Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ankur Seeds Private Ltd., Nagpur ... vs Maharashtra State Electricity ...
2023 Latest Caselaw 12033 Bom

Citation : 2023 Latest Caselaw 12033 Bom
Judgement Date : 4 December, 2023

Bombay High Court

M/S Ankur Seeds Private Ltd., Nagpur ... vs Maharashtra State Electricity ... on 4 December, 2023

Author: Avinash G. Gharote

Bench: Avinash G. Gharote

2023:BHC-NAG:16721


                                                                         WP 2054 of 2017.odt
                                                   1

                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      NAGPUR BENCH AT NAGPUR

                                     WRIT PETITION NO.2054/2017
                                                                                               5

                 PETITIONER             M/s.     Maharashtra    State    Electricity
                                        Distribution Company Limited- Through The
                                        Nodal Officer, Superintending Engineer
                                        (D/F), MSEDCL, Nagpur Urban Circle,
                                        Nagpur.
                                              ...VERSUS...
                     RESPONDENTS         1. M/s. Ankur Seeds Private Limited,
                                            Plot No.27, New Cotton Market, Opposite
                                            Bus Stand, Nagpur 440 018.

                                        2. Electricity Ombudsman, Plot No.12,
                                           "SHRIKRUPA", Vijay Nagar, Chhaoni,
                                           Nagpur - 440 013.
                        Mr. S.V. Purohit, Advocate for petitioner
                        Mr. A.A. Naik, and Abhishekh Bhoot, Advocates for respondent no.1


                                                    WITH

                                     WRIT PETITION NO.5377/2018                                10



                 PETITIONER             M/s Ankur Seeds Private Limited,
                                        Plot No.27, New Cotton Market Layout,
                                        Opposite Bus Stand, Nagpur - 440001,
                                        through its authorized representative
                                        Shri Vishal Balwantrao Umalkar.
                                              ...VERSUS...
                     RESPONDENTS         1. Maharashtra State Electricity
                                            Distribution Company Limited
                                            (Nodal Officer), through Superintending
                                            Engineer (NUC), Prakash Bhawan,
                                            Link Road, Sadar, Nagpur- 440 001.
                                                    WP 2054 of 2017.odt
                                 2

                      2. Maharashtra State Electricity
                         Distribution Company Limited, through
                         Chief Engineer (NUZ), Prakash Bhawan,
                         Link Road, Sadar, Nagpur - 440 001.

     Mr. A.A. Naik, & Abhishekh Bhoot petitioner
     Mr. S.V. Purohit, Advocate for respondents


                              CORAM : AVINASH G. GHAROTE, J.

Date of reserving the judgment   : 04/08/2023
Date of pronouncing the judgment : 04/12/2023                            5

JUDGMENT

1. Heard. Rule. Rule made returnable forthwith. Heard

finally with the consent of the learned Counsels for the rival 10

parties.

2. The parties shall be referred to in their status which

they possess in Writ Petition No.2054/2017, in which the

Maharashtra State Electricity Distribution Company Limited 15

(MSEDCL) is the petitioner and M/s Ankur Seeds Private Ltd., is

the respondent no.1.

3. The respondent No.1 is a consumer, who has been

granted an electric connection for the purpose of Biotech 20

Research Laboratory under which the respondent no.1 treats and WP 2054 of 2017.odt

processes seeds and sells it commercially to the consumers. In the

initial stage the electricity supply to the respondent no.1 was

categorized as industrial. An application came to be filed by the

respondent no.1, contending that the supply to the establishment

of the respondent no.1 be categorized as agricultural, as 5

agriculture activity was being done.

4. In view of the tariff categorization by the

Maharashtra Electricity Regulatory Commission [MERC] by its

order dated 16/08/2012 (pg.60), the supply to the respondent 10

no.1 was categorized as commercial, as a result of which, a

supplementary bill was raised in 2016. This categorization and

the bill was challenged by the respondent no.1 before the

Consumer Grievance Redressal Forum [CGRF]. The CGRF by the

aforesaid judgment dated 10/08/2016 dismissed the complaint 15

by the respondent no.1. In a representation before the Electricity

Ombudsman, by the impugned order, though the categorization

of the supply to the respondent no.1 has been maintained as

commercial, the recovery sought to be effected from 2012 to

2016, has been interdicted by holding that the petitioners are not 20

entitled to claim the arrears. It is this direction which is sought to WP 2054 of 2017.odt

be challenged in Writ Petition No.2054/2017 which is by the

MSEDCL.

5. Writ Petition No.5377/2018 is by Ankur Seeds

Private Ltd., which has challenged the order dated 10/08/2016 5

by the CGRF and the order dated 30/11/2016 by the Electricity

Ombudsman and seeking categorization as HT-II, Commercial to

HT-V and correction of the electricity bills accordingly.

6. The factual position availing from the record is as 10

under :

6.1. The respondent no.1 claims to undertake a research

and development activity in agricultural seeds which is then put

into a green house, developed for a period of time and then

planted in open fields the produce out of which, is ultimately sold 15

commercially. As indicated above, this research and development

activity of the respondent no.1 was imposed industrial electricity

tariff, as a result of which, by application dated 14/05/2015, a

request for change of categorization from industrial to

agricultural was made (pg. 45). A report was called regarding 20

the nature of the activity of the petitioner in pursuance to which, WP 2054 of 2017.odt

the Deputy Executive Engineer of the petitioner on 18/06/2015

submitted a report stating that the usage of the electricity at the

research and development site of the respondent no.1 was for

extensive research work in the field of agriculture, under various

laboratories, including tissue culture laboratory. There were also 5

4 to 5 green houses where various crops were grown for research

activity. There are two number of conference/meeting halls,

which were used by the company staff. Thus, the main usage was

HI - Tech Agricultural Research Work (pg. 47).

6.2. This position was again found to be correct by the 10

Executive Engineer as is indicated from communication

22/06/2015 addressed to the Superintending Engineer (pg. 48).

The Superintending Engineer by his communication dated

21/07/2015 asked the respondent no.1 to submit a

confirmation/certification of High-Tech crop cultivation activities 15

from the District Superintending Agriculture Officer, Nagpur so

that proposal for change in tariff to HT-V : HT- Agriculture could

be processed to the Competent Authority (pg.49). The report of

the District Superintending Officer dated 30/07/2015 thereafter

(pg. 52) indicates that there were various laboratories including 20

tissue culture laboratory; 4 to 5 green houses in which research, WP 2054 of 2017.odt

development, production of various crops were undergoing

(pg.52). This report was duly submitted to the petitioner

authorities, whereupon the Superintending Engineer by his

communication dated 01/08/2015 (pg.53) addressed to the

Chief Engineer (Commercial) MSEDCL requested for issuance of 5

necessary guidelines for change of tariff from HT-IC (HT-

Industrial Express Feeder) to HT-V (HT-Agriculture). Reminders

in that regard where sent on 09/09/2015 31/10/2015. On

31/10/2015, the Chief Engineer (Commercial) issued a

communication to Superintending Engineer, MSEDCL (pg. 56) 10

asking him again to verify the purpose as per the MERC

provisions as to whether the predominant use of the power

supply in the premises was for high tech agricultural and

research. The MERC tariff order dated 26/06/2015, according to

the said communication, defined applicability of agricultural 15

tariff to High Tech Agriculture as follows :

"For High Tech Agricultural (i.e. Tissue Culture, Green House, Mushroom activities), provided the power supply is exclusively utilized by such Hi-Tech Agriculture Consumers for purpose directly concerned with crop cultivation process 20 and further provided that the power is not utilized for any engineering or industrial process."

6.3. By the communication dated 29/12/2015 a joint

inspection was proposed to be conducted to verify the 25 WP 2054 of 2017.odt

predominant use of power supply (pg. 57). It is contended that

though a joint inspection was done, a copy of the report was

never supplied to the respondent no.1 and an application made

for a copy of the same was turned down by the communication

6.4. By the communication dated 05/03/2016 (pg. 60),

the request for change of tariff was turned down on the ground

that the MERC tariff orders dated 16/08/2012 and 26/06/2015

indicate that if the research and development units are situated

outside the industrial premises then they are to be categorized as 10

HT - II (HT commercial) tariff category, though it was found that

the main purpose of electric supply was for Hi-tech agriculture

Research and Development Laboratories and allied activities

(pg. 60).

