High Court Kerala High Court

Bharat Petroleum Corporation … vs The Kerala State Electricity … on 10 February, 1910

Kerala High Court
Bharat Petroleum Corporation … vs The Kerala State Electricity … on 10 February, 1910
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4296 of 2010(J)


1. BHARAT PETROLEUM CORPORATION LIMITED,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY CHIEF ENGINEER, KSEB,

3. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :10/02/1910

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                    ---------------------------
                       W.P(C) No. 4296 of 2010-J
                   ----------------------------
              Dated this the 10th day of February, 2010.

                           J U D G M E N T

The petitioner is challenging Ext.P5 issued by the second

respondent insisting the petitioner to remit 50% of the liability, so as

to entertain the statutory appeal preferred under Section 127(2) of

the Electricity Act 2003.

2. The petitioner has got a specific contention that the

assessment made by the concerned authority is not in conformity

with the statutory prescription and further that the order passed by

the said authority pertains to a period also prior to 15.6.2007,

which however could not have been included for the obvious reason

that the amendment of the statute ie, to Section 126 of the

Electricity Act 2003 was brought into force only from 15.6.2007. It

is for this reason that the petitioner has challenged the said

proceedings, also seeking to declare (vide prayer No.3) that the

penal provisions of the Electricity Act 2003 as amended on

15.6.2007 cannot have any retrospective operation and cannot

W.P(C) No. 4296 of 2010-J 2

apply for the period prior to 15.6.2007; simultaneously seeking to

declare that the petitioner is not liable to pay the amount claimed in

Exts.P1 and P2.

3. Head the learned standing counsel as well.

4. Admitted facts and figures as put forth from the part of

the petitioner show that the instruction to remit 50% of the disputed

amount for entertaining the Appeal, as evidenced by Ext.P5, is in

tune with the statutory requirement as contemplated under Section

127(2). The case of the petitioner is that the penal provisions of the

Electricity Act 2003 as amended on 15.6.2007 cannot have any

retrospective operation and cannot apply for the period prior to

15.6.2007. There is no case as against sub Section 2 of Section

127, whereby it is stipulated that 50% of the disputed amount has to

satisfied as a pre-condition to entertain the Appeal and the

statutory provision imposing such condition is also not under

challenge.

5. In the above facts and circumstances, this Court does

not find any sustainable reason to intercept Ext.P5 or the impugned

order passed by the assessing authority. More so, when the matter

has already been taken up by filing Ext.P4 appeal. If the petitioner

W.P(C) No. 4296 of 2010-J 3

is so advised, they may satisfy the due amount as ordered in Ext.P5,

for entertaining the appeal. Since the time stipulated is already

over, it is hereby extended and on satisfying the said requirement

within two weeks from the date of receipt of a copy of this

judgment, Ext.P4 appeal shall be treated as proper and it shall be

considered and finalised in accordance with law, of course after

giving an opportunity of hearing to the petitioner, as expeditiously

as possible, at any rate within two months thereafter. It is made

clear that this Court has not mentioned anything on merits, which is

left open.

The Writ Petition is disposed of accordingly.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No. 4296 of 2010-J 4