High Court Kerala High Court

B.K.Abdul Majeed vs The Kerala State Electricity … on 7 October, 2009

Kerala High Court
B.K.Abdul Majeed vs The Kerala State Electricity … on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7796 of 2007(C)


1. B.K.ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. ASSISTANT ESNGINEER,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                      ------------------
                     WP(C) No.7796 of 2007
                 --------------------------
            Dated, this the 7th day of October, 2009
               ------------------------------

                         J U D G M E N T

The petitioner is the Manager of “Pallikkara Ice Plant”, an

industrial consumer availing of supply of electrical energy with

consumer No.3317 under LT IV tariff.

2. On 22/02/2005, the Anti Power Theft Squad of the

Board inspected the premises, along with the 4th respondent. At the

time of inspection, the petitioner was present. The mahazar

prepared, a copy of which made available by the learned standing

counsel for the respondent, shows that it was found that four

numbers of security seals provided in the meter cover were

damaged, the screws provided in the meter nameplate were seen

loosened and partially detached, and that the counter fixing screw

of the energy meter was also seen loosened. It is also recorded that

the petitioner admitted that every month, one Shri.Laly used to visit

his premises just before the meter reading date, and used to adjust

the meter reading in the reverse direction by adjusting the counter

WP(C) No.7796/2007
-2-

after opening the meter cover and security seals, and that for every

such acts, Shri.Laly was being paid amount varying from Rs.600/-

(Rupees six hundred only) to Rs.1,000/- (Rupees one thousand

only).

3. Based on the findings at the time of inspection, a penalty

bill was issued to the petitioner under Clause 43 (d) of the

Conditions of Supply of Electrical Energy demanding a sum of

Rs.6,77,108/- (Rupees six lakhs seventy seven thousand one

hundred and eight only). That was challenged before this Court in

WP(C) No.11841/2005, and that writ petition was disposed of by

judgment dated 07/04/2005 directing the respondents to issue a

detailed calculation statement to the petitioner, and to reconnect

the supply on the petitioner paying Rs.1,00,000/- (Rupees one lakh

only). The amount was paid, power supply was restored and the

statement was also issued.

4. The statement was again challenged in WP(C)

No.27497/2005. By judgment dated 23/09/2005 that writ petition

was disposed of directing the petitioner to file his objection to the

statement, and further directed that the supply shall not be

WP(C) No.7796/2007
-3-

disconnected on the petitioner remitting a sum of Rs.1,50,000/-

(Rupees one lakh fifty thousand only). Payment was made and the

objection filed was considered. But the demand was confirmed.

This order was again challenged in WP(C) No.30301/2005. That

writ petition was disposed of directing the petitioner to file an

appeal against the impugned order. Accordingly, Ext.P1 appeal was

filed before the 2nd respondent, and the petitioner was also heard on

two occasions. Finally, by Ext.P2, finding that this was a clear case

of theft of energy, the 2nd respondent reduced the demand to

Rs.2,96,115/- (Rupees two lakhs ninety six thousand one hundred

and fifteen only). Consequently, a revised calculation statement was

issued as per Ext.P3 and a revised invoice was issued demanding

the balance amount due, as per Ext.P4 . It was thereupon that this

writ petition is filed challenging Exts.P2 to P4.

5. Though submissions were made by the learned senior

counsel for the petitioner regarding the correctness of the finding of

theft of energy, having regard to the facts as stated above, which

have also been recorded in the mahazar prepared at the time of

inspection, which also carries the signature of the petitioner, I am

WP(C) No.7796/2007
-4-

not inclined to take a view different from what has been taken in

Ext.P2.

6. The learned senior counsel further canvassed for the

position that initially, the liability of the petitioner was quantified on

the assumption that the unit worked for 18 hours per day, and in

Ext.P2 order of the appellate authority, the working hours have been

reduced to 17 hours. Counsel submits that the unit is an Ice Plant,

and that duration of working hours varies from season to season,

and that in the absence of any material, the respondents could not

have fixed the working hours as 18 hours or 17 hours for

quantifying the dues of the petitioner.

7. First of all, the petitioner has not produced any material

to indicate that what exactly is the working hours in his unit. From

the submissions made, what is disclosed is that the quantity of Ice

manufactured once in a while will be sufficient for a week, and on

that basis, it is contended that the Unit does not work on all days.

However, the fact remains that even if the manufactured ice is

stored, and even for storage purposes, freezers will have to work,

which needs consumption of energy as well. If that be so, the Unit

WP(C) No.7796/2007
-5-

will be consuming energy round the clock and if so, the estimation

done adopting 17 hours as the working hours cannot be said to be

perverse warranting interference.

In the aforesaid circumstances, I cannot accept the

contentions raised by the learned counsel for the petitioner.

The writ petition fails, and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg