National Consumer Disputes Redressal
Accounts Officer, Jharkhand State ... vs Anwar Ali, M/S Pinki Plastic Industrial ... on 10 April, 2008
A NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 355 OF 2004 (From the order dated 24.11.03 in Appeal No.452/03 of the State Commission, Jharkhand) 1. Accounts Officer, Jharkhand State Electricity Board, Ranchi. 2. Assistant Electricity Engineer, Jharkhand State Electricity Board, Kokar Division, Ranchi. Petitioners Versus Anwar Ali, Proprietor, M/s.Pinki Plastic Industrial Area, Kokar Ranchi, P.S. Sadar, Distt. Ranchi. (Jharkhand) Respondent REVISION PETITION NO. 371 OF 2006 (From the order dated 1.9.05 in Appeals No.793/03 of the State Commission, Gujarat) 1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat. 2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat. Respondent REVISION PETITION NO. 372 OF 2006 (From the order dated 1.9.05 in Appeals No.792/03 of the State Commission, Gujarat) 1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat. 2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat. Respondent REVISION PETITION NO. 373 OF 2006 (From the order dated 1.9.05 in Appeals No.794/03 of the State Commission, Gujarat) 1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat. 2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat. Respondent BEFORE : HONBLE MR. JUSTICE M.B. SHAH, PRESIDENT HONBLE MRS. RAJYALAKSHMI RAO, MEMBER HONBLE MR. JUSTICE R.C. JAIN, MEMBER In R.P. No.355/2004 : For the Petitioners : Mr.Gopal Prasad, Advocate For the Respondent : NEMO In R.Ps No.371-373/2006 : For the Petitioners : Mr.M.G. Ramachandran, Ms.Pinky and Ms.Hemantika Wahi, Advocates For the Respondent : Mr.A. Rasheed Qureshi, Advocate For the Intervenors (in both the cases) i) Mr.M.G. Ramachandran and Mr.Avinash Menon, Advocates For CESC ii) Mr.Neeraj Kr. Jain and Mr.Bharat Singh, Advocates Dated the 10th April 2008 O R D E R
M.B. SHAH, J., PRESIDENT A. The question which requires consideration is: whether Consumer Fora have jurisdiction to deal with the grievances of the consumer of electricity, in case of deficiency in service by the electricity supplier, after enactment of the Electricity Act 2003?
This question is required to be decided pursuant to the directions dated 9.10.2007 issued by the Apex Court in Civil Appeal No.4734/2007 wherein, the Court observed as under :
However, the question which arises for determination and which has not been decided is: whether the beneficial consumer jurisdiction extends to determination of tortuous acts and liability arising therefrom by the Consumer Forum. In this connection, it is urged on behalf of the Nigam that assessment of the duty for unauthorized use of electricity, tampering of meters, distribution of meters and calibration of electric current are matters of technical nature which cannot be decided by the Consumer Forum. It is urged that under the Electricity Act, 2003 the jurisdiction of the Civil Court is excluded. In this connection reliance was placed on Section 145 of the said 2003 Act under which the jurisdiction of the Civil Court to entertain suits in respect of matters falling under Section 126 is expressly barred. These are matters of assessment. It is stated that the 2003 Act is a complete Code by itself and, therefore, in matters of assessment of electricity bills the Consumer Forum should have directed the respondent to move before the competent authority under the Electricity Act, 2003 read with rules framed thereunder either expressly or by incorporation.
The above position was noted in Haryana State Electricity Board Vs. Mam Chand (2006) 6 SCC
649.
In view of the fact that the National Commission has not addressed the question as to whether consumer of electricity is covered by the definition of consumer as defined in Section 2(o) of the Act, we set aside the impugned order and remit the matter to the National Commission to record a positive finding on the aspect. It shall also take into consideration the dispute raised regarding the alleged service of notice dated 20.12.1999.
SUBMISSIONS :
At this stage, we would refer to the submissions made by the intervenor, Calcutta Electricity Supply Corporation (CESC for short), which are as under :
.(i). The provisions of Consumer Protection Act, 1986 have been given supremacy in so far there is inconsistency between the provisions of the Consumer Protection Act and the Electricity Act, 2003 or Rules or Regulations made thereunder, as provided under Section 173 of the Electricity Act.
.(ii). Section 3 of the Consumer Protection Act recognizes that the provisions of the Consumer Protection Act are in addition to and not in derogation of the provisions of any other law for the time being in force.
Therefore, the provisions of the Electricity Act will also continue to apply and the remedies available under the other law can be availed notwithstanding the remedies available under the Consumer Protection Act.
.(iii). The well-settled rule of interpretation is that every effort should be made to harmonize the provisions of two Acts and, if the colliding effect cannot be harmonized, then only the provisions of one Act are to be read down in preference to the provisions of the other Act.
It is his contention that the provisions of one Act can be said to be inconsistent with the provisions of the other only if they are colliding with each other and cannot be harmonized at all. For such interpretation, he relied upon various judgements and submitted that the test of inconsistency is not that two Acts say different things but the effect cannot be given to the provisions in one Act without committing violation or breach of the other.
Both the counsel referred to amendment of Section 50 of the electricity Act. We would refer to Section 50 as a whole for the purpose of understanding:
50. The Electricity Supply Code The State Commission shall specify an Electricity Supply Code to provide for recovery of electricity charges, intervals for billing of electricity charges, disconnection of supply of electricity for non-payment thereof, restoration of supply of electricity, tampering, distress or damage to electrical plant, electric lines or meter, entry of distribution licensee or any person acting on his behalf for disconnecting supply and removing the meter, entry for replacing, altering or maintaining electric lines or electrical plant or meter.
Scope of Section 50 of the Electricity Act 2003.
2. Inclusion of measures to control theft in Electricity Supply Code :
1) The Electricity Supply Code as specified by the State Commission under Section 50 of the Act shall also include the following namely :
i) method of assessment of the electricity charges payable in case of theft of electricity pending adjudication by the appropriate court;
ii) disconnection of supply of electricity and removing the meter, electric line, electric plant and other apparatus in case of theft or unauthorized use of electricity ; and
iii) measures to prevent diversion of electricity, theft or unauthorized use of electricity or tampering, distress or damage to electrical plant, electric lines or meter.
The above provisions in the Electricity Supply Code be without prejudice to other rights of the licensee under the Act or any other applicable laws to recover the sum due and to protect the assets and interests of the licensee.
Learned counsel for the Madhya Gujarat Vij Company Ltd. (MGVCL for short) has also filed written submissions, wherein it has been, inter alia, contended as under:
.(a). There is no want of jurisdiction of the forum constituted under the Consumer Protection Act in matters of consumer grievances of deficiency of service in the supply of electricity by the licensees and service providers under the Electricity Act, 2003 ;
.(b). The proceedings under Sections 126, 127, 135, 56, etc. of the Electricity Act initiated by the Service Providers are not for redressal of grievances of the consumers but are for redressal of the grievances of the service providers.
These matters are outside the purview of the Consumer Protection Act ;
.(c). The Consumer Forum cannot entertain petitions after the decision by given the Appellate Authority ;
.(d). In matters of consumer grievances relating to supply of energy the Electricity Act has provided an exclusive forum under the Electricity Act for speedier remedy and therefore the Forum constituted under the Consumer Protection Act can exercise the discretion to relegate the complainant to such remedies.
I. FINDINGS :
a) Relevant Provisions Of The Electricity Act For deciding this question, we would first refer to Sections 173, 174 and 175 of the Electricity Act, 2003 (hereinafter referred to as the Act for brief), which are as under :
Section 173 :
Inconsistency in laws Nothing contained in this Act or any rule or regulation made thereunder or any instrument having effect by virtue of this Act, rule or regulation shall have effect in so far as it is inconsistent with any other provisions of the Consumer Protection Act, 1986 (68 of 1986) or the Atomic Energy Act, 1962 (33 of 1962) or the Railways Act, 1989 (24 of 1989).
Section 174 :
Act to have overriding effect Save as otherwise provided in section 173, the provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act.
Section 175 :
Provisons of this Act to be in addition to and not in derogation of other laws The provisions of this Act are in addition to and not in derogation of any other law for the time being in force.
A bare reading of the aforesaid Sections makes it abundantly clear that .(i). The intention of the Parliament is not to bar the jurisdiction of the consumer fora under the CP Act. The Electricity Act also impliedly does not bar the jurisdiction of the consumer fora ;
.(ii). On the contrary, it saves the provisions of Consumer Protection Act, 1986, Atomic Energy Act, 1962 and the Railways Act, 1989 ;
.(iii). By non-obstante clause, it has been provided that if anything in the Electricity Act, Rules or Regulations is inconsistent with any provisions of the Consumer Protection Act, it shall have no effect ; and .(iv). Provisions of the Electricity Act are in addition to and not in derogation of any other law for the time being in force. The act supplements the existing redressal forum, namely, the Consumer Fora.
Further, Section 174 provides that in case of inconsistency, the provisions of Electricity Act would have overriding effect over the provisions contained in any other law, except the three laws as mentioned in Section 173 of the Electricity Act.
(b) Other relevant provision which would throw some light is Section 42 of the Electricity Act which provides the duties of distribution licensees and open access. Sub-sections (5) to (8) thereof provide alternative remedies for redressal of the grievances of consumers in case the service is not provided in accordance with the guidelines as specified by the State Commission (State Commission as defined under Section 264 of the Electricity Act means State Electricity Regulatory Commission). The relevant Sub-sections (5) to (8) are as under:
(5). Every distribution licensee shall, within six months from the appointed date or date of grant of licence, whichever is earlier, establish a forum for redressal of grievances of the consumers in accordance with the guidelines as may be specified by the State Commission.
(6). Any consumer, who is aggrieved by non-redressal of his grievances under Sub-section (5), may make a representation for the redressal of his grievance to an authority to be known as Ombudsman to be appointed or designated by the State Commission.
(7). The Ombudsman shall settle the grievance of the consumer within such time and in such manner as may be specified by the State Commission.
(8). The provisions of Sub-sections (5), (6) and (7) shall be without prejudice to right which the consumer may have apart from the rights conferred upon him by those Sub-sections.
The aforesaid Sub-sections (5) and (6) would indicate that a consumer can approach a forum established by the licensee under the Electricity Act for redressal of his grievances. If his grievances are not redressed, he can approach the Ombudsman appointed or designated by the State Commission.
Despite this, Sub-section (8) specifically makes it clear that the remedy provided in sub-sections (5), (6) and (7) is an additional remedy and is without prejudice to the right, which the consumer may be having under any other law.
This would also establish that the jurisdiction of the consumer fora is not curtailed or barred in any manner.
(c) The next Section of the Electricity Act, which would throw some light on the issue is Section 145, which reads as under :
Section 145 :
Civil Court not to have jurisdiction No Civil Court shall have jurisdiction to entertain any suit or proceeding in respect of any matter which an assessing officer referred to in Section 126 or an appellate authority referred to in Section 127 or the adjudicating officer appointed under this Act is empowered by or under this Act to determine and no injunction shall be granted by any court or other authority in respect of any action taken or to be taken in pursuance of any power conferred by or under this Act.
It specifically bars the jurisdiction of Civil Court in entertaining any suit or proceeding in respect of any matter which an assessing officer referred to under Section 126 or an appellate authority referred to under Section 127 is empowered to determine.
Thereafter, the aforesaid Section makes a distinction between the Civil Court and other authority by providing that the court or other authority shall not grant any injunction in respect of any action taken or to be taken in pursuance of any power conferred by or under the Electricity Act.
Therefore, Civil Court jurisdiction is expressly barred.
Secondly, jurisdiction of granting injunction by Civil Court or any other Authority is also barred. Legislature has, therefore, made a specific distinction qua the Civil Court and other Authority.
The phrase other Authority may include consumer fora. However, if we read it along with Section 173, it would mean that if there is inconsistency between the provisions of the Electricity Act and the Consumer Protection Act, to that extent, provisions of the Electricity Act would not be applicable.
This is the interpretation on the basis of bare reading of the aforesaid provisions of the Electricity Act.
(d) The decision of the Apex Court with regard to jurisdiction under the Consumer Protection Act In addition to the aforesaid provisions of the Electricity Act, the Apex Court has made it clear in various judgements that the provisions of the Consumer Protection Act are required to be interpreted as broadly as possible and the fora under the Act would also have jurisdiction to entertain a complaint despite the fact that other fora / court would have jurisdiction to adjudicate upon the said case. The trend of the decisions is that the jurisdiction of the Consumer Forum should not and would not be curtailed unless there is an express provision prohibiting the Consumer Forum to take up the matter which falls within the jurisdiction of civil court or any other forum as established under some enactment. The Court had gone to the extent of saying that if two different fora have jurisdiction to entertain the dispute in regard to the same subject, the jurisdiction of the Consumer Forum would not be barred and the power of the Consumer Forum to adjudicate upon the dispute could not be negated. [Re:Kishore Lal vs. Chairman, ESI Corporation (2007) 4 SCC 579] Not only this, Section 3 of the Consumer Protection Act specifically provides that the provisions of the Consumer Protection Act are in addition to and not in derogation of the provisions of any other law for the time being in force. The result is that there is no bar to the entertainment of the complaint by consumer fora, even if the provisions of the other statute provide an alternate remedy to the consumer.
(e) Whether consumer of electricity is a consumer as defined under Section 2(i)(o) of the Consumer Protection Act, 1986?
Section 2(i)(o) of the Consumer Protection Act, (which is reproduced hereunder), specifically includes supply of electrical or other energy in the definition of the word service.
Service means service of any description which is made available to potential [users and includes, but not limited to, the provision of] facilities in connection with banking, financing, insurance, transport, processing, supply of electrical or other energy, board or lodging or both, [housing construction,] entertainment, amusement or the purveying of news or other information, but does not include the rendering of any service free of charge or under a contract of personal service.
Under Section 2(1)(d)(ii), a person who avails any service including the supply of electrical or other energy, would be a consumer and is entitled to file complaint for any deficiency in service as provided under Section 2(1)(g). Under Section 2(1)(g), the word deficiency, inter alia, means any fault, imperfection, shortcoming or inadequacy in quality, nature and manner of performance, which is required to be maintained by or under any law for the time being in force by a person in pursuance of a contract or otherwise in relation to any service.
Further, the expression service of any description, was considered by the Apex Court in Lucknow Development Authority vs. M.K.Gupta 1994(1) SC 243 and it was held that the expression service of any description is very wide; it applies to any service made available to potential users; the words any and potential are significant. Both are of wide amplitude, and, that the inclusive clause succeeded in widening its scope, but not exhausting the services which could be covered in earlier part. So any service except when it is free of charge or under a constraint of personal service is included.
In view of the aforesaid provisions of the Electricity Act as well as Consumer Protection Act, it cannot be said that for the deficiency in service by the Electricity Board or its officers, complaint is not maintainable under the Consumer Protection Act.
II.
Criminal Prosecution :
Consumer Fora have no jurisdiction to interfere with initiation of criminal proceedings under Chapter XIV or decision of the Special Court fixing the civil or criminal liability of any person or consumer.
Chapter XIV deals with the offences and penalties committed by any person, whether he may or may not be a consumer of electricity. Chapter XIV of the Electricity Act provides for offences and penalties for theft of electricity, theft of electric lines and materials, interference with meters or works of licensee, negligently breaking or damaging works, intentionally injuring works, extinguishing public lamps and non-compliance of directions issued by Appropriate Commission as provided under Sections 142, etc. Further, for trying the aforesaid offences Chapter XV provides for the constitution of Special Courts, its procedure and power.
Section 153 provides for constitution of Special Courts to be headed by an Additional District and Sessions Judge.
Under Section 154 the Special Court has to follow the summary procedure as stated therein. As provided in Section 155 the Special Court shall have the power of Sessions Court. In addition to summary procedure which is required to be followed by the Special Court under Section 154(5), the Special Court may determine the civil liability against a consumer or a person in terms of money for theft of energy. Such civil liability shall not be less than an amount equal to two times of the tariff rate applicable for a period of 12 months preceding the date of detection of theft of energy or the exact period of theft if determined whichever is less and the amount of civil liability so determined shall be recovered as if it were a decree of civil court.
Sub-section (6) of Section 154 provides that in case the civil liability so determined finally by the Special Court is less than the amount deposited by the consumer or the person, the excess amount so deposited by the consumer or the person, with the Board or licensee or the concerned person, as the case may be, shall be refunded to the consumer/person by the Board or licensee or the concerned person, as the case may be within a fortnight from the date of communication of the order of the Special Court together with interest at the prevailing Reserve Bank of India prime lending rate for the period from the date of such deposit till the date of payment.
Hence, in view of the aforesaid discussion it is to be held that Consumer Fora would have no jurisdiction to interfere with the initiation of criminal prosecution under Chapter XIV of the Electricity Act for various offences, mainly because adjudication of criminal liability is altogether different from that of civil liability and that Consumer Fora have no jurisdiction to deal with the criminal cases.
Further the determination of civil liability, as discussed above, which is in the nature of imposing fine (or imprisonment or with both) arising out of a dishonest intention, is altogether different from passing an assessment order under Section 126 of the Act. A plain reading of Section 126 shows that the provisions of Section 126 are different from the provisions of Section 154, because Section 154 deals with adjudication of disputes of criminal nature, whereas under Section 126 orders of assessment are passed against the offences of tortuous nature, which can be adjudicated by the Consumer Fora. The procedure under Section 154(5) would be applicable to the criminal acts such as, theft of electricity for which prosecution is initiated by the Electricity Board.
Appeal or revision is provided under Section 156 before the High Court. Further Section 157 provides the power of review by the Special Courts. The establishment of Special Court and its procedure for trying the offences prescribed in Chapter XV are exhaustive and completely judicial. Such establishment of Special Court is meant for deciding the offences mentioned in Chapter XIV. It being a criminal prosecution, Consumer Fora dealing with civil/tortuous liability would have no jurisdiction to deal with it.
III. In support of their contentions, reliance is placed upon the following judgements:
.(a). With regard to the non-obstante clause, the law is well settled. In Union of India & Anr. Vs. G.M. Kokil & Others (1984) Suppl. SCC 196, the court held that It is well-known that a non obstante clause is a legislative device which is usually employed to give overriding effect to certain provisions over some contrary provisions that may be found either in the same enactment or some other enactment, that is say, to avoid the operation and effect of all contrary provisions. Thus the non obstante clause in Section 70, namely, notwithstanding anything contained in that Act must mean notwithstanding anything to the contrary contained in that Act and as such it must refer to the exempting provisions which would be contrary to the general applicability of the Act. In other words, as all the relevant provisions of the Act are made applicable to a factory notwithstanding anything to the contrary contained in it, it must have the effect of excluding the operation of the exemption provisions. Just as because of the non obstante clause the Act is applicable even to employees in the factory who might not be workers under Section 2(1), the same non obstante clause will keep away the applicability of exemption provisions qua all those working in the factory.
.(b). Municipal Corporation of Delhi Vs. Shiv Shanker (1971) 1 SCC 442 (at Pg.446) In that case, the court was considering whether there was any inconsistency between the provisions of Prevention of Food Adulteration Act, 1954 and Food Products Order, 1955. The court has observed therein that unless there is fatal inconsistency between the two laws, there is no question of implied repeal. The court further observed that the meaning, scope and effect of the two Statutes, as discovered on scrutiny, determines the legislative intent as to whether the earlier law shall cease or shall only be supplemented.
If the objects of the two statutory provisions are different and the language of each statute is limited to its own subject or object, then they are generally intended to run in parallel lines without meeting and there would be no real conflict though apparently it may appear to be so on the surface. Statutes in pari materia although in conflict, should also, so far as reasonably possible, be construed to be in harmony with each other and it is only when there is an irreconcilable conflict between the new provision and the prior statute relating to the same subject-matter, that the former, being the later expression of the legislature, may be held to prevail the prior law yielding to the extent of the conflict.
.(c). Raghbir Vs. State of Haryana (1981) 4 SCC 210 (at Pg.215) wherein the court considered the question whether a person below 16 years of age and accused of an offence under Section 302 of the Penal Code can get the benefit of the Haryana Children Act, 1974 and it was held that Applying the tests indicated by the settled principles, I have no hesitation in holding that there is no real conflict between the provisions of the new Code, particularly Section 27 thereof, and the provisions of the Bal Adhiniyam. In short, the provisions of the new Code clearly save any special or local law like the Bal Adhiniyam and Section 27 of the new Code is merely an enabling provision which does not express any contrary intention to undo the saving provided in Section 5 of the new Code. There being thus no conflict or repugnancy, the question of Article 254 of the Constitution being attracted does not arise.
.(d). Ajit Singh Singhvi Vs. State of Rajasthan (1991) Suppl. 1 SCC 343 (Pgs.351-352) wherein the court has referred to the judgment in J.K. Cotton Spinning & Weaving Mills Co. Ltd. Vs. State of U.P. (1961) 3 SCR 185 wherein the court has observed that to what extent rule of harmonious construction can be applied and held that in applying the rule however we have to remember that to harmonize is not to destroy. In the interpretation of statutes the courts always presume that the legislature inserted every part thereof for a purpose and the legislative intention is that every part of the statute should have effect.
These presumptions will have to be made in the case of rule making authority also.
In the said case, the court also referred to Lt.Col. Prithi Pal Singh Bedi Vs. Union of India (1982) 3 SCC 140 wherein it is observed that the dominant purpose in construing a statute is to ascertain the function of Parliament. One of the well recognized canons of construction is that the legislature speaks its mind by use of correct expression and unless there is any ambiguity of the language of the provision, the Court should adopt literal construction if it does not lead to an absurdity.
