Allahabad High Court
M/S. Kanoria Chemicals & Industries ... vs U.P. State Electricity Board And Other on 9 July, 1993
Equivalent citations: AIR1994ALL273, AIR 1994 (NOC) 273 (ALL), 1993 ALL CJ 1 113, (1993) 21 ALL LR 550, (1993) 1 ALL WC 659, (1993) 1 ALL RENTCAS 484, (1993) 1 RENCR 702
ORDER R.A. Sharma, J.
1. Whether petitioners, who are consumers of electricity, are liable to pay additional charges on the electricity dues, payment of which was not made on or before the due date in view of interim orders passed by this court in the writ petitions filed by them challenging the notification enhancing the electricity tariff rates, after the writ petitions have been dismissed is the question which is involved in these writ petitions and is required to be decided by this court.
2. Parties have exchanged affidavits. As in all these writ petitions the same question is involved they are being disposed of by one common judgment. With the consent to learned counsel for parties Writ Petition No. 10755 of 1993, M/s. Kanoria Chemicals & Industries Ltd. v. U. P. State Electricity Board, has been made the leading case.
3. Petitioner in the leading case is a public limited company engaged in business of manufacturing caustic soda and allied chemicals in the district of Sonebhadra. By notification dated 21-4-1990 the U. P. State Electricity Board (hereinafter referred to as the Board) revised the electricity rates under S. 49 of the Electricity (Supply) Act, 1948. This notification was issued in supersession of all previous notifications, orders and instructions and existing rate schedules were substituted by rate schedule appended to new notification. It was further provided in clause 7(b) of the notification, which is reproduced below, that in case the electricity dues are not paid by due date, the consumer shall be liable to pay additional charges:
"7(b) For delayed payment:
In the event of any bill of whatever nature it may be not being paid by the due date specified therein, the consumer shall pay an additional charge per day of seven paise per hundred rupees or part thereof on the unpaid amount of the bill for the period by which the payment is delayed, beyond the due date specified in the bill, without prejudice to the right of the Board to disconnect the supply."
This notification was challenged before this Court under Article 226 of the Constitution of India by means of writ petition No. 19967 of 1990, by Eastern U.P. Chamber of Commerce and Industry. Allahabad and the petitioner in which the following interim order was passed:
"Meanwhile till 23-8-1990 unless recalled earlier, the operation of notification dt. 21-4-1990 shall remain stayed. The respondents are restrained from realising the additional amount of electric charges from petitioners in pursuance of the said notification. However, the petitioners shall continue to pay the old rate."
The interim order was for limited period but was extended from time to time by this court and remained in operation during the pendency of the writ petition. In some other writ petition different type of stay order was passed. As illustration interim order passed in writ petition No. 30097 of 1990, Employers Association of Northern India v. U.P. State Electricity Board is reproduced below:
"Meanwhile effect shall not be given to the notification dated 21st April, 1990 as against the petitioners. However, it is made clear that in the event of failure of the writ petition the petitioners shall deposit with the relevant authority within a period of one month from the date of dismissal of the writ petition the difference between the amount of electricity dues, which will be paid hereinafter by the petitioners under our order and the sum which may be calculated on the basis of the impugned notification."
During the pendency of the writ petition the Board issued electricity bills to the petitioners according to the notification dated 21-4-1990, but in view of the interim orders passed by this court the petitioners paid the electricity dues according to the tariff rates which were enforced prior to the above notification. All these writ petitions were dismissed by a Division Bench of this court on 1-3-1993. After dismissal of the writ petitions the petitioners are said to have deposited the amount or difference between old and new electricity rates. As the dues were not paid within time a bill dated 11-3-1993, asking the petitioner to pay a sum of Rs. 3,27,408,88 up to 28-2-1993 towards additional charges which is commonly known as late payment surcharge, was issued. It is against the aforesaid bill, demanding additional charge/late payment surcharge that this writ petition has been filed.
4. Sri S. P. Gupta learned senior counsel for the petitioners, has in support of the writ petitions made four submissions, viz (i) As the operation of the notification dated 21-4-1990, whereby electricity rates were enhanced and liability to pay additional charge late payment was created, was stayed by this Court, the petitioners are not liable to pay additional charges; (ii) the delay under Clause 7(b) of the notification means deliberate and conscious delay and it does not contemplate delay which is caused due to the orders of the court; (iii) as the notification dated 21-4-1990 was issued in supersession of earlier notifications and the latter notification was stayed by this court, the rate prescribed by the earlier notifications stood revived and remained in operation during the operation of the stay order on account of which there is no default on the part of the petitioners and (iv) the petitioner cannot be made to suffer for the acts of the Court. Sri SC Budhwar, learned counsel for the Board, apart from disputing the aforesaid submission has contended that (i) after the writ petitions were dismissed and the stay orders, whereby the operation of the notification was stayed, were discharged, liability of the petitioners to pay additional charges, stands revived with effect from the date specified in the notification dated 21-4-1990 (ii) the principle that no man can suffer for the acts of the court, can be pressed into service in favour of Electricity Board only and this cannot be taken advantage of by the petitioners, othewise the petitioner will be getting benefit of their wrongful acts.
5. In writ petitions in which notification dated 21-4-1990 was challenged, interim orders, staying the operation of the notification, were passed by this court. The effect of the stay orders was that the notification dated 21-4-1990 became inoperative, but it was not wiped out altogether. In this connection reference may be made to the decision of Supreme Court in case of Shree Chamundi Mopeds Ltd. v. Church of South India Trust, 1992 (3) JT 98 (AIR 1992 SC 1439) wherein the effect of the stay order was laid down, as under at page 1444 of AIR:
"While considering the effect of an interim order staying the operation of the order under challenge distinction has to be made between quashing of an order and stay of operation of an order. Quashing of an order results in the restoration of the position as it stood on the date of the passing of the order which has been quashed. The stay of operation of an order does not, however, lead to such a result. It only means that the order which has been stayed would not be operative from the date of the passing of the stay order and it does not mean that the said order has been wiped out from existence. This means that if an order passed by the Appellate Authority is quashed and the matter is remanded, the result would be that the appeal which has been disposed of by the said order of the Appellate Authority would be restored and it can be said to be pending before the Appellate Authority after the quashing of the order of the Appellate Authority. The same cannot be said with regard to an order staying the operation of the order of the Appellate Authority because in spite of the said order, the order of the Appellate Authority continues to exist in law and so long as it exists, it cannot be said that the appeal which has been disposed of by the said order has not been disposed of and is still pending".
6. In spite of the stay order passed by this court staying the operation of the notification dated 21-4-1990 the notification remained in existence and its only effect was that it became in operative against the petitioners. The interim orders passed by this court merged with the final order with the result that after the writ petitions were dismissed the result brought about by the interim order becomes non est. A Division Bench of this Court in Shyam Lal v. State of Uttar Pradesh, AIR 1968 All 139 (DB) while considering the effect of dismissal of writ petition on interim order passed by the court has laid down as under;
"It is well settled that an interim order merges in the final order and does not exist by itself. So the result brought about by an interim order would be non est in the eye of law if the final order grants no relief. The grant of interim relief when the petition was ultimately dismissed could not have the effect to postponing implementation of the order of compulsory retirement. It must in the circumstances take effect as if there was no interim order."
Same principle was reiterated by another Division Bench of this court in Sri Ram Charan Das v. Pyare Lal AIR 1975 All 280 : (1975 All LJ 262) wherein it was laid down as follows:
"In Shyam Lal v. State of U.P., AIR 1968 All 139 a Bench of this Court has held that orders of stay of injunction are interim orders that merge in final orders passed in the proceedings. The result brought about by the interim order becomes non est in the eye of law in final order grants no relief. In this view of the matter it seems to us that the interim stay became non est and lost all the efficacy, the commissioner having upheld the permission which became effective from the date it was passed."
Same principle was reiterated by a Division Bench of this court again in Shyam Manohar Shukla v. State of U.P., 1986 (4) LCD 196 relevant extract from which is reproduced below:--
"It is settled law that an interim order passed in a case which is ultimately dismissed is to be treated as not having been passed at all (see Shyam Lal v. State of Uttar Pradesh) Lucknow, AIR 1968 Allahabad 139 and Sri Ram Charan Das v. Pyare Lal, AIR 1975 Allahabad 280 (DB)."
7. After the dismissal of the writ petitions wherein notification dated 21-4-1990 was stayed, the result brought about by the interim orders staying the notification, became non est in the eye of law and lost all its efficacy and the notification became effective from the beginning. The result is that liability of the petitioners to pay the additional charges (late payment surcharge) on the electricity dues, payment of which was not made within time, stands revived with retrospective effect and they are liable to pay the same and no exception can be taken to the impugned bill issued by the Board.
8. Learned counsel for the petitioners has, however, contended that the effect of the interim order whereby the operation of the notification was stayed, was that there was no liability on the petitioner to pay enhanced tariff under notification dated 21-4-1990 and the question of delay in making the payment, as such, did not arise. For this proposition reliance has been placed on the decision of Supreme Court in The Adoni Ginning Factory v. The Secretary, Andhra Pradesh Electricity Board, AIR 1979 SC 1511. In the case of Adoni Ginning Factory (supra) the Government of Andhra Pradesh by Government order dated 30-1-1955 enhanced the rate of electric energy. This Government order was challenged and the High Court granted interim order. Writ petitioner was allowed by learned single Judge, but letter patents appeal filed by the Government before Division Bench was allowed. The matter was taken to Supreme Court and the Supreme Court restrained the Government from realising the amount occasioned by enhancement of rates. Supreme Court dismissed all those appeals on 25-3-1964. Electricity Board of Andhra Pradesh, which was the successor of Government, directed the consumers to pay surcharge on the bills payment of which was not made within time, against which writ petitions were filed before High Court, which were allowed. But the letters patent appeal filed by the Electricity Board was allowed, which judgment was challenged before the Supreme Court. The Supreme Court dismissed the appeals holding that late payment surcharge is not a penalty but is an interest by way of compensation for delayed payment and accordingly held the consumers liable to pay late payment surcharge. Relevant extract from the above judgment as contained in paragraphs 4 and 5, are reproduced below:--
"The very rate of levy of surcharge stipulated in the agreement, namely, one per cent per mensem i.e. twelve per cent per annum, is a clear indication that the levy is not meant to be a penalty but is a provision for interest by way of compensation for delayed payment. There is, therefore, no question of relieving the appellants against any penalty.
The primary submission of the learned counsel was that there was no default on the part of the appellants in view of the injunction granted by the Supreme Court. We are unable to agree. The injunction granted by this Court restrained the Government from realising the arrears of enhanced charges. For the purposes of these appeals we may proceed on the assumption that the order of injunction bound the Electricity Board also. All that the injunction did was to restrain the Board from realising the arrears which meant that the Board was restrained from taking any coercive action such as disconnection of supply of electricity etc. for the realisation of the arrears. The operation of G.O. No. 187 dated 30th Jan., 1955, as such was not stayed. Thus the obligation of the consumers to pay charges at the encanced rates was not suspended though the Electricity Board was prevented from realising the arrears. It was up to the consumers to pay or not to pay the arrears. If they paid the arrears they relieved themselves against the liability to pay surcharge. If they did not pay the arrears they were bound to pay the surcharge if they failed in the appeals before the Supreme Court. This was precisely what was pointed out by the Electricity Board in the Bills issued to the consumers after the Supreme Court granted the injunction. We may mention here that the Electricity Board is not demanding any surcharge on the arrears for the period during which the Andhra Pradesh High Court had granted stay. It was explained by the learned counsel for the Electricity Board that no surcharge was claimed for that period as the operation of G.O. No. 187 dated 30th January, 1955 had itself been stayed at that time. Surcharge was claimed for the period during which the appeals were pending in the Supreme Court since the Supreme Court did not stay the operation of G.O. No. 187 but only restrained the Board from collecting the arrears. That no stay of G.O. No. 187 was even intended to be granted by the Supreme Court is also clear from the circumstances that there was no injunction restraining the Electricity Board from Collecting the future charges at the enhanced rates. The Electricity Board was, therefore, right in claiming surcharge for the period during which the appeals were pending in the Supreme Court and not claiming surcharge for the period during which the Writ Petitions and Writ appeals were pending in the High Court."
