High Court Kerala High Court

Merry Land Frozen Creams Pvt.Ltd vs The Kerala State Electricity … on 8 February, 2011

Kerala High Court
Merry Land Frozen Creams Pvt.Ltd vs The Kerala State Electricity … on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33851 of 2010(F)


1. MERRY LAND FROZEN CREAMS PVT.LTD.,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.M.SASINDRAN

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

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/02/2011

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                   W.P(C).No.33851 of 2010
              -----------------------------------------
            Dated this the 8th day of February, 2011

                            JUDGMENT

The petitioner is a consumer of electrical energy. Electricity

connection was provided to the petitioner’s industrial unit in the

year 2005 with a connected load of 18 KW. Shortly after the

electricity connection was provided, the petitioner applied for

additional connected load. The said request was pending for quite

some time. While matters stood thus an inspection of the

premises was conducted on 25.2.2009 by the Anti Power Theft

Squad of the Electricity Board. They prepared Ext.P7 site

mahazar which disclosed that the petitioner was using energy in

excess of the connected load by installing additional machinery.

Ext.P8 provisional assessment order was thereupon passed calling

upon the petitioner to show cause why the sum of Rs.2,54,848/-

should not be demanded as electricity charges. The petitioner

submitted his reply. In the meanwhile, on the application

submitted by the petitioner for additional connected load he was

informed that he should pay the cost of installation of one 100

W.P(C).No.33851 of 2010
-:2:-

KVA transformer. By Ext.P14 order passed on 26.10.2010 the

Assistant Executive Engineer confirmed the provisional

assessment. He also directed the petitioner to regularise the

unauthorised additional load in terms of paragraph 51(5) of the

Kerala State Electricity Board Terms and Conditions of Supply,

2005. Ext.P14 is under challenge in this writ petition wherein the

petitioner seeks a direction to the respondents to permit him to

avail the power supply as at present upto 31.12.2010.

2. The petitioner does not dispute the fact that he had

used energy in excess of the connected load without the sanction

of the Board. The petitioner does not dispute the assessment of

energy charges made by the respondent in Ext.P8 provisional

order. The only request made by the petitioner before the

Assistant Executive Engineer was that he should be given time

upto 31.12.2010 to continue the existing arrangement and that

as the industry is to be shifted to another place it would be

uneconomical to pay for a transformer. By the impugned order

the Assistant Executive Engineer granted the petitioner 15 days’

time to regularise the unauthorised additional load in terms of

W.P(C).No.33851 of 2010
-:3:-

paragraph 51(5) of the Kerala State Electricity Board Terms and

Conditions of Supply, 2005. In my opinion on the admitted facts

the stand taken by the respondents cannot be said to be illegal.

Under section 46 of the Act read with regulation 4 of the Kerala

State Electricity Regulatory Commission (Accounting)

Regulations, 2005, framed by the Kerala State Electricity

Regulatory Commission the petitioner is bound to meet the

expenses for installing a transformer in order to give him

additional power. Under regulation 51(5) of the Kerala State

Electricity Board Terms and Conditions of Supply, 2005 Low

Tension consumers who have exceeded the connected load are

bound to take steps to regularise the unauthorised additional

load failing which the Board is entitled to disconnect the supply.

In such circumstances as the petitioner had only sought time till

31.12.2010 to shift to another premises and to permit him to

continue to use the existing power supply till such time, the writ

petition has become infructuous. I therefore, find no grounds to

entertain the writ petition.

The writ petition fails and is accordingly dismissed with the

W.P(C).No.33851 of 2010
-:4:-

observation that if the petitioner continues to use the existing

power supply without regularising the additional connected load it

will be open to the respondents to realise penal charges from the

petitioner so long as he does not regularise the unauthorised

load.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.33851 of 2010

—————————-

JUDGMENT

8th February, 2011