Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 4]

Chattisgarh High Court

N. R. Sharma vs Chhattisgarh State Power Distribution ... on 2 January, 2018

Author: Sanjay K. Agrawal

Bench: Sanjay K. Agrawal

                                                          W.P.(C)Nos.3340/2017,
                                                         3341/2017 & 3343/2017

                                 Page 1 of 12

                                                                               AFR

             HIGH COURT OF CHHATTISGARH, BILASPUR

                    Writ Petition (C) No.3341 of 2017

                      Order reserved on: 14­12­2017

                       Order delivered on: 2­1­2018

   N.R. Sharma, S/o Late Shri Manoharlal Sharma, aged about 54 years, 
   R/o   B­7,   M/s   Ind   Synergy   Limited,   Residential   Colony,   Kotmar, 
   Raigarh, District Raigarh (C.G.)
                                                                     ­­­­ Petitioner

                                        Versus

1. Chhattisgarh   State   Power   Distribution   Company   Limited   (C.G.), 
   Through its Managing Director, Chhattisgarh State Power Distribution 
   Company Limited, Daganiya, Raipur (C.G.)
    
2. Superintending Engineer  (Raigarh Circle), Chhattisgarh  State  Power 
   Distribution Company Limited, Raigarh (C.G.) 

3. The Assistant Engineer (Rural), Chhattisgarh State Power Distribution 
   Company Limited, Raigarh (C.G.) 

4. M/s   Ind   Synergy   Limited,   Through   its   Director,   Having   Office   at 
   Village Kotmar, Tah. Raigarh, District Raigarh (C.G.) 
                                                                  ­­­­ Respondents

Writ Petition (C) No.3340 of 2017 Chottelal Yadav, S/o Shri Umrao Singh Yadav, aged about 43 years,  R/o   B­8,   M/s   Ind   Synergy   Limited,   Residential   Colony,   Kotmar,  Raigarh, District Raigarh (C.G.)       ­­­­ Petitioner Versus

1. Chhattisgarh   State   Power   Distribution   Company   Limited   (C.G.),  Through its Managing Director, Chhattisgarh State Power Distribution  Company Limited, Daganiya, Raipur (C.G.)  

2. Superintending Engineer  (Raigarh Circle), Chhattisgarh  State  Power  Distribution Company Limited, Raigarh (C.G.) 

3. The Assistant Engineer (Rural), Chhattisgarh State Power Distribution  Company Limited, Raigarh (C.G.)  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 2 of 12

4. M/s   Ind   Synergy   Limited,   Through   its   Director,   Having   Office   at  Village Kotmar, Tah. Raigarh, District Raigarh (C.G.)   ­­­­ Respondents AND Writ Petition (C) No.3343 of 2017 Devendra Bohra, S/o Shri Trilok Singh Bohra, aged about 29 years,  R/o   B­21,   M/s   Ind   Synergy   Limited,   Residential   Colony,   Kotmar,  Raigarh, District Raigarh (C.G.)       ­­­­ Petitioner Versus

1. Chhattisgarh   State   Power   Distribution   Company   Limited   (C.G.),  Through its Managing Director, Chhattisgarh State Power Distribution  Company Limited, Daganiya, Raipur (C.G.)  

2. Superintending Engineer  (Raigarh Circle), Chhattisgarh  State  Power  Distribution Company Limited, Raigarh (C.G.) 

3. The Assistant Engineer (Rural), Chhattisgarh State Power Distribution  Company Limited, Raigarh (C.G.) 

4. M/s   Ind   Synergy   Limited,   Through   its   Director,   Having   Office   at  Village Kotmar, Tah. Raigarh, District Raigarh (C.G.)   ­­­­ Respondents For Petitioners: Mr. Ashish Surana, Advocate.  For Respondents No.1 to 3: Mr. Varun Sharma, Advocate.

Hon'ble Shri Justice Sanjay K. Agrawal C.A.V. Order

1. Since   common   question   of   law   and   fact   is   involved   in   these   writ  petitions, they are being disposed of by this common order.

2. The petitioners in each of the petitions are tenants of respondent No.4  M/s Ind Synergy Limited and are occupiers of the leased residential  premises.   They  made  an application  to respondent No.2, who  is a  distribution   licensee,   for   supply   of   electricity   connection   to   their  premises   but   the   said   supply   was   not   made   by   respondent   No.2   /  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 3 of 12 distribution licensee leading to service of legal notice dated 29­8­2016  to   respondent   No.2   and   in   turn,   respondent   No.2   informed   the  petitioners   that   respondent   No.4,   their   landlord,   M/s   Ind   Synergy  Limited, as per their records, was having electricity arrears being the  EHT consumer and therefore no connection can be provided in those  premises   where   outstanding   amount   is   due   for   payment   and   the  matter is pending before the competent court and in these prevailing  circumstances,   new   LT   connection   cannot   be   provided   to   them.  Questioning   legality,   validity   and   correctness   of   the   said   order   and  inaction on the part of respondents No.1 to 3 in non­supplying the LT  electricity connection, this batch of writ petitions has been preferred.

