Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cesc Ltd vs Md Ali And Ors
2025 Latest Caselaw 401 Cal/2

Citation : 2025 Latest Caselaw 401 Cal/2
Judgement Date : 15 July, 2025

Calcutta High Court

Cesc Ltd vs Md Ali And Ors on 15 July, 2025

Author: Tapabrata Chakraborty
Bench: Tapabrata Chakraborty
                                      1

OD-2

                    IN THE HIGH COURT AT CALCUTTA
                      CIVIL APPELLATE JURISDICTION
                              ORIGINAL SIDE

                             APOT/120/2025
                                  WITH
                              WPO/122/2025
                      IA NO: GA/1/2025, GA/2/2025.

                                CESC LTD
                                    VS
                              MD ALI AND ORS


BEFORE:
THE HON'BLE JUSTICE TAPABRATA CHAKRABORTY
AND
THE HON'BLE JUSTICE REETOBROTO KUMAR MITRA
Date: 15th July, 2025.


                                                                   APPEARANCE:
                                                      Mr. Subir Sanyal, Sr. Adv.
                                                  Mr. Debanjan Mukherjee, Adv.
                                                        Mr. Somnath Bose, Adv.
                                                             ...for the appellant.

                                                   Mr. Prasenjit Mukherjee, Adv.
                                                                Md. Shakir, Adv.
                                                     Mr. Jahangir Hossain, Adv.
                                                     Ms. Babita Pramanik, Adv.
                                                          ...for the respondents.

1. The present appeal has been preferred by Calcutta Electric Supply

Corporation Limited (hereinafter referred to as CESC) challenging an

order dated 23rd April, 2025 passed by learned Single Judge in the writ

petition being WPO/122/2025. By the said order the learned Single

Judge directed the writ petitioner/respondent no.1 herein to pay

Rs.1,50,000/- within a period of 7 days along with reconnection charges

without prejudice to the rights and contentions of the parties. It was

also directed that upon such payment CESC will reconnect the

electricity connection of the writ petitioner and he shall go on paying the

current bills. It was further observed that the said interim order shall

remain in effect for a period of two months from date and that the

matter will be taken up for hearing after three weeks when CESC shall

produce the relevant records.

2. Record reveals that the writ petition was preferred challenging inter alia

the final order of assessment dated 5th June, 2023. The said order was

preceded by an order of provisional assessment dated 24 th May, 2023

passed on the basis of an inspection report. The provisional assessment

was quantified to be Rs. 5,15,590/-. In the writ petition it was averred

inter alia that though by the order of provisional assessment it was

directed that the hearing would be granted to the writ petitioner on 7 th

June, 2023, the order of final assessment was surprisingly issued two

days prior thereto on 5th June, 2023. It was also averred that after

issuance of the final order of assessment, the writ petitioner repeatedly

approached the authorities as the provisional assessment order was

erroneously passed considering the load to be 6 KW which is equal to

27 Amp though in the inspection report it was stated that 'while taking

photographs it drops to 5 Amp'.

3. Mr. Sanyal, learned Senior Advocate appearing for the appellant

strenuously argues that the learned Single Judge did not consider the

maintainability of the writ petition prior to issuance of the interim order

though such issue of maintainability was specifically urged by the

appellant. The writ petition was preferred about one and half years after

the final order of assessment without furnishing any explanation as to

why the writ petitioner waited for such a long period before approaching

the writ Court, moreso when in the midst thereof, the statutory period

for preferring an appeal had long expired. The writ petitioner

deliberately slept over the issue and in the said conspectus, the learned

Single Judge ought not to have exercised discretion in his favour.

4. He further argues that the writ petitioner himself admitted that his

authorized representative attended the hearing before the Assessing

Officer on 7th June, 2023 and admitted the unauthorized use of

electricity at the premises. Inadvertently, the date of the final order of

assessment was printed as '5.6.2023' in place of '7.6.2023'. However,

no contemporaneous representation was submitted by the writ

petitioner pointing out such fact though he received the said order on

15th June, 2023. Ignoring the said sequence of facts, the learned Single

Judge erroneously passed the impugned order.

5. Drawing our attention to the third proviso of Section 135(1A) of the

Electricity Act, 2003 (hereinafter referred to as the 2003 Act) and

Regulation 6.3 of notification no. 55 dated 7 th August 2013, Mr. Sanyal

submits that it is a statutory mandate that reconnection can only be

effected only after the assessed amount is paid. The direction towards

reconnection only upon payment of Rs. 1,50,000/- is thus

unsustainable in law. Such arguments, as advanced, were glossed over

by the learned Single Judge and no finding was returned on the same.

Such infirmity warrants interference of this Court. Reliance has been

placed upon the judgments delivered in the cases of Sudipta Koley Vs.

Smt. M Bhowmick and Anr in WP No. 8 of 2019 and Executive Engineer,

Southern Electricity Supply Company of Orissa Limited (Southco) And

Another Vs. Sri Seetaram Rice Mill, reported in (2012) 2 SCC 108.

6. Mr. Mukherjee, learned Advocate appearing for the writ petitioner/

respondent no.1, however denies and disputes the contention of Mr.

Sanyal and submits that the statement that due to a typographical

error, the date of the final order of assessment was incorporated as

'5.6.2023' in place and stead of '7.6.2023', at best, could have been the

version of the Assessing Officer but the said officer is not an appellant

in the present appeal.

7. Drawing our attention to the contents of the provisional and final orders

of assessment, Mr. Mukherjee submits that there is no discussion as to

why the assessment was made on the basis of 6 KW when admittedly

the inspection report revealed that the load stood reduced to 5 Amp. In

view of such error in the decision making process, the interim order was

passed and there is no infirmity in the same.

8. He submits that after service of the final order of assessment, the writ

petitioner repeatedly approached the authorities and requested for

reconnection but in response thereto, he was handed over a format of

undertaking in an affidavit form to accept the liability towards

unauthorized use of electricity. In view thereof, the writ petitioner was

constrained to approach the writ Court as it became impossible for him

to survive without electricity. Right to have electricity comes within the

ambit of a fundamental right and by denying reconnection, such right of

the writ petitioner had been infringed.

9. In reply, Mr. Sanyal submits that the Assessing Officer, as defined in

Section 126 of the 2003 Act, is an officer of CESC and as such the

direction towards reconnection can be challenged by CESC. The writ

petitioner has miserably failed to disclose any genuine reasons as to

why he could not avail the remedy of statutory appeal.

10. We have heard the learned Advocates appearing for the respective

parties and considered the materials on record.

11. It is no longer res integra that the existence of an alternative remedy is

not an absolute bar against maintainability of a writ petition under

Article 226 of the Constitution of India. The existence and pursuit of an

alternative remedy before invoking writ jurisdiction as held by the

Hon'ble Supreme Court on numerous occasions, is more of a rule of

convenience than a rule of law. The decision making process was found

to be erroneous in as much as the provisional assessment amount was

quantified taking the load to be 6 KW though from the photographs it

revealed that the load was of 5 Amp. Such inconsistency was also not

considered by the Assessing Officer while issuing the final order of

assessment. In such facts and circumstances, we are unable to accept

the argument of Mr. Sanyal that as an alternative remedy was available

to the writ petitioner, the writ Court ought not to have entertained the

writ petition, moreso when the Assessing Officer, who conducted the

inspection, is not aggrieved by the order passed by the learned Single

Judge and is not the appellant in the present appeal.

12. In the provisional assessment order there was a direction upon the writ

petitioner to attend a hearing on 7th June, 2023. However, the date of

the final order of assessment was stated to be'5.6.2023' in place and

stead of '7.6.2023'. No corrigendum was issued by the Assessing

Officer stating that there had been a typographical error in the said

order. In the said conspectus and as the writ petitioner had been out of

electricity for a substantive period of time, the learned Single Judge

exercised discretion in his favour directing reconnection but that too on

a condition that he has to deposit an amount of Rs. 1,50,000/- along

with the reconnection charges.

13. The provisions of the third proviso of Section 135(1A) does not

necessarily bar a writ petition and in the facts and circumstances of the

case, the learned Single Judge rightly exercised discretion moreso when

no two cases are alike on facts and therefore, Courts have to be allowed

a little free play in the joints if the conferment of discretionary power is

to be meaningful.

14. For the reasons discussed above, the appeal and the connected

applications are dismissed.

15. There shall, however, be no order as to costs.

16. Urgent certified photocopy of this order, if applied for, be supplied as

expeditiously as possible.

(REETOBROTO KUMAR MITRA, J.) (TAPABRATA CHAKRABORTY, J.)

mg

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter