electrical

Section, Aluva Town. Under the Electrical Section, Aluva Town there

are 17000 consumers including 600 industrial consumers out of whom

27 are HT consumers. There is also an industrial estate in South

Vazhakulam which falls within Electrical Section, Aluva Town. The

pleadings disclose that in the Electrical Section, Aluva Town 11 K.V

line has been drawn for a length of 60 kms and there are 110

transformers. On 11-5-2005, the Anti Power Theft Squad (APTS for

short) of the Kerala State Electricity Board inspected the premises of

M/s.Aluva Techno Rubbers, a HT consumer. The inspection lasted

from 9 AM to 10 PM. The petitioner was present through out the

inspection. On inspection, it was found that the said consumer had

committed theft of electrical energy by providing a contractor in the

under ground cable between the current transformer/power

transformer and the meter box. This was detected after 7 hours of

inspection and that too after verifying the power supply in a similar

factory situate within the limits of the Electrical Section at

Kizhakkambalam.

wpc:20825 of 2008
2

2. Pursuant thereto, Ext.P1 memo dated 23-7-2005 was issued

by the Deputy Chief Engineer alleging that the petitioner did not take

steps to detect the theft of electrical energy by M/s.Aluva Techno

Rubbers, that thereby he failed to carry out his official duty and that his

action amounts to dereliction of duty resulting in revenue loss to the

Board. The petitioner was also called upon to show cause why

departmental action should not be taken against him as per the Kerala

State Electricity Board Employees Classification, Control and Appeal

Regulations, 1969. On receipt of Ext.P1 memo of charges, the

petitioner submitted Ext.P2 reply pointing out that as theft was

committed by laying an under ground cable and as there was no

external manifestation of any attempt to commit theft of energy, the

theft of energy went unnoticed. He also pointed out that there was no

sudden increase or decrease in the consumption pattern and therefore

he did not suspect any tampering with the electrical installation. He

also pointed out that there was no tampering with the meter or in the

transformer and therefore he had no reason to suspect theft of energy.

3. After Ext.P1 memo was issued, the petitioner was regularly

promoted to the category of Assistant Executive Engineer. Thereafter,

the files relating to the departmental action were transferred by the

third respondent to the second respondent, the competent disciplinary

authority. Along with the files, the third respondent had sent Ext.P3

letter to the second respondent inter alia stating that the petitioner and

wpc:20825 of 2008
3

the Sub-Engineer have worked under him for a considerable long

period, that they were loyal and obedient and that their work and

character were satisfactory. However the second respondent Chief

Engineer proceed to issue Ext.P4 memo of charges dated 26-10-2006

to which the petitioner submitted Ext.P5 reply. However there was no

progress in the departmental enquiry and while matters stood thus, the

petitioner retired from service on 31-12-2007 on attaining the age of

superannuation.

4. After the petitioner retired from service, the Assistant

Executive Engineer in charge of Electrical Division Aluva issued Ext.P6

Non Liability Certificate dated 16-2-2008 certifying that no liability is

outstanding against the petitioner while he was working in the

Electrical Division at Aluva and that the said certificate is issued

subject to the finalisation of the departmental action initiated as per

Ext.P4. The petitioner thereupon submitted Ext.P7 representation

dated 21-2-2008 to the second respondent requesting for disbursement

of terminal benefits. Thereafter, the second respondent sent Ext.P8

letter dated 2-4-2008 to the Executive Engineer Electrical Division,

Aluva, sanctioning a minimum pension of Rs.1275/- to the petitioner

and family pension of 1275/-+Dearness Relief to his wife in the event of

his death. All other pensionary benefits were withheld for want of

vigilance clearance certificate. The petitioner thereupon submitted

Ext.P9 representation dated 18-6-2008 seeking disbursement of the

wpc:20825 of 2008
4

terminal benefits in full. In Ext.P9 he also pointed out that

Sri.Parameswaran Nair, the Sub Engineer of Electrical Section, Aluva

Town who was also proceeded against in relation to the same incident,

was later promoted as Assistant Engineer and given all terminal

benefits after his retirement from service on 31-5-2006. This writ

petition was thereafter filed seeking the following reliefs:

i) issue a writ of mandamus or any other appropriate
writ, order or direction directing the respondents 1
and 2 to finalise the proceedings initiated on the
basis of Ext.P1 and P4 on the basis of Ext.P2, P3
and P5 and release the full pension and all
terminal benefits with interest to the petitioner.

ii) issue a writ of mandamus or any other writ or order,
direction directing the respondent to release the full
pension and to pay all terminal benefits to the
petitioner with interest from 1-1-2008 till the date
of payment.

5. The second respondent has filed a counter affidavit contending

inter alia that disciplinary action was initiated against the petitioner for

lack of supervision. Reference is made to the surprise inspection

conducted by Anti Power Theft Squad in the premises of M/s.Aluva

Techno Rubbers, a consumer of the Board. The counter affidavit

proceeds to state that following the surprise inspection an invoice for

Rs.87,81,097/- was issued to the consumer, that the consumer

thereupon filed W.P(C) No. 24397 of 2007 in this Court, that by virtue

of the interim order passed in the said writ petition and on the appeal

filed by the consumer before the Appellate Authority, the consumer has

wpc:20825 of 2008
5

remitted the sum of Rs.53,47,055/-, that the sum of Rs.31,94,110/- is

still due from the consumer, that the disciplinary action against the

petitioner has not so far been finalised and that as the departmental

action is pending, minimum pension alone was sanctioned to him. The

respondents contend that under Rule 3 of Part III of the Kerala Service

Rules they are entitled to recover from the petitioner, the pecuniary

loss caused to the Board and that as the petitioner is being proceeded

against for lack of supervision, his pensionary benefits cannot be

disbursed before the departmental action is finalised.

6. From the materials on record that it is evident that the

petitioner who was the Assistant Engineer and his subordinate

Shri.Paramesaran Nair who was the Sub Engineer, were proceeded

against after theft of electrical energy in the premises of Aluva Techno

Rubbers was detected. Both of them were also promoted to the next

higher posts. Sri.Parameswaran Nair was promoted from the category

of Sub Engineer to the category of Assistant Engineer and the

petitioner was promoted to the category of Assistant Executive

Engineer. Sri.Parameswaran Nair, retired from service on 31-5-2006

on attaining the age of superannuation. Though departmental action

was pending against him and a memo similar to Ext.P1 had been issued

to him also in the year 2005, on his retirement, the terminal benefits

were disbursed in full. The stand now taken by the Board is that as the

Sub Engineer who was later promoted as Assistant Engineer retired

wpc:20825 of 2008
6

from service on 31-5-2006, it was not possible to continue the

departmental action against him and therefore his terminal benefits

were fully disbursed. However, in the case of the petitioner, the stand

taken by the Board is that since the departmental action is pending, the

terminal benefits cannot be disbursed.

7. The materials on record disclose that it was the Sub Engineer

who was the person immediately concerned with the reading of the

meter and periodical inspection of the installation. Though the

petitioner was not bound to take the meter reading he had a duty to

inspect the installation. According to the petitioner there were no

visible signs of tampering with the meter or the transformer and there

was also no sudden decrease or increase in the consumption of energy.

He has also stated that the Board is not equipped to detect tampering

made under ground and that it was after 7 hours of intensive search

that theft of energy through an under ground cable was detected. In

these circumstances, the petitioner submits that he cannot be said to

be negligent in the discharge of his duties. The petitioner also submits

that if pensionary benefits can be disbursed to the Sub Engineer who

was the man in charge of the meter reading and inspection of the

installation, there is no reason why the petitioner who is a superior

officer, should be denied the same. If as contended by the Board, there

was negligence in the discharge of duties on the part of the Sub

Engineer and the Assistant Engineer, I find no merit in the stand taken

wpc:20825 of 2008
7

by the respondents that the terminal benefits were disbursed to the

Sub Engineer, since the departmental enquiry could not be continued

against him after his retirement. Rule 3 of Part III of the KSR applies

to Sub Engineers and Assistant Engineers. In the case of the Sub

Engineer, the Board decided not to recover any portion of the

pecuniary loss arising out of the theft of electrical energy. However in

the case of the petitioner the stand taken by the Board is that his

pensionary benefits cannot be sanctioned or disbursed until the

departmental action is finalised.

8. From the materials on record it is evident that the stand

taken by the Board is arbitrary. The Board has no case that in the

normal course of inspection the theft could have been detected. The

Board has not denied the positive averment made by the petitioner that

the theft could be detected only after 7 hours of intensive search and

that theft was committed by laying an under ground cable. In these

circumstances, I am of the considered opinion that there is no merit in

the stand taken by the Board that there was negligence on the part of

the petitioner in detecting the theft of energy. The Board also does not

dispute, the averment made by the petitioner that the Board is not

equipped to detect theft of energy through under ground cables and

that theft of energy could have been detected only by digging up

premises through which the under ground cable is laid. Further it is

now conceded by the Board that the consumer has paid the sum of

wpc:20825 of 2008
8

Rs.53,47,055/- and that the writ petition filed by the consumer

challenging the demand made by the Board is pending in this Court.

Having regard to the facts and circumstance set out above, I am

persuaded to take the view that the stand taken by the Board in Ext.P8

is not tenable. In the result, I dispose of the writ petition with a

direction to the respondents to fix the terminal benefits payable to the

petitioner and disburse the same within four months from today.

P.N.RAVINDRAN,
JUDGE

bps