High Court Kerala High Court

M/S.Chaya Industries Ltd vs Kerala State Electricity Board on 12 June, 2009

Kerala High Court
M/S.Chaya Industries Ltd vs Kerala State Electricity Board on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 14538 of 2003(E)


1. M/S.CHAYA INDUSTRIES LTD.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER (COMMERCIAL)

3. SPECIAL OFFICER (REVENUE)

4. STATE OF KERALA,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/06/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                   O.P. NO. 14538 OF 2003 (E)
                =====================

             Dated this the 12th day of June, 2009

                         J U D G M E N T

Petitioner is an HT consumer. Their commercial production

commenced on 27/12/96. They claimed the benefit of Pre 92

concessional tariff on the basis of the Government orders. That

was not accepted. Finally, the petitioner approached this Court

and filed OP 1846/2000. This court by judgment dated 7/4/2000,

upheld the claim of the petitioner and on that basis, petitioner

was given the benefit for five years till 26/12/2001.

2. One of the issues raised in this original petition is that

during the aforesaid period, when they were enjoying the Pre 92

concessional tariff, power cut was imposed by the Board at

varying rates, as a result of which, the period allowed to the

consumers like the petitioner were substantially reduced. Many

consumers approached the Government praying for proportionate

extension of the period of concessional tariff. The Government

finally issued Ext.P3 dated 26/10/1999, which stated that the

consumers who suffered power cut at rates more than 50% will

get proportionate extension for period.

OP No.14538/2003
:2 :

3. Petitioner submits that during the period 96-97, power

cut at more than 50% was in force for 352 days. They applied for

the benefit of Ext.P3 and the Board extended concessional period

only by 167 days. Petitioner submits that though they were

entitled to extension by 352 days, what was allowed by the Board

was less by 185 days. They filed an appeal to the 2nd respondent

and the 2nd respondent rejected their claim by Ext.P7 order. In

this context, the prayer sought by the petitioner is to quash

Ext.P7 appellate order declining their aforesaid claim.

4. The reasoning of the 2nd respondent in Ext.P7 is as

follows.

The quota for the appellant company was fixed based
on the Government order dt 15.2.1996 by which new
industries were given power connection on condition
that the quota will be 50% of the base quota for
industries started functioning after 1.1.1996. This was
continued throughout the period of power cut
irrespective of the reduction in power cut from time to
time. No discrimination was done in fixing the quota and
all industries,which started production on or after
1.1.1996 were fixed a uniform quota during the period of
power cut. The company was already granted the
eligible extension of concessional tariff period (167 days)
and no orders are existing to further extend the period.

5. As can be seen from the above, the benefit claimed by

the petitioner is declined relying on GO(Rt) No.25/96/PD dated

OP No.14538/2003
:3 :

15th February, 1996. A reading of this Government order shows

that new industries which started functioning after 1/1/96 were

given power connection on condition that their quota will be only

50% of the base quota. Admittedly, petitioner is a new industry,

which started functioning after 1/1/96 and the Government order

applies to them. The aforesaid provision in the Government order

shows that power supply was limited to consumers such as the

petitioner, irrespective of the rates at which power cut was levied

and the condition was that their quota will be 50% of the base

quota. If that be so, the fact that the petitioner enjoyed only 50%

of the base quota was not dependent upon the power cut that

was imposed by the Board on a periodical basis, but was on

account of the restrictions imposed by the Government order

dated 15/2/1996. If so, the claim of the petitioner do not come

within Ext.P3 Government Order dated 26/10/99, by which,

proportionate extension of the period of Pre 92 tariff was

extended to consumers. Consequently, the claim of the petitioner

for extension of Pre 92 tariff for a further period of 185 days

cannot be allowed.

6. The other prayer sought in this original petition is that

OP No.14538/2003
:4 :

the petitioners claim for Pre 92 concessional tariff was accepted

by this Court in the judgment in OP No.1846/2000 rendered on

7/4/2000 and that the benefit was extended thereafter. It is

stated that till then, from 27/12/96 onwards the petitioner was

paying the energy charges at ruling rates and that they have

made an excess payment of Rs.55,27,781/-. Petitioner submits

that once their claim for Pre 92 tariff is upheld, they are entitled

to have the aforesaid amount adjusted towards their future bills.

On the other hand, the respondents would say that they have

already adjusted such amounts.

7. Having considered the submission made by both sides,

I am inclined to think that the petitioner is justified in his prayer.

Once the petitioner’s claim for Pre 92 tariff has been allowed,

necessarily, if any excess amount has been realised from the

petitioner during the period in question, such amount should be

either refunded or adjusted towards their dues. Therefore, if any

excess amount has been realised and that the same has not been

adjusted so far, the Board shall quantify the excess amount so

realised from the petitioner during the period when they were

eligible for the concessional Pre 92 tariff and such amount shall

OP No.14538/2003
:5 :

be adjusted towards their future bills.

8. Then the petitioner claims the benefit of Ext.P4. Ext.P4

is a Board order dated 25/2/2002, which says that a consumer

who remits current charges in the manner provided in advance

will be given 10% rebate on demand charges and energy charges.

According to the petitioner, the excess amount realised at ruling

rates during the period during which they were eligible for

concessional tariff should be treated as advance as provided in

Ext.P4 and on that basis they should get rebate as provided

therein. Having regard to the fact that what the petitioner paid

was energy charges and was not as advance as provided in

Ext.P4, I am not inclined to accept this claim made by the

petitioner.

Original petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp