High Court Kerala High Court

K.V.Mohammed Zakir vs K.S.E.B on 26 May, 2009

Kerala High Court
K.V.Mohammed Zakir vs K.S.E.B on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 35406 of 2001(M)



1. K.V.MOHAMMED ZAKIR
                      ...  Petitioner

                        Vs

1. K.S.E.B.
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER(EDATHALA)

                For Respondent  :SRI.N.D.PREMACHANDRAN, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/05/2009

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
                      O.P.No.35406 of 2001
             ---------------------------------
              Dated, this the 26th day of May, 2009

                          J U D G M E N T

Challenge in the original petition is essentially against Exts.P8

& P12.

2. The petitioner, who claims to be a Civil Engineer, is

availing of electrical energy for domestic purposes, having an

authorised load of 36 KW with consumer number 3589/KRA to his

residential house at Kuriachira, Thrissur. On 25/07/2001, the Anti

Power Theft Squad of the Board inspected the premises and found

unauthorised additional load of 8.761 KW. It was found that four

sheds were constructed in the premises, which were assigned

separate building numbers. It is stated that in one shed a generator

having a capacity of 25 KVA was installed without obtaining

clearance from the Electrical Inspector. In the 2nd shed, a freezer

was found with ice cream stored in large. In the 3rd and 4th sheds,

according to the Board, a furniture workshop was found with

carpentry work, with necessary machineries installed. It was also

OP No.35406/2001
-2-

found that from the domestic power supply that was availed of for

the residential premises of the petitioner, electric line was drawn

unauthorisedly to the sheds referred to above, and it was using the

energy thus drawn that the petitioner was carrying on the activities

in the aforesaid premises.

3. Accordingly, Ext.P2 notice was issued to the petitioner

informing that in view of the unauthorised use of energy, his tariff

will be changed to commercial tariff under LT VII A, and that unless

the petitioner regularised the unauthorised additional load, the

respondent will be continuining to penalise him in terms of the tariff

order. This was followed by Ext.P3, enclosing Ext.P4, a bill

demanding an amount of Rs.3,42,360/-. It would appear that

against the penal assessment, the petitioner filed Ext.P5

representation to the Deputy Chief Engineer, the 2nd respondent.

Thereafter, the petitioner approached this Court and filed OP

No.23785/2001. By Ext.P6 judgment, a learned judge of this Court

directed the 2nd respondent to consider Ext.P5 and take a decision in

the matter with notice to the parties. It was also directed that on

the petitioner remitting an amount of Rs.50,000/-, coercive action

OP No.35406/2001
-3-

shall be kept in abeyance.

4. Again the petitioner filed Ext.P7 representation before

the 2nd respondent. Parties were issued notice and after hearing the

parties, the 2nd respondent issued Ext.P8, fixing liability of the

petitioner at Rs.1,87,778/-. The order shows that a portion of the

energy consumed was charged under the tariff as applicable to

domestic consumers. On the basis of Ext.P8, Ext.P12 revised

invoice was issued to the petitioner requiring him to pay the balance

amount of Rs.1,37,778/-. It was at that stage, challening Exts.P8 &

P12, the original petition was filed.

5. The main contention raised in the writ petition is relying

on Clause X of the Low Tension Tariff of the Board order dated

14/05/1999. According to the petitioner Clause X of the Low

Tension Tariff as provided in Ext.P11 entitles a domestic consumer

to use up to 20% of the consumption for any purpose within the

premises. It is stated that even if the allegations are accepted, the

consumption of the petitioner is covered by the aforesaid clause,

and therefore, the impugned proceedings are illegal.

6. Having gone through Clause X of Ext.P11, in the light of

OP No.35406/2001
-4-

the definition to the term “Premises” as available in the Conditions

of Supply of Electrical Energy framed by the Board under the

Electricity (Supply) Act, 1948, I am not in a position to accept the

plea raised in the writ petition. True, 20% of the consumption can

be diverted by a domestic consumer in the manner as provided in

Clause X. But, such diversion has to be confined to the premises, to

which energy is supplied. Clause 1A(b) of Conditions of Supply of

Electrical Energy defines the term “Premises” as a building,

permanent structure situated in an immovable property, details of

which have been specified in the application or agreement,

prescribed for grant of electrical connection. Viewed in the light of

Clause 1A(b) of the Conditions of Supply of Electrical Energy, I must

hold that the expression “Premises” is to be understood as the

premises to which energy is supplied. This is for the reason that

only such premises are indicated in the application or agreement,

that is entered into between the parties. In this case, it is evident

from the impugned proceeding (Ext.P8) that supply was being

diverted to other sheds having separate door numbers and away

from the original premises, to which service connection was given.

OP No.35406/2001
-5-

Such other premises, mentioned in Ext.P8 cannot come within

Clause X of Ext.P11. If that be so, the contention raised cannot be

accepted.

7. Even otherwise, having regard to the findings in Ext.P8,

which discloses a clear case of unauthorised diversion of energy for

commercial purpose, I am not in a position to accept the case

pleaded in the original petition.

The original petition fails and is, accordingly, dismissed.

(ANTONY DOMINIC, JUDGE)
jg