3. Respondents No.1 to 3 have filed their return stating inter alia that the  Electricity Supply Code provides for requirement of new connection  and  respondent No.4,  landlord  of  the  petitioners,  has  an  arrears  of  electricity dues on the premises for which new connection is applied  for   and   unless  the   arrears   are   cleared,   no   electricity   supply   can   be  made   to   them.     Even   respondent   No.4   has   surrendered   the   HT  electricity connection which was extended to it and therefore unless  the dues are realised by respondents No.1 to 3 in full compliance of  clause 4.19 of the Supply Code, issuance of new electricity connection  for the same premises would not be legally permissible.

4. Mr.   Ashish   Surana,   learned   counsel   appearing   for   the   petitioners,  would   submit   that   Section   43(1)   of   the   Electricity   Act,   2003   is  mandatory in nature and even for non­supply of electricity connection,  consequence has been provided under Section 43(3) of the Electricity  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 4 of 12 Act, 2003 and the distribution licensee is liable to pay penalty which  may   extend   to   ₹   1,000/­   for   each   day   of   default   which   is   also   mandatory   in   nature.     He   would   further   submit   that   the   dispute  relating   to   the   bill   raised   for   arrears   of   electricity   dues   from  respondent   No.4   is   already   pending   consideration   before   the  Chhattisgarh   State   Electricity   Regulatory   Commission   and   interim  order   has   been   granted   in   favour   of   respondent   No.4   and   as   such,  clause 4.19 of the Electricity Supply Code would not come in the way  of   the   petitioners   to   get   the   service   connection.     Therefore,  respondents No.1 to 3 be directed by issuing a writ of mandamus to  supply electricity connection to the petitioners.

5. On the other hand, Mr. Varun Sharma, learned counsel appearing for  respondents No.1 to 3, would vehemently oppose the submission and  would submit that unless the entire electricity arrears are deposited by  respondent No.4 in terms of clause 4.19 of the Electricity Supply Code,  2011, the petitioners are not entitled for electricity connection in their  premises,   as   the   premises   are   owned   by   respondent   No.4   and   the  petitioners have no right to electricity.   Right to electricity is not an  absolute right and is covered under the statutory paradigm designed  under   the   Electricity   Act   and   the   Supply   Code,   as   such,   the   writ  petitions deserve to be dismissed.

6. I have heard learned counsel for the parties and considered the rival  submissions made herein­above and also gone through the record with  utmost circumspection.

7. It  is  not  in  dispute  that   respondent No.4  had  earlier  obtained  high  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 5 of 12 tension electricity connection in which there are arrears of payment  against   respondent   No.4   and   respondent   No.4   has   filed   a   petition  under Section 86(1)(f) read with Section 142 of the Electricity Act,  2003 questioning that arrears before the Chhattisgarh State Electricity  Regulatory Commission and the said Commission by its order dated  31­8­2016   directed   respondents   No.1   to   3   herein   not   to   take   any  coercive steps against respondent No.4 herein till the disposal of the  petition   and   that   petition   is   pending   consideration   before   the   said  Commission.  

8. At this stage, it would be appropriate to notice Sections 43 and 44 of  the Electricity Act, 2003 which provide duty to supply on request and  exceptions form duty to supply electricity, respectively.   Sections 43  and 44 read as follows: ­ "43. Duty to supply on request.--(1) Save as otherwise  provided in this Act, every distribution licensee, shall, on  an application by the owner or occupier of any premises,  give   supply   of   electricity   to   such   premises,   within   one  month   after   receipt   of   the   application   requiring   such  supply: 

Provided that where such supply requires extension  of   distribution   mains,   or   commissioning   of   new   sub­ stations,   the   distribution   licensee   shall   supply   the  electricity   to   such   premises   immediately   after   such  extension or commissioning or within such period as may  be specified by the Appropriate Commission: 
Provided further that in case of a village or hamlet  or   area   wherein   no   provision   for   supply   of   electricity  exists, the Appropriate Commission may extend the said  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 6 of 12 period as it may consider necessary for electrification of  such village or hamlet or area. 
Explanation.--For the purposes of this sub­section,  "application"   means   the   application   complete   in   all  respects   in   the   appropriate   form,   as   required   by   the  distribution   licensee,   along   with   documents   showing  payment of necessary charges and other compliances.
(2) It shall be the duty of every distribution licensee  to provide, if required, electric plant or electric line for  giving   electric   supply   to   the   premises   specified   in   sub­ section (1): 
Provided   that   no   person   shall   be   entitled   to  demand,   or   to   continue   to   receive,   from   a   licensee   a  supply of electricity  for any premises having a separate  supply unless he has agreed with the licensee to pay to  him   such   price   as   determined   by   the   Appropriate  Commission. 
(3)   If   a   distribution   licensee   fails   to   supply   the  electricity within the period specified in sub­section (1),  he shall be liable to a penalty which may extend to one  thousand rupees for each day of default. 

44.   Exceptions   from   duty   to   supply   electricity.-- Nothing   contained   in   section   43   shall   be   taken   as  requiring   a   distribution   licensee   to   give   supply   of  electricity   to   any   premises   if   he   is   prevented   from   so  doing   by   cyclone,   floods,   storms   or   other   occurrences  beyond his control."

9. A careful perusal of Section 43 of the Electricity Act, 2003 would show  that in Section 43, the word "shall" has been used.  Section 43 begins  with the heading "duty to supply on request".  Section 44 begins with  the heading "exceptions from duty to supply electricity" stating that  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 7 of 12 nothing   contained   in   Section   43   shall   be   taken   as   requiring   a  distribution licensee to give supply of electricity to any premises if he  is   prevented   from   so   doing   by   cyclone,   floods,   storms   or   other  occurrences beyond his control.  Therefore, it is quite vivid that there  is a statutory obligation to provide electricity to the owner or occupier  of the premises.  The term "premises" is defined in sub­section (51) of  Section 2 of the Electricity Act, 2003 as "premises" includes any land,  building   or   structure.     As   stated,   "occupier"   means   the   person   in  occupation (whether as owner or otherwise) of the premises, where  Electricity is used or intended to be used.  Proviso to Section 43(2) of  the Electricity Act, 2003 provides that no person shall be entitled to  demand,   or   to   continue   to   receive,   from   a   licensee   a   supply   of  electricity   for   any   premises  having   a   separate   supply   unless  he   has  agreed with the licensee to pay to him such price as determined by the  Appropriate Commission.  

10. Thus, from the statutory provisions of the Electricity Act, 2003 it flows  that it is the intention of the Legislature to provide electricity supply to  all   the   persons,   whether   they   are   the   owners   of   the   property   or  occupiers, as the case may be, as between the owner and occupier, like  in the case of a Landlord and Tenant, a mortgagee, assignee and any  other person, who is in lawful possession of the premises.  

11. Section 43(3) of the Electricity Act, 2003 provides for consequence of  penalty on failure to comply with the prescribed requirement and once  the   consequence   is   provided   for   non­compliance   of   the   statutory  provision, that provision is always held to be mandatory.  There is no  W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 8 of 12 discretion left with the authority in case of provision being mandatory  in nature.  Failure to adhere to mandatory provision, entailing penalty,  the provision is imperative.  In the light of above­stated analysis, it is  held that Section 43 of the Electricity Act, 2003 has to be construed as  mandatory to provide electricity supply to owner or occupier of the  premises where the electricity is used or intended to be used.

12. Access to Electricity should be construed as a human right, of course,  to the requirements to be satisfied under the Electricity laws.  Denial  of the same, upon even satisfying the requirements, would amount to  violation of human rights.  

13. The Supreme Court in the matter of  Chameli Singh and others v.  State of U.P. and another 1 discussed the components of right to live  and specifically observed that right to life includes the right to live  with human dignity and further observed that right to live guaranteed  in any civilised society implies the right to shelter and while discussing  the   right   to   shelter,   it   has   been   held   that   right   to   shelter   includes  electricity which is undisputedly, an essential service to the shelter for  a human being.  The Supreme Court observed as under: ­ "7. In   State   of   Karnataka   v.   Narasimhamurthy   (AIR  1996 SC 90) SCC p. 526, para 7: JT at p. 378, para 7),  this Court held that right to shelter is a fundamental right  under Article 19(1) of the Constitution ..."

8. ...     Right   to   shelter,   therefore,   includes   adequate  living space, safe and decent structure, clean and decent  surroundings,   sufficient   light,   pure   air   and   water,  electricity, sanitation and other civil amenities like roads  1 (1996) 2 SCC 549 W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 9 of 12 etc. so as to have easy access to his daily avocation ..."

14. The Madras High Court in the matter of T.M. Prakash and others v.  The   District   Collector,   Tiruvannamalai   District,   Tiruvannamalai  and another2 has held that access to Electricity supply should also be  considered as a right to life, in terms of Article 21 of the Constitution  of India and observed as under: ­ "66. Lack   of   Electricity   supply   is   one   of   the  determinative   factors,  affecting  education,   health,  cause  for economic disparity and consequently, inequality in the  society, leading to poverty.  Electricity supply is an aid to  get   information   and   knowledge.     Children   without  Electricity supply cannot even imagine to compete with  others, who have  the  supply.   Women have  to struggle  with   firewood,   kerosene,   in   the   midst   of   smoke.     Air  pollution causes lung diseases and respiratory problems.  Electricity supply to the poor, supports education and if it  is coupled with suitable employment, disparity is reduced  to certain extent.  Lack of education and poverty result in  child labour.  