.(e). R.S. Raghunath Vs. State of Karnataka (1992) 1 SCC 335 (at Pg.349) :
In that case, the court considered the effect of General Rules and Special Rules framed under the Karnataka Civil Services (General Recruitment) Rules, 1977 and Karnataka General Services (Motor Vehicles Branch)(Recruitment) rules, 1976 (Special Rules for short). After elaborate discussion, the court held that if earlier and later statutes can reasonably be construed in such a way that both can be given effect to, the same must be done.
.(f). Similarly, in the case of State of Rajasthan Vs. Gopi Kishan Sen (1993) Supp 1 SCC 522 (at Pgs.524, 525), the court has held that the rule of harmonious construction of apparently conflicting statutory provisions is well-established for upholding and giving effect to all the provisions as far as it may be possible, and for avoiding the interpretation which may render any of them ineffective or otiose.
.(g). Municipal Council, Palai Vs. T.J. Joseph (1964) 2 SCR 87 (at Pgs.96, 97) wherein the court observed It is undoubtedly true that the legislature can exercise the power of repeal by implication. But it is an equally well-settled principle of law that there is a presumption against an implied repeal. Upon the assumption that the legislature enacts laws with a complete knowledge of all existing laws pertaining to the same subject and the failure to add a repealing clause indicates that the intent was not to repeal existing legislation.
From the aforesaid judgments it cannot be said that provisions of the Consumer protection Act would not be applicable in case when aggrieved consumer approaches the Consumer Fora for the deficiency in service. The provisions of the Consumer Protection Act are specifically saved under Section 173 read with Section 174 of the Electricity Act. Therefore, the provisions are required to be reasonably construed to make them in harmony with each other as far as possible, and, as stated in the aforesaid decisions, we have to keep in mind that to harmonize means not to destroy and/or to hold that the provisions of the Consumer Protection Act are not applicable for redressal in case of grievances of a consumer against the Electricity Board or such authority.
Further, in the present case, there is no question of implied repeal.
On the contrary, there is express saving and that is the legislative intent. The main object or purpose of construction or interpretation of statute is to ascertain the intention of the lawmakers and the intent of the legislation is of supreme importance and, legislative intent would be a pre-condition for determining the scope of the legislation. One of the well recognized canons of construction is that legislation speaks its mind by use of correct expression. In the present case, there is no ambiguity and, as such, the language used under Sections 173, 174 and 175 of the Electricity Act is absolutely clear. Therefore, there is no alternative but to accept literal construction as it does not lead to any absurdity.
IV. Sections 126 and 127:
Keeping the aforesaid principles in mind, the only provisions which require consideration are Sections 126 and 127, which are as under :
(a) Section 126 Assessment (1) If on an inspection of any place or premises or after inspection of the equipments, gadgets, machines, devices found connected or used, or after inspection of records maintained by any person, the assessing officer comes to the conclusion that such person in indulging in unauthorized use of electricity, he shall provisionally assess to the best of his judgement the electricity charges payable by such person or by any other person benefited by such use.
(2) The order of provisional assessment shall be served upon the person in occupation or possession or in charge of the place or premises in such manner as may be prescribed.
(3) The person, on whom a notice has been served under sub-section (2), shall be entitled to file objections, if any, against the provisional assessment before the assessing officer, who may, after affording a reasonable opportunity of hearing to such person, pass a final order of assessment of the electricity charges payable by such person.
(4) Any person served with the order of provisional assessment may, accept such assessment and deposit the assessed amount with the license within seven days of service of such provisional assessment order upon him :
Provided that in case the person deposits the assessed amount, he shall not be subjected to any further liability or any action by any authority whatsoever.
(5) If the assessing officer reaches to the conclusion that unauthorized use of electricity has taken place, it shall be presumed that such unauthorized use of electricity was continuing for a period of three months immediately preceding the date of inspection in case of domestic and agricultural services and for a period of six months immediately preceding the date of inspection for all other categories of services, unless the onus is rebutted by the person, occupier or possessor of such premises or place.
(6) The assessment under this section shall be made at a rate equal to one-and-half times the tariff applicable for the relevant category of services specified in sub-section (5).
Explanation For the purposes of this section, -
(a) assessing officer means an officer of a State Government or Board or licensee, as the case may be, designated as such by the State Government ;
(b) unauthorized use of electricity means the usage of electricity
(i) by any artificial means ; or
(ii) by a means not authorized by the concerned person or authority or licensee ; or
(iii) through a tampered meter ; or
(iv) for the purpose other than for which the usage of electricity was authorized.
(b) Section 127 Appeal to appellate authority - (1) Any person aggrieved by the final order made under Section 126 may, within thirty days of the said order, prefer an appeal in such form, verified in such manner and be accompanied by such fee as may be specified by the State Commission, to an appellate authority as may be prescribed.
(2) No appeal against an order of assessment under sub-section (1) shall be entertained unless an amount equal to one-third of the assessed amount is deposited in cash or by way of bank draft with the licensee and documentary evidence of such deposit has been enclosed along with the appeal.
(3) The appellate authority referred to in sub-section (1) shall dispose of the appeal after hearing the parties and pass appropriate order and send copy of the order to the assessing officer and the appellant.
(4) The order of the appellate authority referred to in sub-section(1) passed under sub-section (3) shall be final.
(5) No appeal shall lie to the appellate authority referred to in sub-section (1) against the final order made with the consent of the parties.
(6) When a person defaults in making payment of assessed amount, he, in addition to the assessed amount, shall be liable to pay, on the expiry of thirty days from the date of order of assessment, an amount of interest at the rate of sixteen per cent per annum compounded every six months.
Analysis of Section 126 reveals that
(i) If on inspection of any premises, the Assessment Officer of the Electricity Board comes to the conclusion that the consumer is indulging in unauthorized use of electricity, he has to provisionally assess the electricity charges payable by such person.
(ii) Maximum period provided for such charge shall be 3 months immediately preceding the date of inspection in case of domestic and agricultural services. In case of other categories of service, the period is 6 months.
(iii) The assessment of charges is required to be made at the rate equal to 1 times the tariff applicable for the relevant category.
For this purpose, first provisional assessment is to be made, which is to be communicated to the person and after giving reasonable opportunity of hearing, final order of assessment of electricity charges is required to be passed.
However, before issuing such assessment charges and bills, the concerned officer has to arrive at a jurisdictional finding that the consumer was using the electricity unauthorisedly
(i) By any artificial means ; or
(ii) By any means not authorized by the concerned person or authority or licensee ; or
(iii) Through a tampered meter ; or
(iv) For the purpose other than for which the usage of electricity was authorized.
Mainly, the disputed question would be on the aforesaid jurisdictional facts. If that decision is arbitrary, unjustified or erroneous on the basis of the facts, a consumer can raise dispute and approach the appropriate forum.
In that case, the question is whether he can:
(i) file complaint under the Consumer Protection Act; or
(ii) file an appeal under Section 127 of the Electricity Act before the Appellate Authority; or,
(iii) file complaint under the Consumer Protection Act, 1986 challenging the order passed in appeal under Section 127 of the Electricity Act.
For the reasons stated below, in our view, the aforesaid questions can be answered as under:
(i). In case of final assessment order passed under section 126 of the Electricity Act, if a consumer is aggrieved, he can file complaint under the Consumer Protection Act. However, it is his option to file complaint under the Consumer Protection Act or to file Appeal under Section 127 of the Electricity Act.
(ii). Further, against the final order passed by the Appellant Authority under Section 127 of the Electricity Act, no complaint can be entertained by the Consumer Fora.
In this connection, the learned counsel for the intervener (CESC) as well as for MGVCL submitted that the provisions of the Electricity Act and the Consumer Protection Act are required to be harmonized. He further submitted that considering the fact that the Electricity Act is a Special Code with specific purposes including the purpose of controlling theft of electricity, the provisions of Electricity Act would prevail. It is, therefore, their contention that consumer fora should not intervene when proceedings are initiated under Section 126 or final order of assessment is passed by the concerned assessing officer and also when the order is passed under section 127 by the appellate authority;
For deciding this contention, we would refer to the statement of objects and reasons of the Electricity Act. The Electricity Act is mainly to have growth of electricity industry through private licensees ; to take appropriate decision of tariffs and to provide for distancing the government from determination of tariffs; constitution of State Electricity Regulatory Commissions and decentralization of management of distribution through Panchayats, Users Association, Cooperatives or franchisees, etc. and also constitution of Appellate Tribunal for disposal of Appeals against the Central Electricity Regulatory Commission and State Electricity Regulatory Commissions as well as provisions relating to theft of electricity so as to have a revenue focus. The Preamble, which reads as under, also speaks for these purposes:
An Act to consolidate the laws relating to generation, transmission, distribution, trading and use of electricity and generally for taking measures conducive to development of electricity industry, promoting competition therein, protecting interest of consumers and supply of electricity to all areas, rationalization of electricity tariff, ensuring transparent policies regarding subsidies, promotion of efficient and environmentally benign policies, constitution of Central Electricity Authority, Regulatory Commissions and establishment of Appellate Tribunal and for matters connected therewith or incidental thereto.
At the same time, in the Preamble itself, one of the purposes mentioned is to protect the interest of consumers and to supply electricity to all areas.
Further, Chapter-X of the Act contemplates Constitution of Regulatory Commissions. As per Section 76, there would be a Central Electricity Regulatory Commission. Their functions are specified in Section 79.
Similarly, Section 82 contemplates Constitution of State Electricity Regulatory Commissions. Their functions are provided in Section 86. As such, functions specified in the aforesaid two Sections are general in nature dealing with tariff for generation, supply, transmission, etc. It has nothing to do with the individual grievances of consumers. Further, Chapter-XI provides for Establishment of Appellate Tribunals for hearing Appeals against the orders of Adjudicating Officer or the appropriate Commission under the Act. Under Section 111, there is specific exclusion of the order which is passed under Section 127 of the Act.
In this view of the matter, it cannot be said that Electricity Act and the Consumer Protection Act are intended to run parallel. It runs parallel only with regard to limited purpose of giving redressal to the consumer in case of any arbitrary, illegal, unjustified or action which is against the rules and regulations of electricity code.
In that light we have to consider whether the remedy of approaching the Consumer Fora in case where the proceedings under section 126 are initiated and the final order under the said section is passed by the concerned officer.
In our view, at the stage of initiation of the proceeding, apparently, the Consumer Fora would have no jurisdiction.
The next question would be when final order is passed under section 126 whether consumer can file complaint under Consumer Protection Act, 1986 or whether he should avail of only appellate remedy as provided under section 127 of the Electricity Act?
In our view, for this purpose, we have to refer to Section 3 of the Consumer Protection Act, 1986, and, also Section 175 of the Electricity Act, 2003. Both the aforesaid provisions specifically provide that the provisions of the Consumer Protection Act, 1986 as well as the Electricity Act are in addition to and not in derogation of any of the provisions of any other law for the time being in force. This would mean that the consumer has option either to file a complaint under the Consumer Protection Act, 1986 or to file appeal under section 127 of the Electricity Act against the order which is passed under section 126 of the Electricity Act.
This would be also in conformity with the various judgments rendered by the Apex Court wherein it is held that the CP Act being beneficial legislation, should receive a liberal construction and that provisions of the Act are required to be interpreted as broadly as possible and the Fora under the CP Act have jurisdiction to entertain a complaint despite the fact that other Fora or Courts would have also jurisdiction to adjudicate upon the lis. The Court has gone to the extent that jurisdiction of the Consumer Protection Act, 1986 should not and would not be curtailed unless there is an express provision prohibiting the Consumer Fora to take up the matter which falls within the jurisdiction of civil courts or in other forum as established in some enactment.
In the case of State of Karnataka Vs. Vishwabharathi House Building Coop. Society, (2003) 2 SCC 412, the Court dealt with the contention that Parliament was not empowered to establish hierarchy of Consumer Fora which is parallel to the hierarchy of courts established under the Constitution, namely, the District Courts, High Courts and the Supreme Court. Negativing the said contention the Apex Court referred to various decisions and observed that by reason of the provisions of Section 3 of the Act it was evident that remedies provided thereunder are not in derogation of those provided under any other laws. The Consumer Protection Act supplements and not supplants the jurisdiction of the civil courts or other statutory authorities. The Court further held that : It is now well settled principle of interpretation of statute that plain language employed in a section must be given its ordinary meaning.
In the case of Secretary, Thirumurugan Cooperative Agricultural Credit Society Vs. M.Lalitha (Dead) through LRs & Ors. (2004) 1 SCC 305, the contention which was raised was that in view of Section 90 of the TN Cooperative Societies Act, 1983 the Consumer Fora had no jurisdiction to decide the disputes between the members of the cooperative society. That contention was negatived, after considering the various provisions of the Cooperative Societies Act by holding that merely because the rights and liabilities are created between the members and the management of the society under the Cooperative Societies Act and Forums are provided, it cannot take away or exclude the jurisdiction conferred on the forums under the Consumer Protection Act as the additional remedies provided under the CP Act is not excluded. Hence, Consumer Fora would have jurisdiction. The Court referred to Fair Air Engineers (P) Ltd. Vs. N.K. Modi, (1996) 3 SCC 385, and held that the question of conflict of decisions may not arise and if the parties approach both the forums created under the Act and the CP Act, it is for the Forum under the CP Act to leave the parties to proceed or avail the remedies before the other forums, depending upon the facts and circumstances of the case.
Similarly, a three Judge Bench in the case of Kishore Lal vs. Chairman, ESI Corporation (2007) 4 SCC 579 considered the question whether Section 74 read with Section 75 of the Employees State Insurance Act, 1948 ousted the jurisdiction of the Consumer Fora. It was held:
17. It has been held in numerous cases of this Court that the jurisdiction of a Consumer Forum has to be construed liberally so as to bring many cases under it for their speedy disposal. In Spring Meadows Hospital v. Harjol Ahluwalia‑ [(1998 ) 4 SCC 39] it was held that the CP Act creates a framework for speedy disposal of consumer disputes and an attempt has been made to remove the existing evils of the ordinary court system. The Act being a beneficial legislation should receive a liberal construction. In State of Karnataka v. Vishwabharathi House Building Coop. Society [(2003) 2 SCC 412] the Court speaking on the jurisdiction of the Consumer Fora held that the provisions of the said Act are required to be interpreted as broadly as possible and the fora under the CP Act have jurisdiction to entertain a complaint despite the fact that other fora/courts would also have jurisdiction to adjudicate upon the lis.
These judgments have been cited with approval in paras 16 and 17 of the judgment in Secy., Thirumurugan Coop. Agricultural Credit Society v. M. Lalitha [(2004) 1 SCC 305]. The trend of the decisions of this Court is that the jurisdiction of the Consumer Forum should not and would not be curtailed unless there is an express provision prohibiting the Consumer Forum to take up the matter which falls within the jurisdiction of civil court or any other forum as established under some enactment. The Court had gone to the extent of saying that if two different fora have jurisdiction to entertain the dispute in regard to the same subject, the jurisdiction of the Consumer Forum would not be barred and the power of the Consumer Forum to adjudicate upon the dispute could not be negated.
Thereafter, the Court dealing with Kishore Lal vs. Chairman, ESI Corporation (2007) 4 SCC 579 held as under:
Further, it can be seen that any claim arising out of and within the purview of the Employees Insurance Court is expressly barred by virtue of sub-section (3) to be adjudicated upon by a civil court, but there is no such express bar for the Consumer Forum to exercise the jurisdiction even if the subject-matter of the claim or dispute falls within clauses (a) to (g) of sub-section (1) of Section 75 or where the jurisdiction to adjudicate upon the claim is vested with the Employees Insurance Court under clauses ( a ) to ( f ) of sub-section (2) of Section 75 if it is a consumers dispute falling under the CP Act.
Further, in the case of Laxmi Engineering Works Vs. PSG Industrial Institute (1995) 3 SCC 583, the Court has observed that Consumer Fora are quasi judicial tribunals brought into existence to render inexpensive and speedy remedies to consumers. It is equally clear that these Forums/Commissions were not supposed to supplant but supplement the existing judicial system. In the case of Charan Singh Vs. Healing Touch Hospital (2000) 7 SCC 668, the Court observed that the Act provides for an alternative system of consumer justice by summary trial.
In view of the aforesaid settled law, the Consumer fora would have jurisdiction to entertain complaint against the final order passed by the assessing officer under Section 126 of the Electricity Act. Further, the jurisdiction of the consumer fora is not barred by any provisions of the Electricity Act but the same is expressly saved under Section 173 read with Sections 174 and 175 of the Electricity Act.
.V. In the result, we hold as under:
.(i). Section 3 of the Consumer Protection Act and Section 175 of the Electricity Act, provide that they are in addition and not in derogation of rights under any other law for the time being in force. Therefore, the rights of the consumers under the Consumer Protection act are not affected by the Electricity Act.
.(ii). A bare reading of Sections 173, 174 and 175, makes it clear that the intent of the Legislature is not to bar the jurisdiction of the Consumer Fora constituted under the Consumer Protection Act. The provisions of the Electricity Act have overriding effect qua provisions of any other law except that of the Consumer Protection Act, 1986, the Atomic Energy Act, 1962 and the Railways Act, 1989.
.(iii). Section 42(8) of the Electricity Act specifically provides that the remedies conferred on consumer under Sub-sections (5), (6) and (7) of Sec.42 are without prejudice to the right which the consumer may have apart from the rights conferred upon him by those Sub-sections.
.(iv). Section 145 of the Electricity Act specifically bars the jurisdiction of the Civil Court to entertain any suit or proceedings in respect of any matter which an assessing officer referred to in Section 126 or an Appellate Authority referred to in Section 127 of the Electricity Act or the Adjudicating Officer appointed under the Electricity Act, is empowered to determine.
Second part of Section 145 provides that no injunction shall be granted by any Court or Authority in respect of any action taken or to be taken in pursuance of any power conferred by or under the Act. For this purpose, if we refer to Sections 173 and 174 and apply the principle laid down there-under, it would mean that qua the consumer fora there is inconsistency and, therefore, other Authority would not include consumer fora.
.(v). Consumer of electrical energy provided by the Electricity Board or other Private Company, is a consumer as defined under Section 2(1)(o) of the Consumer Protection Act and a complaint alleging any deficiency on the part of the Board or other private company including any fault, imperfection, shortcoming or inadequacy in quality, nature and manner of performance which is required to be maintained by or under any law or in pursuance of any contract in relation to service, is maintainable under the Consumer Protection Act.
Against the Assessment Order passed under Section 126 of the Electricity Act, a consumer has option either to file Appeal under Section 127 of the Electricity Act or to approach the Consumer Fora by filing complaint. He has to select either of the remedy. However, before entertaining the complaint, the Consumer Fora would direct the Consumer to deposit an amount equal to one-third of the assessed amount with the licensee [similar to Section 127(2) of the Electricity Act].
.(vi). Consumer Fora have no jurisdiction to interfere with the initiation of criminal proceedings or the final order passed by any Special Court constituted under Sec.153 or the civil liability determined under Section 154 of the Electricity Act.
Hence, the issue of law which was required to be determined is decided as stated above.
The revision petitions are to be heard on merits.
Sd/-
..J. ( M.B.SHAH ) PRESIDENT Sd/-
.
( RAJYALAKSHMI RAO ) MEMBER NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 355 OF 2004 (From the order dated 24.11.03 in Appeal No.452/03 of the State Commission, Jharkhand)
1. Accounts Officer, Jharkhand State Electricity Board, Ranchi.
2. Assistant Electricity Engineer, Jharkhand State Electricity Board, Kokar Division, Ranchi.
Petitioners Versus Anwar Ali, Proprietor, M/s.Pinki Plastic Industrial Area, Kokar Ranchi, P.S. Sadar, Distt. Ranchi. (Jharkhand) Respondent REVISION PETITION NO. 371 OF 2006 (From the order dated 1.9.05 in Appeals No.793/03 of the State Commission, Gujarat)
1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat.
2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat.
Respondent REVISION PETITION NO. 372 OF 2006 (From the order dated 1.9.05 in Appeals No.792/03 of the State Commission, Gujarat)
1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat.
2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat.
Respondent REVISION PETITION NO. 373 OF 2006 (From the order dated 1.9.05 in Appeals No.794/03 of the State Commission, Gujarat)
1. Executive Engineer, Gujarat Electricity Board, Division Office, Lilesara, Tal. Godhara, District Panchmahal, Gujarat.
2. Deputy Engineer, Gujarat Electricity Board, Modasa Road, Saifee Hospital, Lunawada, District Panchmahal, Gujarat. Petitioners Versus Madresa Abriyah Talimul Muslin Min, Lunawada, District Panchmahal, Gujarat.
Respondent BEFORE :
HONBLE MR. JUSTICE M.B. SHAH, PRESIDENT HONBLE MRS. RAJYALAKSHMI RAO, MEMBER HONBLE MR. JUSTICE R.C. JAIN, MEMBER In R.P. No.355/2004 :
For the Petitioners : Mr.Gopal Prasad, Advocate For the Respondent : NEMO In R.Ps No.371-373/2006 :
For the Petitioners : Mr.M.G. Ramachandran, Ms.Pinky and Ms.Hemantika Wahi, Advocates For the Respondent : Mr.A. Rasheed Qureshi, Advocate For the Intervenors (in both the cases) i) Mr.M.G. Ramachandran and Mr.Avinash Menon, Advocates For CESC ii) Mr.Neeraj Kr. Jain and Mr.Bharat Singh, Advocates Dated the 16th April, 2008 O R D E R PER JUSTICE R.C.JAIN, MEMBER: I have
carefully perused the opinion rendered by the Honble President and learned Member Mrs. Rajyalakshmi Rao. While I am in general agreement with most of the observations made and conclusion reached therein but I am not persuaded to agree to the view that there exists any conflict/inconsistency between the provisions of Consumer Protection Act, 1986 and the Electricity Act, 2003 and, therefore, by application of the provisions of section 173, 174 and 175 of the Electricity Act read with section 3 of the Consumer Protection Act, the consumer fora constituted under the Consumer Protection Act would have jurisdiction over the matters relating to assessment of charges/duty for unauthorized use of electricity etc provided under section 126 and 127 of Part XII of the Electricity Act, 2003. Therefore, the need to give a separate opinion.
