High Court Kerala High Court

M/S. Ham Saveni Carbides vs K.S.E.B And Others on 8 April, 2009

Kerala High Court
M/S. Ham Saveni Carbides vs K.S.E.B And Others on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 925 of 2009()



1. M/S. HAM SAVENI CARBIDES
                      ...  Petitioner

                        Vs

1. K.S.E.B AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :08/04/2009

 O R D E R
                 P.R. RAMAN & P.S. GOPINATHAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                          W.A. NO. 925 OF 2009
                     = = = = = = = = = = = = = = = =

            DATED THIS, THE 8TH DAY OF APRIL, 2009.

                             J U D G M E N T

Raman, J.

This appeal is directed against the order dated 3.4.2009 passed by the

learned Single Judge in W.P.(C) 6134/2009 pending further consideration

of the matter. The appellant is the writ petitioner. The writ petition is filed

seeking to quash Exts.P14 and P16 and for issuing a writ of mandamus

declaring that the petitioner is entitled to get re-connection in the light of

Ext.P3 and on the basis of the recommendation of the respondents 4 to 6

without paying any amount towards cost of works in the distribution side

and for other consequential reliefs. The learned Single Judge, by the

impugned order, directed the petitioner /appellant to pay an amount of

Rs.36,00,493/- and to execute agreements as conditions to give

reconnection, of course with a further condition that he will commence

payment of the installments within a period of one month from the date of

payment of the above said amount of Rs. 36,00,493/-. This is a provisional

W.A.925/2009 :2:

arrangement and subject to the result of the writ petition, without prejudice

to the contention of the other side. Aggrieved thereby the petitioner is

preferred this appeal.

2. We, in the normal course, would not have been entertained a writ

appeal against an interim order. But having due regard to the fact that the

main prayer sought for in the writ petition is for a direction to give

connection without insisting for any further payment from him and by way

of an interim order petitioner has been directed to remit a sizable amount

pending further consideration and thus, virtually dealt with one of the main

reliefs in the writ petition. Hence we heard the matter on merits.

Admittedly, petitioner’s connection was dismantled he having defaulted

payment of electricity dues. He want to restart his industry. For this, he

made a representation. Discussions were held at the highest level and

Ext.P8 shows that certain decisions were taken in the meeting held between

the parties. Three points were raised for decision by the Special Officer in

Ext.P10 issued pursuant to Ext.P8. By Ext.P11 the decision of the Board

has been communicated by the Special Officer (Revenue). Ext.P11 is dated

3.2.2009. It clearly shows that the petitioner had paid the principal amount.

By the said communication, he was asked to remit the duty arrears

W.A.925/2009 :3:

amounting to Rs.2,34,522/- Further, he was directed to file an

undertaking regarding withdrawal of all the cases and also to pay the

interest as per One Time Settlement. Subsequently, as per Ext.P13 letter the

Special Officer (Revenue), informed the Deputy Chief Engineer, Electrical

Circle, Palakkad, that the appellant has remitted the entire principal arrear

amount as suggested by the Chairman of the Kerala State Electricity Board

in the meeting in order to effect reconnection as a revival measure and

since the appellant has complied with the direction of the Chairman of the

Board, the Deputy Chief Engineer was requested to do the needful for

effecting reconnection as per rules so as to resume production by 15th

February, 2009. It also mentioned that an amount of Rs.4,25,816/- is lying

at the credit of the consumer towards security deposit. However

reconnection was given in stead Ext.P14 letter dated 21.2.2009 was issued

advising the petitioner to remit a further amount of Rs.13,50,493/- towards

the cost of works in the Distribution side for effecting supply to the

appellant firm. Later, a statement is filed requiring the petitioner to pay a

total amount of Rs.36 lakhs which includes the collateral contribution to be

made as mentioned in Ext.P14 of an amount of Rs. 13,50,493/- as also an

amount of Rs. 20 lakhs being the security deposit to be made for giving new

W.A.925/2009 :4:

connection.

4. Whether or not the petitioner is liable ultimately to pay this

amount of Rs. 36 lakhs need not be considered at this stage since we are

only considering as to whether as a condition for reconnection any further

amount is required to be deposited by the petitioner as a provisional

arrangement and if so, how much amount he has to remit. In this regard, we

have already pointed out that no mention is made in Exts.P11 and P13 about

the further amount of contribution he has to make, as contained in Ext.P14

order – the security deposit of Rs. 20 lakhs. Be that it may, if the appellant

is statutorily liable to pay such amount, we cannot say that he is not liable to

pay this amount at all. However, these matters are yet to be considered by

this Court. Admittedly, some amount is lying with the respondent Board as

balance towards security deposit. Therefore, the deficit to make the amount

of Rs. 20 lakhs will roughly come to Rs. 16 lakhs. Though the appellant

disputes his liability to pay this amount until a final decision is taken , we

cannot accept the said contention at this stage. Therefore, there will be a

direction that in case the petitioner deposits a further amount of Rs. 16 lakhs

(Sixteen lakhs) within two weeks, the respondent shall restore supply by

reconnection within a period of two weeks thereafter. The amount as

W.A.925/2009 :5:

directed above will be provisional and subject to the contentions that are

available to be raised by either side. This is only in partial modification of

the order made by the learned Single Judge and the appellant is also liable

to make instalments / payments as directed in the order with which we are

not interfering.

The writ appeal is disposed of as above.

P.R. RAMAN, JUDGE.

P.S. GOPINATHAN, JUDGE.

KNC/-