6.5. A representation by the respondent no.1 dated 15

19/03/2016 seeking to clarify the position had no effect (pg. 62)

and by the order dated 28/03/2016 (pg. 65) the existing tariff

category HT-IC (HT Industrial Express Feeder) was changed to

HT-II (HT Commercial Express Feeder) and this change was to be

effected from 01/08/2012 and accordingly bill was to be sent. 20 WP 2054 of 2017.odt

6.6. Proceedings initiated before the Internal Grievance

Redressal Cell [IGRC] was rejected by the order dated

13/06/2016. An appeal before the CGRF was also turned down

by the order 10/08/2016 (page 106). A representation before the

Ombudsman resulted in modification of the orders of the IGRC 5

and CGRF by doing away with the recovery on account of change

in tariff, prior to passing of the order. The change of tariff was

continued to be maintained.

7. Mr. Purohit, learned counsel for the petitioner 10

submits that though research and development activity in

agriculture is being carried out by the respondent no.1, however,

since that activity was not situated inside the industry, tariff as

contemplated under clause (n) of the order dated 16/08/2012 by

the MERC in Case No.19/2012 was permissible and the tariff 15

leviable was commercial (pg.31). The learned counsel also relies

upon certain portions of the MERC order to support his

contention.

7.1. Mr. Purohit, learned counsel for the petitioner

vehemently contends that the activity of the respondent no.1 is 20

not a research and development but is a commercial/industrial WP 2054 of 2017.odt

activity inasmuch as by use of the electricity in the laboratory,

seeds are being prepared which are then mass produced which

are being then sold in the open market and therefore the tariff

plan applied considering the activity as a commercial/industrial

one is correct. He submits that, citing an example of the cement 5

industry that if there is a research and development unit in the

factory premises itself then the tariff applied is not commercial or

industrial but if the research and development activity is being

carried out outside the factory premises it has then to be

necessarily considered as a commercial/industrial activity and 10

the according tariff plan is applicable, which in the present case

has rightly been so done. He, therefore, justifies the tariff plan

applied to the respondent no.1. In support of his contentions, he

relies upon Maharashtra State Electricity Distribution Co. Ltd., O

& M Division, through its Executive Engineer, Gondia Vs. M/s 15

Gupta Rice Industries at Tumkheda Tahsil Goregaon, District

Gondia, through its Proprietor (Writ Petition No.872/2018,

decided on 10/08/2022) ; Assistant Engineer (D1) Ajmer Vidyut

Vitran Nigam Limited and another Vs. Rahamatullah Khan Alias

Rahamjulla (2020) 4 SCC 650 and Prem Cottex Vs. Uttar 20 WP 2054 of 2017.odt

Haryana Bijli Vitran Nigam Ltd. and others 2021 SCC OnLine SC

870.

8. Mr. Naik, learned counsel for the respondent no.1

submits that the inspection reports as indicated from the 5

communications dated 18/06/2015 (pg.47), 22/06/2015

(pg.48), 21/07/2015 (pg.49); inspection report dated

30/07/2015 (pg.52), communications dated 01/08/2015

(pg.53), 09/09/2015 (pg.54) and 31/10/2015 (pg. 55), all

indicated the activity which is done by the petitioner was a 10

research and development activity and therefore was entitled to

HT - V: HT Agriculture, on account of the activity of the

respondent no.1 falling under criterion (iii) for applicability

thereof for which he places reliance upon MERC order

16/08/2012 in Case No.19/2012 (pg. 34). Even as per the earlier 15

order dated 17/08/2009 in Case No. 116/2008, the activity of

the petitioner, according to him, fell in High Tech Agriculture

Activity (pg.23 and 24) and therefore was liable to be billed

accordingly.

8.1. It is also contended that in reference to the MERC 20

order dated 16/08/2012 for the applicability of HT-II : HT WP 2054 of 2017.odt

commercial tariff as per clause (n) a research and development

unit situated outside the industrial premises is liable for

commercial tariff, however, for the applicability of the same, it is

necessary for such research and development unit to be related to

the industry, which is not the case in the present matter (pg. 32). 5

8.2. The subsequent commercial circular dated

09/07/2005, the orders dated 26/06/2015 in Case No.121/2014

of MERC and the commercial circular dated 03/07/2015 (pg. 45,

47 and 49) according to him, does not change the situation

regarding the activity of the respondent no.1 and therefore, the 10

agricultural tariff was required to be applied. It is further

contended that the imposition of tariff is based upon the activity

and not the location. He, therefore, submits that considering the

activity of research was being done by the respondent no.1

merely because the end result of production of high quality seeds 15

which was commercially exploited that would not entail the

imposition of a commercial tariff upon research and development

activity on account of which the impugned orders were liable to

be quashed and set aside and tariff imposition by the petitioner

was liable to be changed to HT -V : HT Agriculture. 20 WP 2054 of 2017.odt

8.3. It is the contention of the respondent no.1 that the

activity which is been carried out by the respondent no.1 is of

research and development, and therefore, cannot be categorized

as industrial or commercial and the tariff plan/billing ought to

have been accordingly. It is also submitted that what was being 5

done by use of the electricity was in fact research and

development and not any commercial/industrial or other activity

has been observed, verified and attested to, by the officials of the

petitioner which is reflected from the inspection reports, in spite

of which, the respondent no.1 has been billed as a 10

commercial/industrial activity which is not sustainable according

to them.

9. Having heard the learned counsels for the parties

and having perused the record with their assistance, the moot 15

question which arises for determination is whether the activity

conducted by the respondent no.1 can be categorized into a

commercial activity or an activity of research so as to apply the

appropriate tariff plan for the purpose of billing of the electricity

consumed by the respondent no.1 in such activity. 20 WP 2054 of 2017.odt

10. Admittedly, the various reports obtained by the

petitioner through its various inspections as indicated by the

communications dated 18/06/2015 (pg.47), 22/6/2015 (pg. 48),

21/7/2015 (pg.49); inspection report dated 30/07/2015 (pg.

52), the communications dated 01/08/2015 (pg. 53), 5

09/09/2015 (pg.54) and 31/10/2015 (pg.55), all demonstrate

the activity which is done by the respondent no.1 was a research

and development activity and therefore was entitled to HT - V:

HT Agriculture, which is so for the reason that the activity carried

on by the respondent no.1 in the premises in question where the 10

tariff plan imposed has been questioned, is a research and

development activity, where research on the seeds is being

carried out. These seeds are then planted in the attached

agricultural field to test their effectiveness, consequent to its

modifications in the research laboratory and in case found to be 15

effective are then grown in large scale so as to market them.

Thus, the activity carried out in the laboratory is clearly one of

research and development and not a commercial/industrial or

other activity.

WP 2054 of 2017.odt

11. The contention of Mr. Purohit, learned counsel for

the petitioner that since the activity of growing the seeds for their

testing is outside the laboratory and therefore the activity ought

to be considered as a commercial/industrial one, according to

me, is clearly misconceived for the reason that the activity of 5

growing the seeds in the field cannot be segregated from the

processing done on them in the laboratory since such growing is

for the purpose of testing their efficacy pursuant to the

processing activity done in the laboratory and thus would be a

part of the process of research and development. No research and 10

development can be completed without it being tested actually in

the field and thus there cannot be any segregation as is being

suggested.

12. So also the contention that if the research and 15

development activity is being carried out in the factory it would

be so and not one if outside also does not appeal to me as what is

material is the activity of research and development and not the

place where it is carried out.