68. The   Respondents   ought   to   have   visualised   the  difficulties   of   the   women,   children   and   aged   persons,  living   in   the   huts   for   several   years,   without   Electricity.  Electricity supply is an essential and important factor for  achieving   socio­economic   rights,   to   achieve   the  constitutional   goals   with   sustainable   development   and  reduction of poverty, which encompasses lower standards  of living, affects education, health, sanitation and many  aspects of life.   Food, shelter and clothing alone may be  sufficient to have a living.  But it should be a meaningful  purpose.  Lack of Electricity denies a person to have equal  2 2013 SCC OnLine Mad 3001 W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 10 of 12 opportunities   in   the   matter   of   education   and  consequently,   suitable   employment,   health,   sanitation  and other socio­economic rights.   Without providing the  same,   the   constitutional   goals,   like   Justice,   Liberty,  Equality and Fraternity cannot be achieved."

15. The judgment of the Supreme Court in  Chameli Singh  (supra) has  been followed by the Calcutta High Court in the matter of Amarendra  Singh v. Calcutta Electric Supply Corporation Ltd. & Ors. 3 holding  that   once   a   person   is   considered   as   the   occupier,   he   is   entitled   to  electricity connection, and the legality and/or validity of occupation of  the premises can be decided in civil court.  Similar is the proposition  laid   down   by   the   Calcutta   High   Court   in   the   matter   of  Fashion  Proprietor   Aswani   Kumar   Maity   v.   West   Bengal   Electricity  Distribution Co. Ltd. & Ors.4 holding that Section 43 of the Electricity  Act, 2003 makes it incumbent on a licensee to supply electricity to an  owner or occupier of any premises.  

16. Following the principles of law laid down in the afore­cited judgments,  particularly   when   the   distribution   licensee   is   obliged   to   supply  electricity statutorily under Section 43(1) of the Electricity Act, 2003  which   is   mandatory   in   nature   and   consequence   of   non­supply   of  electricity is provided in the shape of Section 43(3) of the Act of 2003  and when access to electricity is a human right subject to fulfillment of  conditions under the Electricity laws and even is a legal right as well  as access to electricity supply is included in right to life under Article  21   of   the   Constitution   of   India,   denial   of   electricity   supply   to   the  3 AIR 2008 Cal 66 4 AIR 2009 Cal 87 W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 11 of 12 petitioners   even   when   they   are   ready   and   willing   to   fulfill   the  conditions of LT electricity connection is plainly arbitrary and contrary  to the provisions of Section 43 (1) of the Electricity Act, 2003 apart  from violative of their right to access to electricity supply included in  right to life guaranteed under Article 21 of the Constitution on the  alleged ground that arrears of electricity due on the part of respondent  No.4   which   is   substantially   disputed   by   respondent   No.4   and   is  pending   consideration   before   the   Chhattisgarh   State   Electricity  Regulatory Commission and interim order has been granted in favour  of respondent No.4, particularly in view of the fact that the petitioners  are tenants and they are having separate status and they are claiming  only LT connection purely for their domestic purpose in which clause  4.19 of the Chhattisgarh Electricity Supply Code is inapplicable.

17. In view of the aforesaid discussion, the action of respondents No.1 to 3  is   held   to   be   arbitrary   and   now,   they   are   directed   that   they   will  provide a new electricity connection to the writ petitioners upon the  writ   petitioners   complying   with   all   requisite   formalities   including  paying the relevant charges.  The connection will be made available to  the petitioners within two weeks from the date of completion of all  formalities.

18. The   writ   petitions   are   allowed   to   the   extent   sketched   herein­above  leaving the parties to bear their own cost(s).  

 Sd/­   (Sanjay K. Agrawal)   Judge Soma W.P.(C)Nos.3340/2017, 3341/2017 & 3343/2017 Page 12 of 12 HIGH COURT OF CHHATTISGARH, BILASPUR Writ Petition (C) No.3341 of 2017 N.R. Sharma Versus Chhattisgarh State Power Distribution Company Limited and others and two other connected cases Head Note Access to electricity is a human right and also included in right to life under  Article 21 of the Constitution of India.

fctyh rd igqaWp ,d ekuokf/kdkj gS rFkk Hkkjr ds lafo/kku ds vuqPNsn 21 ds vUrxZr thou ds vf/kdkj esa Hkh lfEefyr gSA