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 7, Cited by 0]

Andhra Pradesh High Court - Amravati

M/S Jayam Movies Private Limited vs Union Of India And Others on 1 May, 2025

APHC010282992020
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                 [3331]
                          (Special Original Jurisdiction)

                   THURSDAY ,THE FIRST DAY OF MAY
                   TWO THOUSAND AND TWENTY FIVE

                               PRESENT

         THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI

            WRIT PETITION NOs: 18689, 25398 & 25399 OF 2020

In W.P.No.18689/2020:

Between:

M/s Jayam Movies Private Limited                    ...PETITIONER

                                   AND

The State Of Andhra Pradesh and Other               ...RESPONDENT(S)

In W.P.No.25398/2020:

Between:
M/s Sree Rangamahal Theatre                       ...PETITIONER

                                   AND

The State Of AP and Others                       ...RESPONDENT(S)

In W.P.No.25399/2020:

Between:

M/s. Sree Seshamahal Theatre                       ...PETITIONER

                                   AND

The State Of Andhra Pradesh and Others             ...RESPONDENT(S)
                                         2


Counsel for the Petitioners:

     1. K DURGA PRASAD

Counsel for the Respondent(S):

     1. GP FOR ENERGY

     2. METTA CHENDRA SEKHAR RAO

The Court made the following COMMON ORDER:

Since the subject matter in the above writ petitions is the same, they are disposed of by this common order.

2. Petitioners - Theatres, represented by, Managing Director, Proprietor and Managing Partner respectively, filed the above writ petitions to declare the action of the authorities of the respective divisions of the Andhra Pradesh Eastern Power Distribution Corporation Limited (hereinafter referred to as „Corporation‟) in insisting the demand charges of the power consumption bills during the closure of the theaters in Covid-19, for H.T.Service connection Nos.VSP918, ELR.979 & ELR.616 of the petitioners respectively, as illegal, arbitrary and consequently direct the respondent authorities to restore the power supply to the petitioners.

3. The averments in the affidavits, in brief, are that the theatres come under the category-II(A) of High-Tension (HT). Before the imposition of the lockdown by the Ministry of Home Affairs, the petitioners used to pay the consumption charges. During Covid-19 pandemic, the Ministry of Home Affairs, to prevent the spread of covid-19, imposed lockdown through order No.4-3/2020-D dated 24.03.2020, incorporating a condition that in case of any violation of the order, the authority will proceed as per Sections 51 to 60 of the Disaster of Management Act, 2005 and also initiate legal action under Section 118 of IPC. The petitioners shut down the theatres in the interest of the public. The lockdown period was again extended by order dated 29.08.2020.

3

b) Despite the closure of theatres, the Corporation issued consumption charges bills. In July, 2020, the sub-ordinate staff took away the fuse connections due to non-payment of electricity consumption. Condition No.4.2.1.1, Category-II (a): Commercial (ii) Major - HT, in Chapter-X Part „B‟ of the terms and conditions of the Retail Supply Tariff Order for the Financial Year 2020-21 deals with i) the billing, and demand shall be the Maximum Demand Recorded during the month or 80% of the contracted demand, whichever is higher and ii) Energy charges will be billed based on actual Energy consumption or 25 KVAH for KVA of billing demand whichever is higher.

c) The said proviso would apply in the case of the consumption of energy during normal days. Since the petitioners did not utilise the electricity during the lockdown, the Corporation is not entitled to collect minimum demand charges.

4. An interim order was granted on 14.10.2020, and on 30.12.2020, directing the respondents to restore the electricity supply to the petitioners, subject to the payment of 25% of the arrears.

5. Separate counter affidavits were filed by the authorities of the respective divisions of the Corporation. It was contended, inter alia, that each consumer has an obligation to pay minimum charges irrespective of the utilization of power. The Discom is erecting and maintaining the poles and lines by spending crores of rupees, and hence, has been collecting minimum charges irrespective of consumption. If the petitioners intend to seek any relief regarding tariff, they must approach the Andhra Pradesh Electricity Regulatory Commission (for short „APERC‟).

b) As per APERC /General Terms and Conditions of Supply of Distribution and Retail Supply Licensees- Appendix II A, even if no electricity is consumed, the minimum charges shall be payable. Bills were issued to the petitioners claiming monthly minimum charges.

4

c) Clause 8.3.1 of general terms and conditions envisages that in the event of default in payment of charges of electricity or any other sum, other than charge for the supply of electricity due, the company may disconnect the supply following „Electricity Supply Code‟ read with Section 56 of the Electricity Act, 2003.

d) There are huge arrears from the petitioners. The authorities raised the demand to the extent of the power utilised, and no additional charges or penalties are imposed. For the delayed payment, the consumer has to pay interest at 18% on the arrears. Eventually, prayed to dismiss the writ petition.