9. From perusal of the above judgment it is clear that before Supreme Court the case set-up by the Electricity Board was that it has demanded late payment surcharge only for the period during which Supreme Court restrained the Government from realising the arrears of enhanced charges and surcharge were claimed for its period during which High Court stayed the operation of Government Order. Supreme Court upheld the action of the Electricity Board. As the Board itself did not claim the late payment of surcharge for the period during which the notification was stayed, the question of effect of dismissal of the writ petition on the result brought about by the interim order did not arise in that case and was accordingly not decided by the Supreme Court. The above decision of the Supreme Court is, as such, not an authority on the question as to what happens to the result brought about by the interim order passed by the Court after the writ petition is dismissed.
10. A judgment of a Court is an authority for the proposition which was raised and decided. As held by the Supreme Court in Raipur Rude Meha v. State of Gujarat, AIR 1980 SC 1707 : (1980 Cri LJ 1246) relevant extract from which is reproduced below, when a question is neither raised nor argued before the Court any observation made in the judgment would not be binding precedent;
"As the question of validity of Section 384 of Cr.P.C. was neither raised nor argued, a discussion by the Court after pondering over the issue in depth would not be a precedent binding on the Courts. The decision is an authority for the proposition that R. 15(1)(c) of O. XXI of Supreme Court Rules should be read down as indicated in the decision."
In this connection reference may also be made to the decision of Supreme Court in State of Orissa v. Sudhashu Shekhar Misra, AIR 1968 SC 647, wherein it was laid down as follows at page 651:--
"A decision is only an authority for what it actually decides. What is of the essence in a decision is its ratio and not every observation found therein nor what logically follows from the various observation made in it. On this topic this is what Earl of Halsbury LC said in Quinn v. Leathem, 1901 AC 495.
"Now before discussing the case of Alien v. Flood, (1898) AC I and what was decided therein, there are two observations of a general character which I wish to make, and one is to repeat what I have very often said before, that every judgment must be read as applicable to the particular facts proved or assumed to be proved, since the generality of the expessions which may be found there are not intended to be expositions of the whole law, but governed and qualified by the particular facts of the case in which such expressions are to be found. The other is that a case is only an authority for what it actually decides. I entirely deny that it can be quoted for a proposition that may seem to follow logically from it. Such a mode of reasoning assumes that the law is necessarily of logical Code, whereas every lawyer must acknowledge that the law is not always logical at all."
It is not profitable task to extract a sentence here and there from a judgment and to build upon it."
As the question as to the effect of dismissal of the writ petition on the result brought about by interim stay order was neither raised nor decided in Adoni Ginning Factory (supra) any observation made therein has to be read with reference to particular facts of that case and it cannot be said to be an authority for the proposition which was neither raised nor decided. The decision of this Court in Modi Industries Ltd. v. Executive Engineer, 1991 (2) UPLBEC 1213 :(AIR 1991 All 351)is also for the same reasons of no assistance to the petitioners. The first submission as such lacks merit and has got to be rejected.
11. The next submission also lacks merit. Clause 7(b) of the notification, which has been reproduced before, imposes liability to pay additional charges in the event of any bill not being paid by the due date. Whether the delay in making the payment within time is deliberate and conscious or not is not relevant because liability to pay additional charges is attracted immediately after due date for payment expires. The reasons for nonpayment by the consumers is not relevant. As mentioned earlier the effect of the stay order was that the notification became inoperative, but after dismissal of the writ petition their liability revived with retrospective effect.
12. The third submission also deserves the same fate. Principles of revival of the old statutory rules as laid down by the Supreme Court in the case of Firm A.T.B. Mehtab Majid & Co. v. State of Madras, AIR 1963 SC 928 and Koteswar v. K.R.B. &Co., AIR 1969 SC 504 are applicable when the new Rule is declared ultra vires. When the rule is declared ultra vires it ceases to exist. In the instant case the later notification of the Board dated 21-4-1990 was not declared ultra vires and in fact its validity was upheld and the writ petitions were dismissed. In such a situation the principles of revival of the old Rule cannot be applied. It is true that this court granted stay order while initially entertaining the writ petitions against the notification dated 21-4-1990, but as held by the Supreme Court in the case of Shree Chamundi Mopeds Ltd. (supra) the notification, which is stayed by the Court, becomes only inoperative, and is not wiped out and continues to exist in spite of stay order, unless it is quashed ultimately by the Court. As the notification dated 21-4-1990 continued to exist in spite of stay order, passed by this Court, the principle of repeal and revival cannot be extended to the instant case.
