High Court Kerala High Court

P. Sankara Narayanan vs The Kerala State Electricity … on 23 June, 2009

Kerala High Court
P. Sankara Narayanan vs The Kerala State Electricity … on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31673 of 2006(U)


1. P. SANKARA NARAYANAN,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. THE AGRICULTURE OFFICER,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.BABU S. NAIR

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/06/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 31673 OF 2006 (U)
                =====================

             Dated this the 23rd day of June, 2009

                         J U D G M E N T

Petitioner claims that he is an agriculturist, who was availing

of power supply under LT V tariff. He is claiming the benefit of

Exts.P1 to P3 orders issued by the 4th respondent extending the

benefit of free supply of energy to paddy cultivators and also

other cultivators having land upto to 2 hectares. According to the

petitioner, immediately on the issuance of the scheme, way back

in 1997 itself, being eligible for the benefit, his mother had

applied for free supply of energy. His mother’s eligibility was

accepted and the benefit of the scheme was also extended to her.

Petitioner submits that on that basis, they were not being issued

any invoice, but however, he was issued Ext.P4 dated 9/9/06

demanding an amount of Rs.5,994.05 together with interest of

Rs.2,474 for the period April 1999 to December 2006. It is

stated that for non payment of the aforesaid amount, supply was

disconnected. That led the petitioner to file this writ petition

praying for a declaration that he is entitled to be exempted from

payment of electricity charges for LT V connection and also for a

WPC 31673/06
:2 :

direction to the respondents to reconnect the power supply.

2. Counsel for the petitioner placed reliance on the

judgment of this Court in Ammini Gopalakrishnan v. State of

Kerala (2002(3) KLT 553), which according to the petitioner dealt

with a case identical in all respects.

3. Learned Government Pleader referred me to the

counter affidavit filed by the 3rd respondent. According to the 3rd

respondent, although going by the extent of land held by the

petitioner, the petitioner is eligible for the benefit of the scheme,

still as the 3rd respondent had not received any application from

the petitioner, he was not extended the benefit of Exts.P1 to P3

referred to above.

4. Counsel appearing for the Electricity Board referred me

to Section 65 of the Indian Electricity Act, 2003 and submits that

although the consumer had paid the energy charges till March

1999, default was committed from April 1999 and it was therefore

that Ext.P4 invoice was issued.

5. Admittedly, Exts.P1 to P3 reflects the policy decision

of the Government, providing for free supply of energy to

agriculturists cultivating paddy, without any limit to its extent.

WPC 31673/06
:3 :

The scheme also provides for free supply of energy to

agriculturists engaged in other cultivations and having

agricultural land upto an extent of 2 hectares. Ext.P3

Government order dated 4/2/99 is a consolidated one which

shows that the Agricultural Officers are required to submit the list

of eligible persons and they are also to make payment of the

energy charges to the electricity board and it is on that basis, the

scheme is to be implemented.

6. Counter affidavit filed by the Government would show

that though they accept the eligibility of the petitioner, their only

complaint is that no application has been received from the

petitioner. Although the petitioner contends that his mother had

submitted an application way back in 1997 itself, nothing has

been placed on record to substantiate this contention.

7. Having regard to the fact that the Government have

accepted the eligibility of the petitioner for the benefit of the

scheme and also in the light of the law laid down by this Court in

the judgment referred to by the counsel for the petitioner where

also liberty was given to the petitioners therein to make

applications claiming the benefit of the scheme, I dispose of this

WPC 31673/06
:4 :

writ petition with the following directions.

(1) That it will be open to the petitioner to make an

application to the 3rd respondent along with all other documents,

claiming the benefit of Exts.P1 to P3 schemes referred to above.

(2) It is directed that if such an application with necessary

documents is received from the petitioner as above, within 4

weeks thereafter, the 3rd respondent shall inspect the agricultural

land of the petitioner and assess his eligibility for the benefit of

Exts.P1 to P3.

(3) On such assessment, if the 3rd respondent finds that

the petitioner is eligible, the 3rd respondent shall immediately

take steps for extending the benefit of Exts.P1 to P3 schemes to

the petitioner without any further delay in this matter.

(4) In so far as the liability as per Ext.P4 is concerned,

counsel for the respondent Board insisted that the amount should

be paid by the petitioner while the petitioner contended that it

was accepting his eligibility for the benefit of the scheme that bills

were not raised since April, 1999.

(5) Irrespective of the controversy, it is directed that if the

petitioner is found to be eligible for the benefit of the scheme,

WPC 31673/06
:5 :

necessarily the benefit of the scheme should enure to the

petitioner from the date from which the 3rd respondent finds the

petitioner eligible for the same.

(6) Therefore, I leave it open to the 3rd respondent to

assess the effective date from which the petitioner is eligible for

the benefit of the scheme and it is directed that from that date

onwards the petitioner will be eligible for the benefit of the

scheme and it is for the petitioner to discharge the liability for the

previous period, if any.

(7) It is directed that in case the 3rd respondent certifies

the eligibility of the petitioner, on the petitioner complying with

the other procedural requirements, supply to his premises will be

reconnected.

(8) Petitioner shall produce a copy of this judgment before

the 3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp