High Court Kerala High Court

The Kste vs The Ksrtc And Another on 18 August, 2010

Kerala High Court
The Kste vs The Ksrtc And Another on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 40146 of 2003(D)



1. THE KSTE,CO-OP.SOCIETY LTD.4206,ALAPUZHA
                      ...  Petitioner

                        Vs

1. THE KSRTC AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 40146 of 2003
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 18th day of August, 2010.

                            J U D G M E N T

The petitioner is an employees’ co-operative society at

Alappuzha, of which the employees of the Kerala State Road

Transport Corporation are members. A room belonging to the Kerala

State Road Transport Corporation was allotted to the petitioner-

society on rental basis. According to the petitioner, the rent payable is

including electricity charges, which was being paid regularly by the

society. In support of the petitioner’s contention that the rent

includes electricity charges also the petitioner has produced Ext. P1

letter from the District Transport Officer to the Secretary of the

society, wherein revised rate of rent has been intimated to the

petitioner for various periods, which shows that the rent includes

electricity charges as well. But, the petitioner was served with Ext.

P2 letter from the District Transport Officer that it has been directed

to realise electricity charges from the petitioner-society with arrears

from the beginning of functioning of the society in the premises of the

Corporation at the rates mentioned therein. The petitioner filed Ext.

P3 reply stating that they are not bound to pay electricity charges

separately, that too, at such a huge rates insofar as they are only

using two lights and two fans functioning only on working days, that

too, during working hours in the day time. According to the

petitioner, no separate electricity meter is installed to record the

consumption of electricity by the petitioner. Despite the same, by

Ext. P4, the petitioner was directed to pay an amount of Rs. 74,200/-

stated to be arrears of electricity charges. The petitioner filed a

detailed representation Ext. P5 to the Managing Director of the

Kerala State Road Transport Corporation against the demand. By Ext.

P6 judgment in W.P(C) No. 27984/2003, this Court directed the

Managing Director to consider and pass orders on the same. The

W.P.C. No. 40146/2003 -: 2 :-

petitioner submitted an additional representation Ext. P7 before the

Managing Director. After considering the contentions of the

petitioner, by Ext. P8, the Managing Director rejected the

representation of the petitioner. It is under the above circumstances,

the petitioner has filed this writ petition seeking the following reliefs:

“(i) Call for the records leading to the issuance of Exts.P2, P4
and P8;

(ii) declare that in view of Ext. P1, the demand raised in
Exts.P2, P4 and P8 letter are unsustainable and therefore, is liable
to be quashed;

(iii) issue a writ of certiorari or appropriate writ or order or
direction quashing Exts.P2, P4 and P8.”

2. According to the petitioner, there was no agreement for

paying electricity charges separately in addition to the rent agreed.

The petitioner would contend that the rent included electricity

charges as well. In support of his contention, apart from Ext. P1, the

petitioner points out that no separate electricity meter is provided for

the connection to the petitioner. Therefore, there is no way to

ascertain the amount of electricity consumed by the petitioner, is the

contention of the petitioner. That is exactly why electricity charges

were included in the rent itself, contends the petitioner. The

petitioner therefore submits that the petitioner is not liable to pay

arrears of electricity charges now demanded by the respondents.

3. A counter affidavit is filed on behalf of the Kerala State Road

Transport Corporation, wherein the contention taken is that the usual

agreement to be executed for the rental arrangement contain a

clause to the effect that “the lessee shall pay the rent, current and

water charges as fixed by the lessor as per Rules in this regard from

time to time.” The petitioner did not execute that agreement although

W.P.C. No. 40146/2003 -: 3 :-

they were bound to is their contention. According to the respondents,

the petitioner has not paid electricity charges from 1-1-1986 onwards,

which only has been demanded from the petitioner. While admitting

that there is no separate electricity meter provided, the learned

counsel for the Kerala State Road Transport Corporation would argue

that the practice followed by the Kerala State Road Transport

Corporation is that the total electricity charges are divided among

all the tenants and proportionate amount is demanded from the

petitioner also. The respondents would therefore argue to sustain the

demand for arrears of electricity charges.

5. A reply has been filed by the petitioner, wherein the

contention regarding the execution of the agreement is denied. They

would reiterate that the rent included electricity charges as well and

even otherwise, after having issued Ext. P1 fixing rent including

electricity charges also, the respondents cannot recover arrears of

electricity charges separately.

6. I have considered the rival contentions in detail.

7. Although the standing counsel for the Kerala State Road

Transport Corporation would contend that the petitioner has

deliberately protracted signing of the agreement, even the form of

that agreement is not produced before this Court. It is not disputed

before me that no separate electricity meter is provided for

ascertaining the consumption of electricity by the petitioner. The

petitioner has, in Ext. P3, stated that they are using only two tube

lights and two fans, which are used only during working hours during

day time on working days. According to them, the very same working

days as applicable to Government offices are applicable to the society

also. Ext. P1 letter dated 18-8-2000 issued by the District Transport

Officer to the society is not disputed by the respondents. In the same,

W.P.C. No. 40146/2003 -: 4 :-

the petitioner has been informed by the District Transport Officer that

the rent payable by the society is being revised as stated therein. In

Ext. P1, at three places, it is specifically stated that what is

demanded is rent per month including current charges. That would

lead to the natural inference that the rent payable by the society

includes current charges as well. The fact that no separate electricity

meter is provided for ascertaining the electricity consumption of the

petitioner supports such an inference also. Further, the fact that for

17 years the Kerala State Road Transport Corporation did not care to

demand electricity charges from the petitioner would also support

such an inference. Therefore, I am inclined to hold that the rent fixed

for the petitioner is inclusive of current charges as well. That being

so, the respondents cannot now demand arrears of electricity charges

as has been done by the impugned orders.

Accordingly, Exts.P2, P4 and P8 are quashed. It is declared that

the petitioner is not liable to pay electricity charges in addition to the

rent already paid by the petitioner insofar as the rent includes

electricity charges as well. The writ petition is allowed as above.

Sd/- S. Siri Jagan, Judge.

Tds/