13. The last submission has been built up oh two facts (i) the payment of the electricity dues in accordance with the new notification could not be made due to interim order of the Court, and (ii) there was delay in deciding the writ petition. It is submitted that for these two acts of the Court the petitioners cannot be made to suffer and they cannot be compelled to pay the additional charges on the electricity dues the payment of which was not made within time. This submission is also liable to be rejected. The maxim "Actus Curiae Nemi-nem Gravabit" is well known rule which means that the act of the Court shall prejudice no man. It is well settled principle devised by the Court to undo the wrong done to a party by the Act of the Court. The question is who has suffered due to stay order granted by this Court in the writ petitions, filed by the petitioners challenging the notification dated 21-4-1990? The answer is obvious it is the Electricity Board and not the petitioners. The Electricity Board requires funds for generation and for supply of the electricity and for the purpose it takes loans from various financial institution to meet the expenses and is required to pay off the loans. The consumers of the Board are required to pay the bills promptly and any delay in making payment is likely to cause colossal loss to the Board and may in certain cases interrupt the production and supply. By the stay order granted by this Court the Board could not get the payment of electricity charges from the petitioners by the due date. After the writ petitions were dismissed and the notification was upheld by this Court the Board was entitled not only to the balance of the electricity charges but also to additional charges to meet its financial commitments. The above principles, as such, cannot be pressed into service in favour of the petitioners, rather it is to be applied to protect the interest of the Board. In this connection reference may be made to the decision of Supreme Court in the case of Dr. A.R. Sircar v. State of U.P., 1993 (1) SLR 457, wherein on account of interim order obtained by the respondents 4 and 5 therein the appellant who was selected for the vacancies of 1982-83, could not be appointed before regularisation of promotion of the respondents under 1988 Rules, on account of which the said respondents claimed seniority having been appointed prior to the appointment of the appellant. This contention was rejected by the Supreme Court by holding as under:--
"Had it not been for the intervening stay order granted by the High Court in Writ Petition No. 1545/86, the appellant would have been appointed long before the regularisation of promotion of respondents Nos. 4 and 5 under the 1988 Rules. Respondents Nos. 4 and 5 who were instrumental in seeking the interim order from the High Court staying the implementation of the select list cannot be allowed to take advantage of their own wrong. The dismissal of their petition on 24th July, 1989 goes to show that they had successfully blocked the regular entry of the appellant on a substantive vacancy of the year 1982-83 by filing an untenable writ petition. The interim order passed by the High Court kept the appellant out from securing a regular appointment on substantive vacancy and in the meantime respondents Nos. 4 and 5 by virtue of the 1988 Rules secured regularisation of their ad hoc appointments as Professors of Medicines. It is, therefore, obvious that on the one hand they precluded the appellant from occupying the substantive vacancy of the year 1982-83 and on the other they got their ad hoc appointments regularised under the 1988 Rules. If the intervening stay order had not prevented the appellant's appointment to the substantive vacancy, there can be no doubt that the appellant would have occupied that post earlier in point of time if Dr. Aggarwal was not prepared to join. In that case the appellant would have been senior to respondents Nos. 4 and 5."
14. The other submission of the learned counsel is that as the High Court has failed to decide the writ petition at the earlist and has taken about three years in deciding it for no fault of the petitioners, they cannot be held responsible for delay in payment of the electricity dues. The contention is that had the writ petitions been dismissed at the time when they were presented or immediately thereafter, the payment of additional charges/ late payment surcharge, could have been avoided and as this is omission on the part of the Court the petitioners cannot be held liable for late payment. This submission is also deviod of merit. The petitioners themselves filed writ petitions and have obtained stay order from this Court, which were initially for limited period and were extended at their instance from time to time. The fact that the writ petitions were dismissed shows that they filed frivolous writ petitions. That apart, these were not only the cases pending before this Court and every case has to take its own turn. In fact the petitioners' writ petitions were decided expeditiously because even the writ petitions, which were filed earlier in point of time are still pending. Be that as it may, for the reasons given above the petitioners cannot take advantage of their own action of getting stay orders. It is not open to the petitioners to obtain stay order and thereafter blame the Court.
15. These writ petitions lack merit and are accordingly dismissed. The stay orders, passed by this Court are discharged. There shall, however, be no order as to costs.
16. Petition dismissed.