WP 2054 of 2017.odt

13. A perusal of the various circulars would indicate that

there is a separate tariff plan to be made applicable for research

and development activities as that is obviously with a view to

promote such activities by granting them a lower tariff plan. The

petitioner thus while making a tariff plan applicable cannot 5

indulge into discrimination on the basis of the place where the

activity is being carried out, as that has no nexus with the

purpose sought to be achieved which is of promoting research

and development. The petitioner, therefore, has to adopt a more

pragmatic and relief oriented approach when it comes to 10

applying the various tariff plans to different activities so that such

activities are promoted and not to adopt an approach so as to

defeat the purpose.

14. There is also no reason discernible from the material 15

on record as to why and when the various inspection reports

classified the activities of the respondent no.1 as that of research

and development, ultimately what has been applied is a

commercial/industrial tariff to the research and development

activity carried out by the respondent no.1 in its laboratory. 20 WP 2054 of 2017.odt

15. It is also material to note that the nature of activities

being carried out by the respondent no.1 in the premises where

the tariff plan has been applied is not disputed by the petitioner,

which admittedly is a laboratory.

16. Commercial Circular No.175 dated 05/09/2012 as

well as Commercial Circular No.243 dated 03/07/2015 also in

respect of the Category HT V: HT-Agricultural vide Item No.iii

holds that it is applicable to High Tech Agricultural use such as

Tissue Culture, Green House, Mushroom activities, provided the 10

power supply is exclusively utilized by such Hi-Tech Agriculture

Consumers for purpose directly concerned with crop cultivation

process and further provided that the power is not utilized for

any engineering or industrial purpose. Similar is the position as is

spelt out from the orders of the MERC in Case No.116/2008 15

decided on 17/08/2009; Case No.19/2012, decided on

16/08/2012 and Case No.121/2014 decided on 26/06/2015.

17. It would be also material to note that the order

dated 26/04/2013 by the Electricity Ombudsman in 20

Representation No.26/2013, in the matter of agricultural tariff WP 2054 of 2017.odt

and load shedding considering the use of electricity for Tissue

Culture laboratory in para 8 thereof notes the Maharashtra

Biotechnology Policy, 2001 and the notification dated

29/01/2001 issued by the Industry, Energy and Labour

department and specifically item no.4.13 therein which stipulates 5

that High Tech Agricultural Biotechnology Industries shall be

charged agricultural tariff. Similar is the position as recorded in

the order of the Electricity Ombudsman dated 26/04/2013 in

Representation No.27/2013. This would clearly substantiate the

position that since the activity of the respondent no.1 is 10

admittedly covered under the expression "High Tech Agricultural

Activity", it would be categorized as HT-V: HT-Agricultural and

would therefore entitled to according tariff plan.

18. The contention that HT-II: HT-Commercial Item-n 15

would be applicable, is clearly misconceived for the reason that

the activity being performed by the respondent no.1 is clearly not

an industrial activity.

19. Maharashtra State Electricity Distribution Co. Ltd. 20

Vs. M/s Gupta Rice Industries (Writ Petition No.872/2018 WP 2054 of 2017.odt

decided on 10/08/2022; Rahamatullah Khan and Prem Cottex

(supra) relied upon by Mr. Purohit, learned counsel for the

petitioner do not consider the proposition as canvassed above,

regarding categorization and the applicability of the appropriate

tariff on that count and are therefore of no assistance. 5

20. In view of the above discussion, it will have to be

held that the activity carried out by the respondent no.1 being of

High Tech Agricultural activity of research and development, the

tariff plan applicable would be HT-V : HT Agriculture. The 10

petitioner in consequence of the above will have to take

appropriate steps and grant necessary adjustments to the

respondent no.1. The impugned orders, which take a contrary

view, are therefore liable to be quashed and set aside and are

hereby quashed and set aside. Writ Petition No.5377/2018 is 15

allowed in the above terms and Writ Petition No.2054/2017 is

dismissed accordingly.

21. Rule accordingly. No order as to costs.

(AVINASH G. GHAROTE, J.) Wadkar Signed by: S.S. Wadkar (SSW) Designation: PS To Honourable Judge Date: 04/12/2023 17:52:27

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter