High Court Kerala High Court

Mr.M. Jaihind Sait vs The Kerala State Electricity … on 13 July, 2009

Kerala High Court
Mr.M. Jaihind Sait vs The Kerala State Electricity … on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 39486 of 2003(A)


1. MR.M. JAIHIND SAIT, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.ALEXANDER PETER

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/07/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.39486 of 2003
              ---------------------------------
               Dated, this the 13th day of July, 2009

                           J U D G M E N T

Prayer made in this writ petition is to quash Exts.P3 & P5, the

bill issued by the 2nd respondent, and the order confirming the same

issued by the additional 3rd respondent.

2. Facts of the case are that the petitioner is the Managing

Partner of a firm, which is a consumer under the Electrical Major

Section Central, Ernakulam with consumer No.509394. It is stated

that in the year 2002 the 2nd respondent installed an electronic

meter, which was replaced on 29/05/2003. Subsequently, based on

the consumption that was recorded for the period subsequent

thereto, the petitioner was issued Ext.P3 invoice demanding an

amount of Rs.1,06,132/- allegedly the back assessment for a period

of six months.

3. That demand was challenged before this Court in WP(C)

No.30109/2003. That writ petition was disposed of by Ext.P4

judgment relegating the petitioner to pursue his statutory remedy of

appeal before the 3rd respondent. Accordingly, the petitioner filed

WP(C) No.39486/2003
-2-

an appeal before the 3rd respondent and that was rejected by Ext.P5

order. It is challenging Ext.P5, the writ petition is filed.

4. The contention raised by the learned counsel for the

petitioner is that as is evident from Ext.P4, according to the

respondents, energy consumption recorded in the meter was

erroneous, and it was therefore that Ext.P3 invoice for back

assessment was issued. It is stated that if that were the case, the

respondents ought to have followed the procedure as laid down

under Section 26(6) of the Indian Electricity Act, 1910. It is pointed

out that, on the other hand, the 2nd respondent unilaterally

quantified the dues by himself and demanded the amount by Ext.P3,

which is illegal.

5. The learned standing counsel appearing for the

respondent Board, referred to the counter affidavit and sought to

justify Exts.P3 & P5. According to the learned standing counsel, as

is evident from the facts itself, from June, 2003, the meter

recordings show considerable increase in the consumption, and the

only inference was that the previous meter was defective. It is

stated that, it is therefore that Ext.P3 invoice demanding the amount

towards the back assessment for the period permissible under

Section 26(6) of the Indian Electricity Act read with Clause 31(C) of

WP(C) No.39486/2003
-3-

the Conditions of Supply was issued.

6. Irrespective of the details, fact remains that by Ext.P3,

the invoice for back assessment was issued to the petitioner for a

period of six months. The basis of such quantification is that the

meter, which was installed in the premises of the petitioner was

defective, in as much as according to the respondents, the energy

consumed was not correctly recorded.

7. In my view, if that were the case, the procedure, which

ought to have been followed by the respondents, was the one laid

down in Section 26(6) of the Indian Electricity Act. Admittedly, this

has not been followed, and if that be so, the impugned demand is

clearly illegal. For that reason, Exts.P3 & P5 will stand set aside.

8. The learned counsel for the petitioner points out that

pursuant to the interim orders passed by this Court on 16/12/2003,

he has remitted an amount of Rs.50,000/-. Now that I have set

aside Exts.P3 & P5, it is directed that the amount deposited by the

petitioner in terms of the interim order referred to above will be

adjusted towards the petitioner’s future bills,

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg