High Court Kerala High Court

Rajan vs The Asst.Engineer on 15 December, 2006

Kerala High Court
Rajan vs The Asst.Engineer on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33339 of 2006(R)


1. RAJAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASST.ENGINEER, ELECTRICAL SECTION,
                       ...       Respondent

2. THE ASST.EXECUTIVE ENGINEER,

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  : No Appearance

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

 Dated :15/12/2006

 O R D E R
                                  P.R.RAMAN, J.

                          ```````````````````````````

                       W.P.(C) NO. 33339 OF 2006

                          ```````````````````````````

             Dated this the 15th day of December, 2006


                                 J U D G M E N T

Petitioner is a consumer of electricity whose premises of his

unit was inspected by the APTS and the meter was removed and

it was found that he is indulged in theft of electricity and also

tampering of the meter. Exhibit P1 is the mahazar. Subsequently

petitioner was served with Exhibit P2 letter along with Exhibits P3

and P4 bills.

2. Petitioner contended that he is entitled to reconnection

as the alleged act of removal of the meter is illegal as they have

not complied with the mandatory provisions contained in Sections

56 and 126 of the Electricity Act, 2003. However he has already

preferred an appeal. He prays for appropriate orders to be

passed directing the appellate authority to consider his appeal

and dispose the same in accordance with law.

3. Learned standing counsel appearing on behalf of the

Electricity Board on the other hand would contend that what is

attracted in the present case is Section 50 of the Electricity Act

read with Regulation 25(I)(i) of the code, which clearly permit

WPC 33339/2006

: 2 :

disconnection of the supply in the factual situation. He also

submits that the appeal presented to the Assistant Executive

Engineer is not proper since he is not the appellate authority in

this connection. He also draw my attention to SRO 250/2005

issued by the Government under Section 127 of the Electricity

Act, whereby the Deputy Chief Engineer of the Electricity

concerned has been described as the appellate authority.

4. In such circumstances, after hearing both sides,

following direction is issued.

If the petitioner prefers an appeal before the Deputy Chief

Engineer of the Electrical circle concerned, within a period of two

weeks from today after remitting the full amount of Exhibit P3 and

also remits 1/3rd amount under Exhibit P4 and produce proof of

the same along with the appeal, the appellate authority will

consider and dispose of the same in accordance with law.

5. Even though the Deputy Chief Engineer is not made a

party to this proceedings, he is suo motu impleaded for the

purpose of issuing directions to dispose of the same as above.

WPC 33339/2006

: 3 :

6. In case the above amount is paid, the supply shall be

restored forthwith by the first respondent.

Writ petition is disposed of as above.

Issue carbon copy.

P.R.RAMAN, JUDGE

Rp