2. The important question posed by the Honble Supreme Court for consideration of the Commission has two limbs: (i) whether a person who is aggrieved in regard to the assessment of charges for unauthorized use of electricity as provided under section 126 of the Electricity Act can be said to be consumer within the meaning of section 2(O) of the Consumer Protection Act, 1986 and (ii) whether having regard to the scheme and provisions of the Electricity Act, 2003, matters relating to the assessment of duty for unauthorized usage of electricity, tampering of meters, calibration of electric current falling under section 126 of the Electricity Act, are the matters over which the consumer fora can have jurisdiction.
3.
Answer to the above question would require in-depth consideration of not only the relevant provisions of two Acts but the scheme and legislative intent behind enacting those enactments. There cannot be denial of the position that the Consumer Protection Act is one of the benevolent pieces of legislation intended to protect a large number of consumers from exploitation at the hands of manufacturers and sellers of goods and service providers. It is equally true that the provisions of Consumer Protection Act are in addition to and not in derogation of the provisions of any other law for the time being in force. Therefore, its provisions are entitled to liberal construction. On the other hand, the Electricity Act is also a comprehensive piece of legislation and a complete code in regard to the matters concerning the supply of electricity and various allied matters. The said Act was brought on the statute book much after the enactment of the Consumer Protection Act which was in existence ever since 1986.
4Coming to the first limb of the question as to whether a person who is aggrieved in regard to the assessment of charges for unauthorized use of electricity as provided under section 126 of the Electricity Act can be termed as consumer within the meaning of section 2(1) (O) of the Consumer Protection Act. To clarify any doubt, we may at once notice that the term consumer is to be considered keeping in view the provisions of the above referred two Acts and not as it is understood in common parlance. Had it been so, then perhaps there was no need for the Apex Court to remit the matter for our consideration because it cannot be disputed that a user or consumer of electricity is indeed a consumer as is understood in common parlance. The term consumer is defined in section 2(1) (d) of the Consumer Protection Act, 1986 and also in section 2(15) of the Electricity Act.
Section 2(1) (d) of the Consumer Protection Act, 1986 reads as under:
Consumer means a person who-
1) buys any goods for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes any user of such goods other than the person who buys such goods for consideration paid or promised or partly paid or partly promised, or under any system of deferred payment when such use is made with the approval of such person, but does not include a person who obtains such goods for resale or for any commercial purpose; or
(ii) hires or avails of any services for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes any beneficiary of such services other than the person who hires or avails of the services for consideration paid or promised, or partly paid and partly promised, or under any system of deferred payment, when such services are availed of with the approval of the first mentioned person but does not include a person who avails of such services for any commercial purpose.
Explanation- For the purpose of this clause, commercial purpose does not include use by a person of goods brought and used by him and services availed by him exclusively for the purpose of earning his livelihood by means of self-employment.
Section 2 (15) of Electricity Act, 2003 reads as under:
Consumer means any person who is supplied with electricity for his own use by a licensee or the Government or by any other person engaged in the business of supplying electricity to the public under this Act or any other law for the time being in force and includes any person whose premises are for the time being connected for the purpose of receiving electricity with the works of a licensee, the Government of such other person, as the case may be.
5. A comparison of the two definitions would apparently show that these are differently worded and have to be so because each of the definition is meant to cater the enactment for the purpose of which it has been enacted. However important question is: whether there exists any conflict/inconsistency between the two definitions. In my opinion answer is in negative because the definition of consumer appearing in the Consumer Protection Act is of much wider application in as much as it takes into its fold not only the consumers of electricity alone but so many other categories of consumers of goods and services while the definition appearing under the Electricity Act would be restricted to its application for the purpose of Electricity Act only. Consumer as defined under the Electricity Act will certainly be a consumer within the meaning of section 2(1) (d) of the Consumer Protection Act because he avails the services from the electricity supplier/licensee for consideration.
6. Section 2(O) of the Consumer Protection Act defines service and specifically speaks about supply of electric energy as one of the services covered under the clause and section 2(g) defines deficiency as any fault, imperfection, shortcoming or inadequacy in quality, nature and manner of performance which is required to be maintained by or under any law for the time being in force by a person in pursuance of any relation to any service. Therefore, it is logical to conclude that there is no ouster of jurisdiction of the fora constituted under the Consumer Protection Act in matters concerning the supply of electricity. However, we have to see when a complainant can invoke the jurisdiction of such fora by filing a complaint. A complaint under the Consumer Protection Act can only be filed in regard to supply of electric energy either on the allegation that there is any deficiency or defect in the supply of electric energy and/ or any unfair trade practice has been adopted by the supplier of electricity in supplying the electric energy.
Section 2( C) of Consumer Protection Act deals with definition of complaint which pre-supposes some kind of deficiency or defect or such similar wrong or blame worthy act on the part of the service provider giving rise to a cause of action to such a complainant. This would clearly mean that the provisions of Consumer Protection Act can be utilized by a complainant to enforce his rights in regard to a claim for deficiency in service on the part of the service provider.
7. To take the above proposition to its logical conclusion, we must further examine if a consumer of electricity who has infact no grievance either in regard to any defect or deficiency in supply of electricity but is otherwise aggrieved by the action of the electricity supplier in resorting to the proceedings under section 126 of the Electricity Act for assessment of charges for unauthorized user of electricity can be allowed to file a complaint in respect of his aggrievement. Answer is a plain No because such a complainant does not fulfill the essential requirements of either being a consumer within the meaning of Section 2(1) (d) of the Consumer Protection Act in as much as he is not complaining about any defect or deficiency in service on the part of the service supplier of electricity.
8. Whether the provisions contained in section 126 of the Electricity Act are in any way inconsistent with the provisions of the Consumer Protection Act and for that reason by application of section 173 and 174 of the Electricity Act and Section 3 of the Consumer Protection Act, consumer fora constituted under the Consumer Protection Act would have jurisdiction over the matters of assessment of charges/duty for unauthorized user, is the next question, we must address. Over-riding provisions contained in section 173 and 174 of the Electricity Act undoubtedly recognizes the supremacy of the Consumer Protection Act, 1986, Atomic Energy Act, 1962 and the Railways Act 1989 only and so far as the provisions of Electricity Act or any rule or regulation made thereunder or any instrument having effect by virtue of Electricity Act are inconsistent with the provisions of above named three Acts. Section 175 of the Electricity Act states that provisions of the said Acts are in addition to and not in derogation of any other law for the time being in force. It may be observed at the outset that incorporation of these provisions in the Electricity Act does not necessarily pre-supposes the existence any conflict/inconsistency amongst the provisions of Electricity Act and the Consumer Protection Act etc.
9. To find out whether there is any real conflict or inconsistency between the provisions of Consumer Protection Act and the Electricity Act, effort in the first instance should be made to harmonize the provisions of two Acts and to see if by doing so the provisions of the two Acts can be given their full effect. The provisions of one Act can be said to be inconsistent with the provisions of another Act only if they are in conflict with each other and cannot be harmonized at all. The test of inconsistency is not that the two Acts say different things but that that the effect cannot be given to the provisions of one Act without committing a violation or breach of other Act. The legislative intent and purpose behind the enacting the provisions of the respective Acts must also to be borne in mind whenever we are called upon to examine the provisions of the two Acts in order to find out whether there exists any conflict or inconsistency between the provisions of the two Acts.
10. In this case we are concerned with the provisions contained in Section 126 and 127 appearing in Part XII of the Electricity Act and to find out if these are indeed inconsistent with any provision(s) of the Consumer Protection Act. For this we must make a somewhat detailed examination of these provisions of the Electricity Act. Part XII of the Electricity Act pertains to Investigation and Enforcement. Section 126 lays down procedure for assessment of the charges/penalty for unauthorized use of electricity after an inspection of any place or premises having the equipments, gadgets, machines, devices found connected or used by any person. The assessment is to be made by an Assessing Officer to be appointed by the State Government in terms of explanation appearing in the section. The Assessing Officer so appointed is required to follow the procedure laid down in the said Section first by making the provisional assessment to the best of his judgment and to serve the order of the provisional assessment on the concerned person who is suspected/accused of having made unauthorized use of electricity. After service of the order of provisional assessment, it is for the user of electricity to accept such assessment and deposit the assessed amount with the licencee within seven days of service of such provisional assessment or to file his objections against the provisional assessment before the Assessing Officer. In case any such objections are filed against provisional assessment, the Assessing Officer is obliged to afford reasonable opportunity of hearing to such person/objector before passing a final order of assessment. Sub-section (5) of section 126 lays down the period for which such assessment for unauthorized use of electricity can be made. Sub-section (6) provides that assessment under this section shall be made at a rate equal to twice the tarrif applicable for the relevant category of services specified in sub-section (5). Explanation appearing below this section gives the definition of Assessing Officer and what is meant by unauthorized use of electricity.
(a) Assessing Officer means an officer of a State Government or Board or licensee, as the case may be, designated as such by the State Government.
(b) Unauthorized use of electricity means the usage of electricity-
(i) by any artificial means; or (ii) by a means not
authorized by the concerned person or authority or licensee; or
(iii) through a tampered meter; or
(iv) for the purpose other than for which the usage of electricity was authorized;
(v) for the premises or areas other than those for which the supply of electricity was authorized.
It may be noticed that clauses (iii) through a tampered meter and (iv) for the purpose other than for which the usage of electricity was authorized, appearing in the explanation are paramateria to clauses (d) and (e) of sub-section (1) of section 135 of the Electricity Act relating to Theft of Electricity. However, legislature in its wisdom has kept these provisions under two categories for obvious reasons. Not only that section 126 of the Electricity Act embodies principle of natural justice but by virtue of section 127 an appellate forum has been provided in the form of Appellate Authority to challenge the orders passed by the Assessing Officer. This is subject to the condition that appeal so preferred by an aggrieved person shall only be entertained when an amount equal to half the assessed amount has been deposited by the aggrieved person. Sub-section (3) of section 127 again provides that the Appellate Authority shall dispose of the appeal after hearing the parties. Sub-section (4) makes the order of the Appellate Authority final in the matter. It is pertinent to note that not only that order passed by the Appellate Authority has been made final but by virtue of section 145, the jurisdiction of the civil court has been excluded to entertain any suit or proceedings in respect of any matter which an Assessing Officer referred to in section 126 or an Appellate Authority referred to in section 127 has passed. It clearly brings out the intention of the legislature that the orders passed under section 126 and 127 are not to be interfered even by a Civil Court. That being so, can it be said that the jurisdiction of consumer fora is not barred to entertain a complaint in respect of these matters. The answer is again in the negative.
11. It may also be noticed that the provisions contained in section 126 are fiscal in nature and a fiscal provision is required to be construed strictly. What must have been the legislative intent to enact the provision like section 126 is not far to seek. It is a matter of common knowledge that various Electricity Boards and electricity supply undertakings were incurring heavy losses over the years. One major cause which could account for such huge losses was theft and unauthorized use of electricity by certain unscrupulous persons. It appears that to curb the said vices of theft and unauthorized use of electricity, the provisions like 126, 135 etc. have been enacted and special Courts and special authorities like the Assessing Officer under section 126 and special Courts under section 153 have been set up to deal with such matters. It must be with the pious hope that suppliers of electricity are not deprived of to recoup the losses they suffer on account of theft and unauthorized user of electricity and that it should prove as deterrent to the prospective thieves and unauthorized user of electricity.
12. A careful study of the above provision of the Electricity Act and that of the Consumer Protection Act would not show any conflict or inconsistency in the provisions of the two Acts. The provisions of section 126 or 127 do not in any way offend the scheme and provisions of the Consumer Protection Act. In our view provisions of both the Acts can be given their full meaning and effect without committing any breach of the other Act. Once it is found that provisions of Electricity Act are not inconsistent with the provisions of Consumer Protection Act, there appears to be no reason why the provisions of former Act should not be allowed to operate in full.
13. Yet another reason why consumer fora constituted under the Consumer Protection Act cannot entertain any complaint in regard to the matters of assessment is that such foras can neither replace the validly constituted statutory Assessing Officer or the Appellate Authority nor can it sit over in appeal against such duly constituted authorities. It would not be out of place to mention that assumption of jurisdiction by the consumer fora in matters relating to assessment would be meaningless because consumer fora would not be able to provide the requisite relief in regard to these matters, strictly going by the reliefs which a consumer fora can grant within the parameters of section 14 of the Consumer Protection Act. Section 14 of the Consumer Protection Act does not envisage granting any such relief to a consumer like quashing the order passed by the Assessing Officer or by the Appellate Authority in appeal. Vesting jurisdiction in consumer fora in regard to matters of assessment of charges/duty for unauthorized use of electricity would amount to scuttling the valid procedure for assessment of charge/duty by a duly constituted authority. Consumer fora must not usurp the jurisdiction which is not legally vested in them.
14. In the result I hold as under:
(i) The provisions contained in section 126 and 127 of Part XII of the Electricity Act, 2003 are not inconsistent with the provisions of Consumer Protection Act, 1986 and consequently there is no need to have resort to the provisions of section 173 and 174 of the Electricity Act. The provisions of the Consumer Protection Act and Electricity Act can be given their full meaning and effect on the ground.
(ii) Consumer fora constituted under the Consumer Protection Act would have jurisdiction to entertain only the complaints filed by a consumer of electricity alleging any defect or deficiency in the supply of electricity or alleging adoption of any unfair trade practice by the supplier of electricity. (iii) The consumer fora established under the Consumer Protection Act have no jurisdiction over the matter relating to the assessment of charges for unauthorized use of electricity, tampering of meters etc as also over the matters which fall under the domain of special Courts constituted under the Electricity Act, 2003.
J (R.C. JAIN)