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 6, Cited by 23]

State Consumer Disputes Redressal Commission

Punjab State Electricity Board, ... vs M/S Akai Foods Private Limited Situated ... on 19 September, 2013

F.A. No. 1322 of 2008                                                   1


                                                        2nd Addl. Bench

STATE CONSUMER DISPUTES REDRESSAL COMMISSION, PUNJAB
        DAKSHIN MARG, SECTOR 37-A, CHANDIGARH

                        First Appeal No. 1322 of 2008

                                          Date of institution: 19.11.2008
                                          Date of decision : 19.09.2013

   1.      Punjab State Electricity Board, through its Deputy Chief
           Engineer Cum Superintendent Engineer, Sangrur Circle,
           Sohian Road, Sangrur-148001 (Punjab).
   2.      Assistant Executive Engineer, Sub Division Sherpur-1
           Punjab State Electricity Board, Tehsil Dhuri, District Sangrur.
                                                           .....Appellants

                           Versus

M/s Akai Foods Private Limited situated at village Ram Nagar
Chhana, Tehsil Dhuri, District Sangrur through its owner Shri Bharpur
Singh son of Mohinder Singh
                                                     .....Respondents

                           First Appeal against the order dated
                           01.10.2008 passed by the      District
                           Consumer Disputes Redressal Forum,
                           Sangrur.

Before:-

         Shri Gurcharan Singh Saran, Presiding Judicial Member

Shri Piare Lal Garg, Presiding Member Shri Jasbir Singh Gill, Member Argued By:-

For the appellants : Sh. H.S. Thiara, Advocate For the respondent : Sh. Karan Nehra, Advocate PIARE LAL GARG, MEMBER:-
The appellants have filed this appeal against the order dated 01.10.2008 passed by the learned District Consumer Disputes Redressal Forum, Sangrur (hereinafter referred to as "the District Forum") vide which the complaint of the complainant/respondent (hereinafter called "respondent") was accepted. F.A. No. 1322 of 2008 2

2. The electric connection of the respondent firm was checked by Sr. XEN, Enforcement, PSEB on 25.01.2008 in the presence of Sr. XEN, Operation Division, Dhuri with other officials and it was found that the respondent was committing theft of energy by bypassing the meter and fixing the direct single core cable. At the time of checking, Resham Singh and Amandeep Singh were present at the spot but later on Resham Singh went away. Amandeep Singh signed the checking report after admitting the same to be correct. On the basis of the checking report, a demand of Rs. 17,54,757/- was raised vide memo Ex. C-1 as theft charges under The Electricity Act.

3. The Hon'ble Supreme Court in Civil Appeal No.5466 of 2012 (arising out of SLP (C) No.35906 of 2011) titled as "U.P. Power Corporation Limited & Ors. Vs Anis Ahmad", decided on 1st July, 2013, dealt with the complaints filed against the assessment made U/s 126 of the Electricity Act, 2003 or any action taken U/s 135 to 140 of the said Act and after detailed discussion, held as follows:-

"A complaint against the assessment made by assessing officer under Section 126 or against the offences committed under Sections 135 to 140 of the Electricity Act, 2003, is not maintainable before a Consumer Forum".

4. The subject matter of this case is covered U/s 126 of the Electricity Act, 2003, as such, in view of the law laid down by the Hon'ble Supreme Court, the complaint filed by the respondent/complainant is not maintainable and the District Forum was not having the jurisdiction to try and decide the complaint. F.A. No. 1322 of 2008 3

5. Accordingly, the appeal filed by the appellants is accepted only on the point of jurisdiction and not on merits as the District Forum was not having the jurisdiction to try and decide the complaint as held by the Hon'ble Supreme Court. The impugned order under appeal dated 01.10.2008 passed by the District Forum, Sangrur is set aside. The complaint of the respondent/complainant is also dismissed being not maintainable.

6. The record of the District Forum, complete in all respects, be sent back to the District Forum immediately. The District Forum is directed to procure the presence of the respondent/complainant and return the complaint to the complainant.

7. However, the respondent/complainant is at liberty to approach the appropriate authority as per The Electricity Act, 2003.

8. The period spent while pursuing the complaint before the District Forum as well as in this appeal is excluded for the purpose of limitation as per the law laid down by the Hon'ble Supreme Court in case "Trai Foods Ltd. v. National Insurance Co. and others", (2004) 13 SCC 656.

9. The order was reserved on 17.09.2013. Now the order be communicated to the parties, free of cost.

10. If the respondent/complainant had deposited any amount to comply with the interim order of the District Forum or the State Commission with the PSEB (now PSPCL) then the same shall be adjusted towards the demand in dispute or the said amount may be considered as part of deposit, which is required to be deposited as per Section 127 (2) of the Electricity Act, 2003 for preferring the appeal against the demand made under Section 126 of the Electricity F.A. No. 1322 of 2008 4 Act, 2003 before the Appellate Authority(prescribed). If the amount is lying deposited with the District Forum then the District Forum shall pass appropriate order qua the amount at the time of returning the complaint to the complainant.

11. The appellant had deposited an amount of Rs. 2500/- with this Commission at the time of filing of the appeal. This amount with interest accrued thereon, if any, be remitted by the registry to the appellant No. 2 by way of a crossed cheque/demand draft after the expiry of 45 days.

12. The appeal could not be decided within the statutory period due to heavy pendency of Court cases.




                                        (Gurcharan Singh Saran)
                                        Presiding Judicial Member


                                                (Piare Lal Garg)
                                                   Member


September 19, 2013                             (Jasbir Singh Gill)
RK                                                 Member