High Court Kerala High Court

Kerala State Electricity Board vs Abdul Azeez on 4 November, 2009

Kerala High Court
Kerala State Electricity Board vs Abdul Azeez on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2230 of 2009()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE DEPUTY CHIEF ENGINEER (APTS),
3. THE ASSISTANT ENGINEER,
4. THE ASSISTANT ENGINEER (APTS),

                        Vs



1. ABDUL AZEEZ,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/11/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.A. No. 2230 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 4th day of November, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the order of the learned Single Judge

allowing the Writ Petition and quashing Exts.P2, P5 and P6

demand notices made by the appellant Kerala State

Electricity Board, the present appeal is filed.

2. The Writ Petitioner is a consumer of the electricity

and it is alleged that on 09.05.03, when the Anti Power Theft

Squad of the appellant Board inspected the premises noticed

that there is no proper recording of the electricity consumed

and as such, issued a demand bill to the tune of

Rs.2,13,759/-. Aggrieved by the same when the consumer

approached this Court, by Ext.P4 judgment this Court

directed expeditious disposal of the statutory appeal filed by

the consumer. Ultimately, the appeal came to be rejected. It

is in these circumstances the consumer was forced to

approach this Court once again.

WA No.2230 of 2009
-:2:-

3. It is to be noted that there was no allegation of theft of

energy or tampering of the meter by the consumer. Only

because of two of the three phases were not recording properly,

the Electricity Board has made the demand. Noting the fact that

it was the duty of the Board itself to check the meter regularly

and find out whether the entire consumption is recorded properly

or not, and in the absence of any fault or illegal use of the

electricity by the appellant, rightly, in our view, the learned

Single Judge has held that the consumer cannot be penalised.

We find absolutely no merit in the contention raised before

this Court by the Board. Hence, affirming the judgment of the

learned Single Judge, the Writ Appeal is dismissed.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.2230 of 2009
-:3:-