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 0, Cited by 0]

Supreme Court of India

D. Saravanan vs Superintending Engineer Tangedco Tneb ... on 12 April, 2018

Equivalent citations: AIR 2018 SUPREME COURT 2200, AIR 2018 SC (CIV) 2090, (2018) 5 MAD LJ 450, (2018) 5 SCALE 533, 2018 (6) SCC 352, 2019 (132) ALR SOC 34 (SC), 2019 (193) AIC (SOC) 3 (SC), AIRONLINE 2018 SC 9, (2017) 13 SCALE 524, 2018 (1) SCC 146, (2018) 1 SCT 685, (2018) 1 WLC(SC)CVL 327, (2018) 2 BOM CR 6

Author: Ashok Bhushan

Bench: Ashok Bhushan, A.K. Sikri

                                                                               1

                                                                   REPORTABLE
                                  IN THE SUPREME COURT OF INDIA

                                   CIVIL APPELLATE JURISDICTION

                                  CIVIL APPEAL NO. 3763 OF 2018
                             (ARISING OUT OF SLP(C)NO.20013 OF 2017)


          D. SARAVANAN                                           … APPELLANT

                                              VERSUS

          SUPERINTENDING ENGINEER TANGEDCO
          TNEB DISTRIBUTION CIRCLE & ORS.             … RESPONDENTS




                                          J U D G M E N T


          ASHOK BHUSHAN, J.

Leave granted.

2. This appeal has been filed against the Division Bench judgment dated 28.06.2017 of the Madurai Bench of Madras High   Court   allowing   the   writ   appeal   filed   by   the respondents.   The   appellant   aggrieved   by   the   judgment   of the Division Bench has come up in this appeal. Signature Not Verified Digitally signed by NIDHI AHUJA Date: 2018.04.12

3. 16:46:35 IST Reason: The brief facts of the case which are necessary to be noted for deciding this appeal are:

2

The   appellant   has   submitted   an   application   dated 06.12.2010 praying for grant of Agricultural Electricity Service   Connection   for   use   of   agricultural   equipments with   reference   to   his   agricultural   land   admeasuring 5   acres.   The   application   was   returned   by   the   Executive Engineer   (Distribution)   Rural,   Tamil   Nadu   Electricity Board, with the following observation:
“The application which you sent does not   have   signature   of   VAO,   Village Administrative Officer and hence the same is returned back.”

4. The   appellant   after   getting   defects   removed, resubmitted   the   application   on   21.03.2011.   No   action having   been   taken   by   the   respondents   on   the   said application writ  petition  was  filed by  the  appellant  in the Madurai Bench of Madras High Court.

5. Learned Single Judge  after noticing the case of the appellant   disposed   of   the   writ   petition   with   the following direction:

"4. The above submission made by the learned   counsel   for   the   respondents   is placed   on   record.   It   is   open   to   the petitioner   to   fulfill   the   necessary conditions   with   regard   to   submission   of 3 application/rectify   the   defects,   if   any, in the application already filed, within a   period   of   one   month   from   today   and thereafter,   the   respondents   shall consider   the   application   of   the petitioner   in   accordance   with   law   and pass appropriate orders, if there are no legal impediments within a period of one month thereafter.
With   the   above   direction,   this   Writ Petition is disposed of. No costs.”

6. In pursuance of the direction of learned Single Judge dated 20.01.2017, the appellant submitted an application on   27.01.2017   referring   to   his   application   as   earlier made on 06.12.2010 with request to provide the details of the   fees   to   be   remitted.   By   further   application   dated 10.02.2017   demand   draft   of   Rs.550/­   was   also   submitted. The   Executive   Engineer   vide   his   letter   dated   15.02.2017 communicated that the application of the appellant having not been submitted along with payment of fee of Rs.50/­ as   per   procedure   to   obtain   agricultural   electricity service   connection   and   further   he   has   not   deposited Rs.500/­ towards plan advance deposit. Letter stated that in   the   event   a   fresh   application   is   filed   along   with recent  revenue  documents  along  with fee of  Rs.50/­, the application   shall   be   considered   as   fresh   application   on 4 priority   basis.   Further,   by   letter   dated   20.02.2017   the Assistant   Executive   Engineer   returned   demand   draft   for Rs.550/­ and the appellant was requested to apply  afresh as advised earlier on 15.02.2017.

7. The respondent challenged the judgment of the learned Single Judge dated 20.01.2017 by filing a Letters Patent Appeal(Writ   Appeal)   before   the   Madras   High   Court   at Madurai.   In   the   LPA   main   ground   taken   was   that application of the appellant was not submitted along with registration fee of Rs.50/­, the same was not a complete application, hence, learned Single Judge committed error in   directing   to   consider   such   application.   The   Division Bench   vide   its   judgment   dated   28.06.2017   set   aside   the order of learned Single Judge. The Division Bench further observed that the application submitted by the appellant in   the   year   2017   be   considered,   if   it   is   otherwise   in order   and   pass   orders   in   accordance   with   law.   The appellant   aggrieved   by   the   judgment     of   Division   Bench has come up in this appeal.

5

8. A   perusal   of   the   judgment   of   the   Division   Bench indicates that the Division Bench took the view that the appellant  (who  was  respondent  in  the  writ  appeal)  being member of the legal profession is presumed to   be aware of   the   rules   and   regulations,   hence,   no   relaxation   or latitude   can   be   granted   to   the   appellant.   The   Division Bench,   further,   observed   that   attempt   of   the appellant/writ petitioner is to take advantage of his own wrong   in   not   complying   with   the   terms   and   conditions stipulated   for   grant   of   free   agricultural   service connection.

9. A counter­affidavit has been filed by the respondents where   the   provisions   of   Tamil   Nadu   Electricity Distribution   Code,   2004   (hereinafter   referred   to   as   the 'Code,   2004')   have   been   referred.   The   respondents   have supported the order passed by the Division Bench. It is pleaded   that   application   of   the   appellant   dated 06.12.2010   having   been   incomplete   on   account   of   non­ deposit of registration fee of Rs.50/­, the same was not required to be registered. It is further pleaded that the appellant approached the High Court after a delay of six 6 years.

10. We have heard the learned counsel for the parties and perused the records.

11. From   the   judgment   of   the   Division   Bench   which   is impugned in this appeal it is clear that application for agricultural   service   connection   submitted   by   the appellant   is   registered   in   the   year,   2017   and   the respondents   have   been   directed   to   consider   the   same   in accordance   with   law.   The   only   issue   needs   to   be considered is as to whether the appellant is entitled to treat his application from any earlier point of time.

12. As per the counter­affidavit filed by the respondents only   limited   agricultural   service   connections   are   given in  each year  that  too  on  the  basis  of  seniority of  the application. There is no dispute of the fact between the parties   that   originally   the   application   was   filed   for agricultural service connection on 06.12.2010 on which an objection   was   raised   by   the   respondent­   The   Executive Engineer   (Distribution)   vide   letter   dated   07.03.2011 7 stating that  the  application  sent  by  the  appellant  does not have signature of Village Administrative Officer and hence  the  same  is  returned  back.  The  appellant  obtained signature   of   Village   Administrative   Officer   and   re­ submitted   the   application   on   21.03.2011.   No   action   was taken   by   the   respondents,   thereafter,   the   writ   petition was filed in the Madurai Bench of the Madras High Court. The writ petition was disposed of by the learned Single Judge on 20.01.2017 directing the respondents to consider the application of the appellant in accordance with law. The   appellant   was   granted   liberty   to   fulfill   the necessary   conditions   with   regard   to   submission   of application/rectify   the   defects.   After   the   order   of   the Court,   the   Executive   Engineer   pointed   out   that application   having   not   been   submitted   with   registration fee of Rs.50/­, the same cannot be considered and it is open for the appellant to make a fresh application along with necessary fee.

13. The respondents rely on the provisions of the Code, 2004,   Clause   27(1),   Explanation   of   which   is   to   the following effect:

8

"27. Requisitions for Supply of Energy:
(1) xxx xxx xxx Explanation:­   For   the   purposes   of   this sub­section,   “application”   means   the application   complete   in   all   respects   in the appropriate form, as required by the distribution   licensee,   along   with documents   showing   payment   of   necessary charges and other compliances.”

14. In Clause 27, itself there is a note to the following effect:

"Note: Requisitions for supply of energy (Application),   even   if   incomplete,   and irrespective   of   whether   they   are   handed over   in   person   or   by   post,   should   be acknowledged   in   writing.   If   they   are   in order,   they   shall   be   registered immediately and acknowledged. If they are incomplete,   the   defects   should   be indicated   and   returned   without registration.”

15. The   above   provision,   thus,   cast   obligation   on   the respondents   to   indicate   the   defects   in   application   and return   the   same.   When   the   application   of   the   appellant was   returned   on   07.03.2011   only   defect   pointed   out   was that   'application   does   not   have   signature   of   Village Administrative Officer', no other defect was pointed out nor it was pointed out that registration fee of Rs.50/­ is  not  deposited.  The  respondents  submitted that  it was 9 the duty of the appellant to deposit registration fee of Rs.50/­   which   is   required   by   the   procedure   prescribed. The   respondents   rely   on   a   procedure   for   getting agricultural   service   connection,   Annexure   R/1   has   been filed   with   the   heading   “PROCEDURE   FOR   GETTING AGRICULTURAL SERVICE CONNECTION”, Clause 7 of which is to the following effect:

"7. The filled up application form along with above mentioned documents should be submitted   at   the   Executive   Engineer/ Operation   and   Maintenance   Office   of   the jurisdiction   concerned.   For   registering the   application   Rs.50/­   has   to   be   paid. After   registering   the   application   an acknowledgement   mentioning   the registration   number   and   date   of registration   will     be   given   to   the applicant.”

16. Thus,   in   the   procedure   as   laid   down   by   the respondents, registration fee of Rs.50/­ was required to be   submitted.   The   non­submission   of   registration   fee   is also   a   defect   in   the   application   as   contemplated   by Clause 27 of the Code, 2004. The note as extracted above which is a statutory in nature obliges the respondents to communicate   defects   in   the   application   returned   to   the appellant. No such defect of non­deposit of registration 10 fee   of   Rs.50/­   has   been   pointed   out   by   the   respondents and   now   the   entire   case   of   the   respondents   is   based   on the above shortcoming of non­deposit of registration fee of   Rs.50/­.   Can   the   respondents   be   allowed   to   take   the benefit   of   its   inaction   or   its   lapse   which   is   not   in conformity with the statutory obligation cast on it ? The answer   obviously   has   to   be   'no'.   It   is   further   to   be noted that vide letter dated 10.02.2017 the demand draft of   Rs.550/­   was   deposited   which   consisted   registration fee of   Rs.50/­ and Rs.500/­ as scheme advance. The said demand   draft   was   returned   by   the   respondents   on 20.02.2017.   The   directions   issued   by   the   learned   Single Judge as extracted above in paragraph 4 of the judgment did not contain any direction which, in any manner, can be   said   to   cause   any   prejudice   to   the   respondents. Learned   Single   Judge   only   permitted   the   appellant   to fulfill   the   necessary   conditions   with   regard   to submission   of   the   application/rectify   the   defects. Learned   Single   Judge   has   also   noticed   that   the shortcoming   which   was   pointed   out   by   the   letter   dated 07.03.2011   did   not   mention   the   shortcoming   of   non­ remittance   of   Rs.50/­.   Non­remittance   of   Rs.50/­   was, 11 thus, not such reason on the basis of which entire claim of the appellant could be rejected. The petitioner in the writ   petition   has   also   clearly   mentioned   that   his application   may   be   considered   under   free   agricultural service   connection   or   under   Revised   Self   Financing Scheme(RSFS)   by   paying   the   scheme   cost   for   a   sum   of Rs.10,000/­   or   Rs.25,000/­   or   Rs.50,000/­   by   fixing   the seniority from 06.12.2010.

17.   In so far as the claim of the appellant regarding seniority   of   his   application   from   06.12.2010   is concerned, we are not inclined to accept the same since the   respondents   immediately   pointed   out   the   defect   on 07.03.2011 and returned the application. The application which  was  re­submitted  on  21.03.2011  ought  to  have  been accepted   by   the   respondents   since   no   other   defect   was pointed   out.   In   any   view   of   the   matter,   the   appellant would have asked to remit registration fee of Rs.50/­ by the   respondents   for   registering   the   application.   It   is relevant to notice that in the LPA by which the judgment of   the   learned   Single   Judge   was   challenged,   the resubmission   of   the   application   on   21.03.2011   was   not 12 questioned,   however,     it   was   pleaded   that   after   five years of resubmission, the writ petition has been filed. It   shall   be   useful   to   notice   ground   'c'   of   the   writ appeal which is to the following effect:

"c. The Learned Judge ought to have seen that   the   writ   petitioner   has   submitted the   application   on   06.12.2010   and resubmitted   on   21.03.2011   and   has   filed the  writ   petition  in   the  year  2016   i.e. after   the   lapse   of   five   years   and   no reason   was   attributed   to   delay   in filing.”
18. We, thus, accept that the appellant's application was resubmitted   on   21.03.2011.   The   appellant,   thus,   was entitled   to   consider   his   application   treating   to   have been submitted on 21.03.2011. The respondents on trivial issue   of   non­remittance   of   Rs.50/­   as   registration   fee has been denying the claim of the appellant. The Division Bench in its judgment has noted that the appellant is a practicing Advocate and he ought to have known about the rules and regulations. The case of the appellant that he was not aware that Rs.50/­ was required to be deposited has   been   disbelieved   only   because   he   is   an   Advocate.   A presumption that an Advocate is supposed to know the law can   be   raised   but   there   can   be   no   presumption   that   an 13 Advocate   is   well   aware   of   all   procedural   requirements regarding   making   of   an   application   for   agricultural service   connection.   The   payment   of   Rs.50/­   as registration fee was a part of the procedure envisaged by the   respondents   as   is   clear   from   Annexure   R/1   to   the counter­affidavit.   The   procedure   Annexure   R/1   also clearly   indicates   that   a   scheme   is   applicable   category wise which could have been availed by anyone. There was no   excluded   category   so   as   to   infer   that   a   practicing Advocate   is   not   eligible   to   avail   the   benefit   of   the scheme.   The   procedure   (Annexure   R/1)     clearly contemplates:
"A.   Free   agricultural   service   connection is   being   given   to   the   following categories   and   the   Board   is   bearing entire estimate cost.
i. Normal :­ Any one can apply in this case.
ii. xxx xxx xxx.”
19. We   are   of  the  view   that   the   Division   Bench   without any   basis   refused   to   accept   the   stand   of   the   appellant that he is not aware that Rs.50/­ was to be submitted as registration   fee.   The   respondent   while   writing   letter dated   07.03.2011   pointed   out   the   defect   in   the 14 application   dated   06.12.2010   and   the   defect   of   non­ remittance of Rs.50/­ as registration fee would have been as   well   pointed   out   which   could   have   obviated   the litigation   and   loss   of   time   and   energy   of   both   the parties. We are, thus, of the view that the respondents cannot be allowed to take benefit of their lapse in not pointing   out   the   defect   while   they   wrote   letter   dated 07.03.2011.   We,   however,   are   of   the   view   that   the appellant   was   entitled   for   consideration   of   his application only with effect from 21.03.2011 which is the date   on   which   application   was   resubmitted   and   the respondents   cannot   be   allowed   to   take   benefit   of   their own   inaction   in   not   communicating   the   defect   by   letter dated 07.03.2011.
20. We, thus, dispose of this appeal with the following directions:
(1) The   respondents   are   directed   to   consider   the application   of   the   appellant   treating   it   to   be registered   with   effect   from   21.03.2011,   i.e.,   the date it was resubmitted.
15
(2) The   appellant   shall   resubmit   a   fresh   demand draft   of   Rs.550/­   which   was   returned   by   the respondent on 20.02.2017.
(3) The respondents may process the application and intimate   within   a   period   of   three   months   about   any further   fee   or   other   requirements   which   need   to   be complied with by the appellant for the purpose.

...............................J. ( A.K. SIKRI ) ...............................J. ( ASHOK BHUSHAN ) NEW DELHI, APRIL 12, 2018.