High Court Punjab-Haryana High Court

M/S Rakesh Rice Mill vs Uttar Haryana Bijli Vitran Nigam … on 13 July, 2009

Punjab-Haryana High Court
M/S Rakesh Rice Mill vs Uttar Haryana Bijli Vitran Nigam … on 13 July, 2009
C.W.P. No.20766 of 2008                                             -1-

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                                 C.W.P. No.20766 of 2008
                                              Date of decision:13.07.2009.


M/s Rakesh Rice Mill                                           ...Petitioner

                                   Versus

Uttar Haryana Bijli Vitran Nigam Ltd.                         Respondents


CORAM:        HON'BLE MR. JUSTICE JASBIR SINGH

Present:      Mr. V.K.Jindal, Advocate,
              for the petitioner.

              Mr. Narender Hooda, Advocate,
              for the respondents.
                                   *****

JASBIR SINGH, J.

Vide notice dated 05.12.2008 (P-3), demand, for an amount of

Rs.17,08,809/- was raised from the petitioner, on the basis of checking

report dated 04.12.2008 (P-2). Record reveals that on 4.12.2008 electric

meter installed in the premises of the petitioner was checked by a special

constituted team. As per report Annexure P-2, seals, put on the electric

meter were found tampered. In view of the above said fact and treating it

as a case of theft of electric energy, demand in question was raised against

the petitioner.

By making reference to the instructions issued vide Sales

Circular No.U-54/2007 dated 13.07.2007 (P-4), counsel for the petitioner

states that when imposing penalty, instructions issued vide the above said

Sales Circular were not noticed. Specific reference has been made to

instruction No.12(B) which deals with testing of meters/seals/metering

equipments.

It is contention of counsel for the petitioner that as per

instructions referred to above, it was incumbent upon the respondents to
C.W.P. No.20766 of 2008 -2-

get the seals verified in M&T Laboratory, that too after issuing a notice to

the petitioner. As per the admitted fact, in this case veracity of the seals,

put on the meter, was verified at the spot, after requisitioning sample seal,

lying in the office of the respondents at Yamuna Nagar. This Court feels

that technically, there is defect in giving the finding regarding authenticity of

the seals.

In view of the above, let the Board send the meter, along with

seals recovered, to M&T Laboratory at Karnal. The sample seals lying in

the office of the respondents be requisitioned for verification. Before doing

above said exercise, notice of the date fixed be issued to the petitioner and

in his presence verification regarding genuineness or otherwise of the seals

be made, as per procedure.

It is made clear that till such time decision is taken as

mentioned above, the authority shall not disconnect electric supply to the

petitioner on account of non-payment of penalty amount involved in this

writ petition. However, in case seals are found to be fake on verification,

the authorities be at liberty to insist for payment of remaining 50% amount

and if the seals are found to be genuine, the amount deposited by the

petitioner with the department be refunded to or adjusted against the

account of the petitioner.

This petition is disposed of.



July 13, 2009.                                       ( JASBIR SINGH )
vinod                                                     JUDGE