High Court Kerala High Court

Saj Flight Services Pvt.Ltd vs Kerala State Electricity Board on 22 December, 2009

Kerala High Court
Saj Flight Services Pvt.Ltd vs Kerala State Electricity Board on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2232 of 2009()


1. SAJ FLIGHT SERVICES PVT.LTD,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/12/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 2232 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 22nd day of December, 2009

                             JUDGMENT

A.K. Basheer, J.

Appellant is a private limited Company engaged in

providing in-flight kitchen services in Aircrafts. Admittedly,

appellant is a Low Tension consumer of the Kerala State

Electricity Board.

2. It is beyond controversy that the Anti Power Theft

Squad of the Board had detected unauthorised additional load

of 29 KW at the premises of the appellant in a surprise

inspection made on April 10, 1996. Since the sanctioned

connected load of the appellant-consumer was only 28 KW,

the Board issued a penal bill of Rs.2,95,310/- as provided

under Clause 42(d) of the Conditions of Supply of Electrical

Energy. Later, the bill amount was reduced to Rs.2,91,110/-

pursuant to an order issued by the Deputy Chief Engineer,

Anti Power Theft Squad (Headquarters),

Thiruvananthapuram.

WA No.2232 of 2009
-:2:-

3. The above bill was challenged by the appellant before

this Court in OP No.6360 of 1998. The said Original petition was

disposed of with a direction to the officer concerned to revise the

penalty limiting it to the fixed charges. This order was challenged

by the Board in WA 538 of 2004. The Division Bench disposed of

the appeal holding that if there was no theft or illegal abstraction

of energy or if it was a case where no damage had been caused

to the installation of the Board, the imposition of maximum

penalty was not warranted. Accordingly the Board decided to

reduce the penalty of three times already imposed as per

unamended Clause 42(d) to two times the tariff rate applicable.

Accordingly an order was issued purportedly in terms of the

direction issued by the Division Bench. The said order was

challenged by the appellant in WP(C) No.3985/2007. The said

writ petition was disposed of by this Court with a direction to the

Secretary of the Board to reconsider the question of waiver of

penalty after giving an opportunity of personal hearing to the

appellant.

4. The Secretary of the Board heard the appellant and

WA No.2232 of 2009
-:3:-

reconsidered the entire matter. It was thereafter Ext.P6 order

was passed by the Secretary holding that the appellant was not

entitled to any further benefit than what it had already been

granted.

5. The above order(EXt.P6) was challenged by the

petitioner in the present writ petition before the learned Single

Judge, who by the impugned judgment held that there was no

warrant for any interference and accordingly dismissed the writ

petition. The said judgment is under challenge in this Writ

Appeal.

6. We have heard Ms.Jebi Mather Hisham, learned counsel

for the appellant and Sri.C.K.Karunakaran, learned Standing

Counsel for the respondent at length.

7. It is contended by Ms.Jebi that the appellant company

was forced to install certain additional equipments in order to

give better services to the Air passengers. Installation was done

after making a formal request to the Board to sanction additional

load and anticipating favourable orders. However, the Board did

not sanction additional load. It was at this juncture, the Anti

WA No.2232 of 2009
-:4:-

Power Theft Squad conducted the inspection and detected the

alleged additional consumption. As soon as the Board directed

the appellant to remove the additional equipments, the direction

was complied with and all those machineries/equipments were

dismantled. It is thus contended by the appellant that there was

absolutely no theft of energy. The Board also did not have such

a case at all. It is contended by the learned counsel that the

impugned order passed by the Secretary without keeping in view

the above aspect is totally illegal and vitiated. It is further

contended that Regulation 42(d) has been misinterpreted by the

Secretary in Ext.P6 order.

8. We are unable to agree with the above contentions

raised by the learned counsel for the appellant.

9. It is the admitted position that the Anti Power Theft

Squad had detected additional load of 29 KW at the premises of

the appellant in the course of the inspection. It is conceded by

the learned counsel that the appellant has been consuming

additional load, but according to her it was in anticipation of

sanction from the Board. It is contended that the Board had sat

WA No.2232 of 2009
-:5:-

over the request for additional load without any justification.

Therefore the appellant cannot be mulcted with penalty for the

simple reason that it installed the additional

equipments/machineries anticipating sanction of additional load.

The above contention cannot be countenanced or accepted for

reasons more than one.

10. It may be true that the appellant had applied for

additional load in January 1996 but it had come out on record

that the appellant had installed additional

equipments/machineries right from October 1995 itself, even

though a formal application was submitted only in January 1996.

The inspection was made in April 1996 and the demand notice

was issued for the period from October 95 till March 1996.

Though initially a sum of Rs.2,95,310/- was demanded, it was

reduced to Rs.2,91,110/- and still later the amount was further

reduced after the judgment of the Division Bench. Board reduced

the penalty of three times to two times of the tariff rate. In this

context it may also be noticed that the penalty imposed on the

appellant was as per unamended Clause 42(d) and penalty of

WA No.2232 of 2009
-:6:-

three time tariff had already been reduced to two times. In that

view of the matter, in Ext.P6 order the Secretary of the Board

rightly held that the appellant does not deserve any further

concession.

11. Having carefully perused the entire materials available

on record and the impugned judgment passed by the learned

Single Judge, we are totally satisfied that there is no merit in any

of the contentions raised by the appellant. In our view the levy

of penalty imposed by the Board is perfectly legal and valid and

the learned Single Judge was justified in dismissing the Writ

Petition.

The appeal is devoid of merit and it is accordingly

dismissed.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.2232 of 2009
-:7:-