Kerala High Court
Director vs Represented on 12 December, 2014
Author: Anil K.Narendran
Bench: Anil K.Narendran
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
FRIDAY, THE 12TH DAY OF DECEMBER 2014/21ST AGRAHAYANA, 1936
WP(C).No. 15870 of 2010 (G)
----------------------------
PETITIONER :
-----------
DIRECTOR, LOURDES MATHA COLLEGE OF SCIENCE & TECHNOLOGY,
LOURDES HILLS, KUTICHAL PO,
KATTAKKADA, THIRUVANANTHAPURAM.
BY ADVS.SRI.KURIAN GEORGE KANNANTHANAM (SR.)
SRI.TONY GEORGE KANNANTHANAM
RESPONDENTS :
--------------
1.REPRESENTED
KERALA STATE ELECTRICITY BOARD,
BY ITS SECRETARY, VYDYUTHI BHAVAN,
PATTOM PO, TRIVANDRUM.
2.VYDYUTHI THE SPECIALPATTAM (REVENUE),
OFFICE OFBHAVANAM, OFFICERPALACE PO,
THIRUVANANTHAPURAM.
BY SRI.T.R.RAJAN, SC, K.S.E.B.
BY SRI.P.P.THAJUDEEN, SC, K.S.E.B
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
12-12-2014, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C).No. 15870 of 2010 (G)
APPENDIX
PETITIONER'S EXHIBITS:-
EXT.P1 : COPY OF THE BILL DTD.24/9/2009 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P2 : COPY OF THE BILL DTD.8/10/2009 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P3 : COPY OF THE BILL DTD.7/11/2009 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P4 : COPY OF THE BILL DTD.8/12/2009 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P5 : COPY OF THE BILL DTD.11/1/2010 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P6 : COPY OF THE BILL DTD.10/2/2010 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P7 : COPY OF THE BILL DTD.10/3/2010 ISSUED BY THE
ELECTIRICITY BOARD.
EXT.P8 : COPY OF THE BILL DTD.8/4/2010 ISSUED BY THE
ELECTIRICITY BOARD.
RESPONDENTS' EXHIBITS :- NIL.
True copy
P.A to Judge
ANIL K.NARENDRAN, J.
---------------------------------------
W.P.(C).No.15870 of 2010
----------------------------------------
Dated this the 12th day of December, 2014
JUDGMENT
The petitioner is the Director of Lourdes Matha College of Science & Technology, an educational institution. The School is having an electricity connection with Consumer No.3/5135 coming under the Assistant Engineer, Electrical Section, Aryanad. On implementation of Schedule of Tariff and Terms and Conditions for Retail Supply by KSEB, issued by the Kerala State Electricity Regulatory Commission, which came into force with effect from 1/12/2007, the petitioner's educational institution was classified under HT-IV commercial tariff, from HT-II tariff and the petitioner was issued with Exts.P1 to P8 demand notices dated 24/9/2009, 8/10/2009, 7/11/2009, 8/12/2009, 11/1/2010, 10/2/2010, 10/3/2010, 8/4/2010 respectively. It is aggrieved by the said Tariff to the extent of classifying the self-financing educational institutions under HT-IV tariff and for other consequential reliefs the W.P.(C).No.15870 of 2010 2 petitioner has approached this Court in this Writ Petition.
2. By order dated 25/05/2010, this Court passed the following:-
"Interim order as prayed for, for a period of one month."
3. Later, on 01/07/2010, this Court passed the following interim order:-
"After hearing the petitioner with regard to the grounds projected in the Writ Petition and also the contentions raised in I.A.8722/2010 and after hearing the learned Standing Counsel appearing for the respondents and also considering the Interim order dated 28.5.2010 passed by a Division Bench of this Court in Writ Appeal No.650/'10 it is made clear that the Interim order will continue on condition that the petitioner continues to effect the payments of charges under HT IV category; subject to final outcome of the issue pending before the Apex Court. The steps for recovery of arrears if any, i.e, differential portion between LT IV and HT II in respect of the previous months shall be kept in abeyance till the final disposal of the case."W.P.(C).No.15870 of 2010 3
4. The question involved in this Writ Petition is as to whether private self-financing educational institutions are liable to be charged under HT-IV tariff, in distinction with private aided educational institutions, which are charged under HT-II tariff. The issue stands settled in favour of the petitioner, as per a Division Bench decision of this Court in Bro. Joseph Antony Vs. K.S.E.B (2009 (3) KLT 1022). It is brought to my notice that, the above decision is under challenge before the Apex Court in various Special Leave Petitions filed by the KSEB, and the Apex Court had stayed operation of the said judgment. However, unless the legal position is reversed, this Court is bound to follow the decision in Bro. Joseph Antony's case (supra), in view of the principle laid down by this Court in Abdu Rehiman Vs. District Collector, Malappuram (2009 (4) KLT 485).
5. The further challenge in this Writ Petition is against Exts.P1 to P8 demand notices whereby the petitioner was requested to make payment of arrears of electricity charges at enhanced rate, i.e., under HT-IV tariff. The question regarding W.P.(C).No.15870 of 2010 4 liability of the petitioner for payment at enhanced rate will depend upon outcome of the decision of the Apex Court. In view of the stay granted by the Apex Court, I am not inclined to restrain the respondent Board from charging the petitioner under the enhanced tariff. This is because of the fact that, if ultimately the Apex Court upholds the change of tariff, the respondent Board will be put to prejudice. On the other hand, the petitioner can seek refund/adjustment if the decision is ultimately in favour of the consumers. But it is only just and proper to restrain the respondent Board from recovering the arrears on the basis of the enhanced tariff, till the matter is ultimately decided by the Apex Court.
6. Therefore this Writ Petition is disposed of directing the respondents to keep in abeyance recovery of arrears demanded under Exts.P1 to P8 notices till ultimate decision is rendered by the Apex Court in the SLPs referred above. It is made clear that the respondents are free to charge the petitioner under HT-IV tariff for continued consumption of energy. It is made clear that payments made under the W.P.(C).No.15870 of 2010 5 enhanced tariff will be liable to be refunded/adjusted in case the Apex Court upholds the judgment in Bro. Joseph Antony's case (supra). It is also made clear that the respondents will be entitled to recover the arrears, if the change of tariff is ultimately upheld by the Apex Court.
This Writ Petition is disposed of as above. No order as to costs.
ANIL K.NARENDRAN, JUDGE skj