IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17024 of 2009(W)
1. REGHUVARAN R., AGED 54 YEARS,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. THE ASST. ENGINEER,
4. THE SUB ENGINEER,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/06/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.17024 OF 2009
------------------------
Dated this the 19th day of June, 2009.
JUDGMENT
Petitioner has a furniture unit, where he is availing
power supply, which was being charged at LT VII-B tariff.
2. There was an APTS inspection and Ext.P1 is the
mahazar. Following the findings in Ext.P1, Ext.P2 penal bill
for Rs.2,19,000/- was issued to the petitioner. Ext.P2 itself
show that the tariff applied is LT-VIII and not LT-VII-B.
Petitioner filed Ext.P4 objection and the 3rd respondent
passed Ext.P5 order reducing his liability to
Rs.1,46,000/-. He filed Ext.P6 appeal before the 2nd
respondent under Section 127 of the Indian Electricity
Act,2003.
3. Thereafter this writ petition has been filed mainly
contending that as he is incapable of complying with the
conditions requiring remittance of 50%, his appeal will not
WP(c)No.17024/09 2
be considered by the 2nd respondent on merits and this court
should consider his grievance in this writ petition.
4. In my view, once a statute has provided an appellate
remedy and the said remedy has already been invoked by the
petitioner, it is for the petitioner to pursue Ext.P6 appeal
which is pending before the 2nd respondent.
5. As regards compliance with the conditions requiring
remittance of 50% provided in Section 127 is concerned, case
is that he is incapable of complying with the said provision.
Of course, that ground by itself will not invalidate the section
or exonerate the petitioner from complying with the statutory
prescription. Irrespective of the inability raised by the
petitioner in this behalf, still a reading of Ext.P2 penal bill
shows that the petitioner has been charged under the LT VIII,
while the applicable the tariff in the case of the petitioner
was LT VII-B. If his liability was quantified applying the
applicable tariff, namely, LT VII-B, his liability would have been
lesser than what is now fixed in Ext.P5. Taking into account
WP(c)No.17024/09 3
the peculiar facts of this case, I direct that, if the petitioner
remits 1/3rd of the amount fixed in Ext.P5 along with the fee
payable for the appeal, Ext.P6 will be dealt with on merits with
notice to the petitioner.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c)No.17024/09 4