6. Heard Sri P. Raman, learned counsel representing learned counsel for the petitioner and learned standing counsel.

7. Learned counsel for the petitioners, while reiterating the contentions as per the averments made in the affidavits, would contend that due to the circular issued by the Central Government, the petitioners‟ theatres were closed during the lockdown. Hence, directing the petitioners to pay minimum monthly charges is illegal and arbitrary.

8. Learned standing counsel, on the other hand, would contend that each of the petitioners executed a separate agreement with the distribution company, agreeing to pay monthly minimum charges. He would also submit that the bills were issued as per the terms and conditions and the Electricity Supply Code (Regular Commission Act, 2004). He would further submit that as per the Electricity Regulation No.5 of 2024, framed under Section 50 of the Electricity Act, 2003, 12 instalments can be granted to the petitioners for paying the arrears, and whenever instalments are granted regarding arrears, the consumer has to pay interest at 18%.

9. In reply, learned counsels would request to waive the interest at 18% and further submitted that the petitioners will pay the arrears in 12 instalments.

5

Regarding payment of arrears in 12 instalments, this court records the statements of learned counsel for the petitioners.

10. Thus, as seen from the material available on record, there is no dispute regarding the agreements entered into by each of the petitioners with the Corporation for the supply of electricity. The agreements contain a clause regarding payment of minimum charges. Clause 5.9.12 of the General Terms and Conditions of Supply of Distribution and Retail Supply Licensees envisages the agreement as provided in Appendix II (A).

11. Clause 10 of the agreement, which provides monthly minimum charges, reads as follows:

"I/We shall pay minimum charges every month as prescribed in tariff, and the General Terms and Conditions of Supply even if no electricity is consumed for any reasons whatsoever and also if the charges for electricity actually consumed are less than the minimum charges for electricity actually consumed are less than the minimum charges. The minimum charges shall also be payable by me/us even if electricity is not consumed because supply has been disconnected by the Company because of non-payment of electricity charges, Theft of Electricity or unauthorized Use of Electricity or for any other valid reason."

12. Thus, a perusal of clause 10 in the agreements entered into by the petitioners with the Corporation indicates that the petitioners are bound to pay minimum monthly charges, even in the absence of any consumption of electricity. Further, during the lockdown period, the Corporation maintained its infrastructure. Therefore, the order issued by the Government, vide No.4- 3/2020-D dated 24.03.2020, imposing lockdown, will not come in the way of the respondents in demanding minimum monthly charges either under the agreement or as per General Terms and Conditions etc.,.

13. Thus, the demand bills issued to each of the petitioners to pay the Minimum Monthly Charges, based upon the agreement and terms and 6 conditions, can neither be declared as a nullity nor suffer from vices. However, the petitioners shall pay the arrears in 12 instalments, given the submission at the hearing.

14. Insofar as the interest is concerned, though the learned standing counsel would contend that, as per regulation No.5 of 2024, the Corporation is entitled for interest at 18% per annum on the arrears, one should not be oblivious about the order issued by the Government vide order No.4-3/2020-D dated 24.03.2020, imposing lockdown. It is a fact that all the movie theatres were closed during the lockdown period.

15. Indeed, keeping in view the economic conditions during lockdown, the Hon‟ble Apex Court, in Small Scale Industrial Manufactures Association(Registered) vs Union of India and Others1, while dealing with the issue of whether there shall be waiver of compound interest/penal interest/ interest on interest, on loans during moratorium period, held as follows:

103. However, it is directed that there shall not be any charge of interest on interest/compound interest/penal interest for the period during the moratorium and any amount already recovered under the same head, namely, interest on interest/penal interest/compound interest shall be refunded to the borrowers concerned and to be given credit/adjusted in the next instalment of the loan account.

16. Therefore, taking a clue from the above ruling, in the opinion of this Court, the claim of the respondents regarding 18% of the interest is on the higher side and the same is to be reduced. This court deems it appropriate that interest at 6% is reasonable, in the facts and circumstances of this case.

17. Given the facts and circumstances of the case, these writ petitions are disposed of with the following directions:

1
(2021) 8 SCC 511 7
i) The petitioners shall clear the arrears in 12 equal monthly installments starting from May 2025, payable by the 10th of every succeeding month.
ii) The petitioners shall pay interest @ 6% per annum on the arrears.

If the petitioners fail to pay the arrears, as referred to supra, it is open to the Corporation to take steps as per the Electricity Act, 2003 and the General Terms and Conditions of Supply of Distribution and Retail Supply Licensees.

iii) There shall be no orders as to costs.

Miscellaneous petitions pending, if any, shall stand closed.

_____________________ SUBBA REDDY SATTI, J Date: 01.05.2025 KA 8 THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI WRIT PETITION NOs: 18689, 25398 & 25399 OF 2020 Date: 01.05.2025 KA