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 1, Cited by 0]

State Consumer Disputes Redressal Commission

Executive Engineer, Central ... vs M/S. Bhagylaxmi Jena on 23 March, 2023

  	 Cause Title/Judgement-Entry 	    	       IN THE STATE CONSUMER DISPUTES REDRESSAL COMMISSION  ODISHA, CUTTACK             First Appeal No. A/108/2005  ( Date of Filing : 11 Feb 2005 )  (Arisen out of Order Dated  in Case No.  of District )             1. Executive Engineer, Central Electricity Supply Company of Orissa Ltd.,	  Dhenkanal Electrical Division, Dhenkanal.  2. Sub-Divisional Officer,   CESCO, Dhenkanal.  3. Asst. Engineer, Dhenkanal Electrical Division,  Dhenkanal. ...........Appellant(s)   Versus      1. M/s. Bhagylaxmi Jena  Prop. of Mahalaxmi Cinema, Korian,Dhenkanal. ...........Respondent(s)       	    BEFORE:      HON'BLE MR. JUSTICE Dr. D.P. Choudhury PRESIDENT    HON'BLE MR. Pramode Kumar Prusty. MEMBER    HON'BLE MS. Sudhiralaxmi Pattnaik MEMBER            PRESENT: M/s. D.K. Mohanty & Assoc., Advocate  for the Appellant 1     Mr. P.R. Barik, Advocate  for the Respondent 1    Dated : 23 Mar 2023    	     Final Order / Judgement    
                         

                 Heard learned counsel for  both the sides.

2.              This appeal is  filed  U/S-15 of erstwhile  Consumer Protection Act,1986(herein-after called the Act). Hereinafter, the parties to this appeal shall be referred to  with reference to their respective status before the learned District Forum.

3.                   The case   of the complainant,  in nutshell is that the  complainant was the owner  of  Mahalaxmi Cinema  Hall  situated at Korian and he is  a consumer under the OP and  pay the electricity dues regularly. It is alleged inter-alia that after October,1998 the bill was not issued   with correct  amount for which the complainant informed the OP who instead of rectifying   the error installed a new meter. Thereafter  the meter reader came   on 14.02.2000 and found that there was by-passing  of energy but the complainant protested same. On the otherhand the OP issued the penal bill and threatened  to disconnect  the electric  supply. Since, the meter was not substantiated,  the complaint was filed.

4.                  The OP     filed  written version denying their liability, rather they submitted that there is by-passing of energy by the complainant  for  which they have issued the penal bill. Therefore,they have no deficiency in service  on their part.

5.                       After hearing both the parties, learned District Forum   passed the following order:-

               Xxxx              xxxx              xxxx                     " Hence, it is ordered that the complaint petition filed by the complainant is allowed against the OP in part with cost. The Ops are jointly  and severally liable for deficiency  caused by the petitioner. The Ops are directed  not to collect  the penal bill amounting  Rs.1,53,363.40 paise from the petitioner. The Ops are further directed  to revise  the bill of the petitioner from 12/98 to 5/99 taking  average  meter  of three proceeding months from 6/99. The Ops  are further directed  to prepare  a fresh revised bill as per the above direction and issue the same  to the petitioner for payment. The Ops are further directed  to pay a sum of Rs.2000/-  to the petitioner  towards  the compensation for mental agony and cost of litigation. This order shall be  complied  by the Ops within one month from the date of receipt of this order."

6.                  Learned counsel   for the appellant  submitted that    learned District Forum without considering  any right  of the parties  passed the impugned order  which is illegal and improper. He submitted  that the complainant has falsely alleged  about defective meter but  actually he has enjoyed the energy by by-passing the meter. According  to him the bill has been enhanced to lakhs of ruppes  due to non-cooperation of the complainant. Therefore, he submitted to  set-aside the impugned order by allowing the appeal.

7.           Learned counsel for the respondent submitted that they are ready to pay the revised bill. He submitted that there is no such time given to pay  revises  bill.  He supports the impugned order.

  8.               Considered the submission of learned counsel for the parties, perused the DFR and impugned order.

9. .               It appears that during course of hearing the original complainant made submission to  their Advocate that Mahalaxmi Cinema Hall  has been sold away and they are ready to clear  the bill if any to be payable.

10.            In view of the fact and circumstances and the fact that  the properties  no more exists   and the fact that  the properties  are in the hands of the legal heirs  who have already  sold same, we do want to interfere  with the bill raised  except direct to revise  bill  and direct to collect the bill amount from the  lis pendence  purchaser  or their legal heirs who are directed  to pay the revised bill  to be raised by the appellant within a period of 45 days from today.

                 The appeal is disposed of accordingly. No cost.                

                  Free copy of the order be supplied to the respective parties or they may download same from the confonet  or webtsite of this  Commission to treat same as copy of order received from this Commission.  

                   DFR be sent back forthwith.     [HON'BLE MR. JUSTICE Dr. D.P. Choudhury] PRESIDENT     [HON'BLE MR. Pramode Kumar Prusty.] MEMBER     [HON'BLE MS. Sudhiralaxmi Pattnaik] MEMBER