High Court Kerala High Court

Jayaraj vs The Kerala State Electricity … on 19 June, 2009

Kerala High Court
Jayaraj vs The Kerala State Electricity … on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16665 of 2009(C)


1. JAYARAJ,ROSE COTTAGE,SETTLEMENT COLONY,
                      ...  Petitioner

                        Vs



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

2. THE SENIOR SUPERINTENDENT,ELECTRICAL

3. THE ASSISTANT ENGINEER,ELECTRICAL

4. THE EXECUTIVE ENGINEER,KSEB,ADIMALI.

5. ANTI POWER THEFT SQUARD REP BY ITS DEPUT

6. THE DEPUTY TAHSILDAR,(R.R),TALUK OFFICE,

                For Petitioner  :SRI.T.R.RAJAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/06/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.16665 OF 2009
              ------------------------
            Dated this the 19th day of June, 2009.

                         JUDGMENT

Petitioner seeks to quash Ext.P1 invoice, final order if

any passed pursuant thereto, Ext.P4 and Ext.P5 revenue

recovery notices and Ext.P7 communication. He also

challenge certain provisions of the Kerala Electricity Board

Terms and Conditions.

2. Facts pleaded by the petitioner are that, he was

availing of supply of energy of electricity with Consumer

No.3492. It is stated that while so Anti Power Theft Squad

of the Board inspected his premises on 4th February,

2008 and issued a mahazar. It is stated that in the Mahazar

unauthorized additional load was found and that he was

issued Ext.P1 bill demanding Rs.1,84,118/-.Petitioner

contends that to Ext.P1 he filed an objection. The claim in

the writ petition is that the copy of Mahazar given to him

WP(c).No.16665/09 2

was not legible. The objections said to have been filed against

Ext.P1 also has not been produced. It is stated that he moved

the Adalat, which resulted in Ext.P3 and that thereafter Exts.P4

and P5 revenue recovery notices were issued. At this stage,

complaining that the order passed in the appeal filed by the

petitioner against Ext.P1 was not communicated, he

submitted Ext.P6. To Ext.P6, he was issued Ext.P7 informing

that final order passed in the appeal was sent to him and the

same was returned as unclaimed.

3. In the writ petition, petitioner avers that, he was

availing of power supply and in the APTS inspection

unauthorized and additional load was found and that the final

order on the appeal has not been communicated to him.

4. The case was adjourned for the Standing Counsel to

obtain instructions. Today the Standing Counsel has produced

before me the Mahazar prepared at the time of inspection on

4th April, 2008. In the mahazar it is stated that, on account of

the default committed by the petitioner in remitting the

WP(c).No.16665/09 3

electricity charges, supply to his premises was remaining

disconnected. However, petitioner had made unauthorized

connection to the main line and was abstracting energy. A

reading of the Mahazar also shows that several portions of

the house of the petitioner were let out on rent and to all

those places, petitioner had installed his own meter to record

the energy consumed by the tenants. Therefore, the averment

in the writ petition that on the APTS inspection what was

found was additional load is factually wrong. That apart the

non-production of the mahazar on the ground that the copy

served was not legible also is suspicious.

In any case, since the petitioner has made wrong factual

statements before this court, I do not think that the petitioner

should be shown any indulgence.

Writ petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.16665/09 4