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 2, Cited by 0]

Karnataka High Court

M/S D Gipro Systems Pvt Ltd vs The Bangalore Electricity on 11 December, 2017

Author: Vineet Kothari

Bench: Vineet Kothari

                           1/9




IN THE HIGH COURT OF KARNATAKA, BENGALURU

     DATED THIS THE 11th DAY OF DECEMBER 2017

                        BEFORE

      THE HON'BLE Dr.JUSTICE VINEET KOTHARI

       WRIT PETITION No.39132/2012 (GM-KEB)

BETWEEN:

M/S. D'GIPRO SYSTEMS PVT. LTD,
HAVING ITS REGD. OFFICE AT
No.3796, 7TH MAIN, HAL II STAGE
BANGALORE-560008
REPRESENTED BY ITS MANAGER
SRI. D. NARAYANAPPA.
                                        ...PETITIONER
(BY Mr. TANVEER AHMED SHARIFF, ADV.,)

AND:

1.     THE BANGALORE ELECTRICITY
       SUPPLY COMPANY
       K.R. CIRCLE, BANGALORE-560001
       REPRESENTED BY ITS
       MANAGING DIRECTOR.

2.     THE ASSISTANT EXECUTIVE ENGINEER
       (ELECTRICAL), E-6, SUB-DIVISION
       BESCOM, 16TH C MAIN ROAD
       HAL 2ND STAGE, INDIRANAGAR
       BANGALORE-560 083.

3.    THE ELECTRICITY OMBUDSMAN
      KARNATAKA ELECTRICITY REGULATORY
      COMMISSION, VI FLOOR
      MAHALAKSHMI CHAMBERS
      M.G. ROAD, BANGALORE-1.
                                  ...RESPONDENTS
(BY Mr. G.C. SHANMUKHA, ADV.)
                                Date of Order 11-12-2017 W.P.No.39132/2012
                                          M/s. D'Gipro Systems Pvt. Ltd, Vs.
                            The Bangalore Electricity Supply Company & Ors.

                                2/9

     THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
ORDER PASSED BY THE R3 VIDE ANN-T. GRANT INTERIM
ORDER TO STAY THE OPERATION AND EXECUTION OF THE
IMPUGNED ORDER DT.29.6.2012 VIDE ANN-T, & DIRECT THE
RESPONDENTS NOT TO DISCONNECT THE ELECTRICITY
CONNECTION OF THE PETITIONERS UNIT.

    THIS W.P. COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:-


                            ORDER

Mr. Tanveer Ahmed Shariff, Adv. for Petitioner Mr. G.C. Shanmukha, Adv. for Respondents

1. Both the learned counsels submit that the controversy involved in the present case is squarely covered by the decision of this Court in the case of Talisma Corporation Pvt. Ltd., & Others vs. BESCOM & Others passed in W.P.Nos.57324- 325/2015 & connected matters decided on 27.11.2017 and this Court is held as under:-

"15. I have heard the learned counsels at length and perused the records.
16. In the considered opinion of this Court, the present writ petitions deserve to be allowed with costs.
Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
3/9
17. It is surprising that the Respondent- BESCOM, a Govt.Company for distribution of power chose to disregard the Certificate issued by the District Industries Centre to the effect that the petitioners-industries were engaged in the Software Development business only. There is no material at all on record brought by the Respondent-BESCOM before this Court or otherwise to indicate that these petitioners were engaged in any other business other than the Software Development.
18. From the facts given above, it is clear that these petitioners had not only obtained the relevant Certificates about their business activities of being engaged in Software Development in the contemporary period when they commenced the business from the District Industries Centre but also from the Director of IT & BT even though later in the year 2006 (Cognizant Technology) and in the year 2011 (Talisma Corporation) and in none of these Certificates issued by the Director of IT & BT, he has found anything contrary to the petitioners viz., that they were throughout not engaged in the business of Software Development only or that they were carrying on any other incidental or ancillary business other than the Software Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
4/9
Development also, so as to segregate their power consumption into two or more parts to contend that they would be entitled to the concessional Tariff under HT2(a) only partly and not for other categories falling under 'commercial' category under HT2(b) category.
19. Merely insisting upon the petitioners to obtain such Certificate from the Director of IT & BT in the year 2002 itself, when the said Policy was announced by the Government of Karnataka, does not demolish the case of the petitioners when they claim that their industry was through out engaged in the Software Development only. If the benefit of concessional rate of tariff under HT2(a) is sought to be denied by the Respondent- BESCOM to these petitioners industries, the burden was upon them (BESCOM) to bring on record any such evidence and allow the petitioners to controvert the same.
20. Nothing of this sort has been done by the Respondents in this case. No reason has been assigned before this Court by the Respondents-BESCOM to brush aside the Certificates issued by the District Industry Centre in the case of Talisma Corporation in the first instance, much less, there is any justification for them to ignore the Certificate issued to another Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
5/9
petitioner namely M/s.Cognizant Technology by the Director of IT & BT himself in the year 2006 as quoted above.
21. This Court cannot appreciate the reasons assigned by the Ombudsman of Electricity in his order dated 24.06.2013 nor by the Asst.Executive Engineer in the impugned orders passed against these petitioners. These authorities have not at all cared to give any reasonable, plausible or sufficient reason to ignore or brush aside the Certificates issued by the other Departments of the State Government which itself has issued the Millennium Policy 2002. The authorities of the Respondent- BESCOM cannot be permitted to take arbitrary stands in the matter, contrary to the documents and Certificates issued by other Departments of the State Government in an arbitrary manner.
22. There was no dispute from the side of the Respondent-BESCOM that Software Development Industry as an 'industry' falls within the category of HT2(a) of Tariff Schedule, but the only submission made before the Court was that since the petitioners did not produce the Certificates issued by the Director of IT & BT initially, soon after the announcement of the Millennium Policy by the Circular of 2002, they Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
6/9
cannot be held entitled to the said concessional rate of power Tariff.
23. This contention of the Respondent- BESCOM has no merit at all and this Court does not find any substance in the same and the same is liable to be rejected.
24. This kind of typical bureaucratic attitude on the part of the Authority at the level of Asst.Executive Engineer (Elec.) of Respondent-BESCOM of turning the tables of the concessional rates of Tariff on the petitioners after so many long years and raising huge demands against the petitioners, which definitely has an impact of discouraging and dampening of the industries in the State, not to talk of the unnecessary litigation landing on the Boards of this Court, wasting precious public time of the Courts, man hours and litigation expenses. Before taking such a stand of reversal of policy of the State itself in the impugned orders, the Respondent-Asst.Executive Engineer (Elec.) did not even take care to seek any approval from his own higher authorities, so that such orders could reflect a responsible stand taken by the Respondent-BESCOM, as an Organization, rather than the individual view of Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
7/9
an Officer at the lower echelon like that of Asst.Executive Engineer.
25. This even reflects badly on the internal working and hierarchical discipline of the Respondent-BESCOM itself, where such policy decisions were also taken by the lower officials, perhaps even without the higher authorities being taken into confidence. Such a casual, non- chalant and arbitrary attitude of the Respondents-Authorities creates more havoc rather than doing any public good or public service in the matter.
26. The writ petitions therefore deserve to be allowed with costs to be paid by the Respondent-Asst.Executive Engineer in his personal capacity and the same is quantified at Rs.25,000/- for each of the petition. The impugned orders passed by the Electricity Ombudsman on 24.06.2013 as well as the Asst.Executive Engineer are quashed and set aside and it is further directed that any amount paid under such impugned orders by these petitioners shall be liable to be refunded/adjusted against their future bills in a phased manner with interest at the rate of 9% p.a. from the date of deposit till the date of adjustment/refund. The petitioners Software Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
8/9
Development Industries are entitled to concessional Power Tariff under HT2(a) throughout.
27. If the Respondent-BESCOM chose to refund the excess charges paid, it is free to do so, otherwise, to the extent of 50% regular Power Tariff bills against the petitioners industries, the adjustment out of the amount already deposited by them under the impugned orders shall be liable to be adjusted with interest and computation in this regard of the entitlement of their refund/adjustment shall be made by the Respondents-Authorities of BESCOM within a period of one month from today, for which, the petitioners may make their claims with the relevant documents before the Respondents- BESCOM, who will determine the amount of adjustment/refund due to the petitioners with the aforesaid simple interest of 9% p.a. within a period of one month from today and costs to be paid by the Respondent-Asst.Executive Engineer (Elec.) shall be paid separately by him from his personal resources to the each of the petitioners within a period of one month from today.
28. The Writ Petitions are accordingly allowed with costs.
Date of Order 11-12-2017 W.P.No.39132/2012 M/s. D'Gipro Systems Pvt. Ltd, Vs. The Bangalore Electricity Supply Company & Ors.
9/9
2. In view of the fact that the learned counsel for the Respondents Mr.G.C.Shanmukha has fairly agreed to dispose of the writ petition, the present writ petition is also disposed of in the same terms in view of the aforesaid judgment and the impugned order Annexure-
T dated 29.06.2012 passed by the Electricity-
Ombudsman is hereby quashed and other orders adverse to the petitioner in this regard are also hereby quashed. However, the direction with regard to the payment of personal costs by the concerned Asst.Executive Engineer is waived in the present case.
No costs.
Sd/-
JUDGE Srl.