Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Raj Kumar vs Ndpl & Anr.
2011 Latest Caselaw 2944 Del

Citation : 2011 Latest Caselaw 2944 Del
Judgement Date : 1 June, 2011

Delhi High Court
Shri Raj Kumar vs Ndpl & Anr. on 1 June, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                              Date of decision: 1st June, 2011

+                           W.P.(C) No.8802/2006.
%

     SHRI RAJ KUMAR                                           ..... Petitioner
                            Through:      Mr. Bhushan Tiwari, Advocate.

                                     Versus
     NDPL & ANR.                                             ..... Respondents
                            Through:      Mr. K. Datta, Mr. Manish Srivastava
                                          & Mr. Diwakar Sinha, Advocates
                                          for NDPL.
                                          Mr. Ankur Chhibber, Advocate for
                                          R-3/UOI.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                      Yes
         be allowed to see the judgment?

2.       To be referred to the reporter or not?                     Yes

3.       Whether the judgment should be reported                    Yes
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The petitioner, an employee of Delhi Government and posted as a

Beldar in the Office of the Executive Engineer, PWD, was on 28th March,

2005 allotted and put into possession of government accommodation at

183, Type-I, Lancers Road near Jawahar Market, Timarpur, Delhi.

According to the petitioner, the said house was without any electricity

connection. The petitioner on 11th April, 2005 applied for electricity

connection in the said house. The respondent NDPL however vide its letter

dated 11th April, 2005 intimated the petitioner that there were dues of

`33,113.35p against the electricity connection at the said address in the

name of one Mr. Madan. The petitioner protested but without any avail.

The petitioner thereafter approached the Estate Officer who also

recommended grant of an electricity connection by the respondent NDPL

to the petitioner at the aforesaid address. It is the case of the petitioner that

he was ultimately in or about February, 2006 directed by the respondent

NDPL to make a fresh application and upon the same being made, was

this time vide letter dated 25th February, 2006 of the respondent NDPL

informed that the dues against the electricity connection in the name of

Mr. Madan at the said address were in the sum of `1,54,947.11p. The

protests of the petitioner meeting with no success, the present writ petition

was filed for a direction to the respondent NDPL to install electricity

connection in the name of the petitioner at the aforesaid address and also

claiming compensation and penalty from the respondent NDPL for

wrongful refusal to install electricity connection demanded by the

petitioner.

2. Notice of the petition was issued and the petitioner directed to

implead the aforesaid Mr. Madan as well as the Department from which

the said Mr. Madan had retired. The petitioner however applied only for

impleadment of Estate Officer of the Government of India as the

respondent No.3. The Court however on 1 st September, 2006 also directed

issuance of notice to the Government of NCT of Delhi. None appeared on

behalf of Government of NCT of Delhi inspite of service. Vide order

dated 19th October, 2006, the respondent NDPL was directed to install new

electricity connection at the premises aforesaid without insisting upon

payment of arrears aforesaid of `1,54,947.11p and was also restrained

from recovering the said amount. On the next date, it was informed that the

petitioner had been so provided with the electricity connection. The said

order has continued to remain in force and the petitioner is enjoying the

electricity connection under interim orders in the present proceedings.

3. The respondent NDPL in its counter affidavit has pleaded that the

petitioner has failed to implead Mr. Madan aforesaid inspite of direction of

this Court; that the arrears of electricity connection in the name of Mr.

Madan were recoverable from Mr. Madan as well as from the Department

in which the said Mr. Madan was employed; it is further pleaded that the

petitioner has not filed the present petition with clean hands; that in March,

2005 when the petitioner took possession of the premises, the electricity

connection in the name of Mr. Madan was still alive and the petitioner

continued to enjoy the electricity therefrom and reading of the said meter

was taken in August, 2005; that in inspection on 3rd June, 2006, the meter

was found damaged and was thereafter removed; that there was

consumption of electricity from August, 2005 till the date of removal; that

the petitioner had initially applied for electricity connection at the said

premises on 2nd April, 2005 which was cancelled on 22nd September, 2005

on the failure of the petitioner to pay the arrears then intimated to him; that

the petitioner thereafter made a second application for new connection on

6th February, 2006. It is otherwise pleaded that the respondent NDPL is

entitled to insist upon payment of arrears against the old connection before

providing a new electricity connection in the premises.

4. The petitioner has filed a rejoinder to the aforesaid counter affidavit

pleading that he was not aware of any particulars of Mr. Madan and as

such could not implead him and had filed an application for modification

of the order by which he was directed to implead Mr. Madan. He has also

denied that the electric connection in the name of Mr. Madan was alive

when the petitioner took possession of the premises or that the petitioner

has enjoyed or consumed any electricity through the said connection. He

has also denied any inspection or removal of the meter as claimed by

respondent NDPL.

5. The respondent No.3 Dy. Director, Directorate of Estates of the

Government of India in its counter affidavit has pleaded that the premises

aforesaid was allotted to Mr. Madan on 22nd April, 1992 and vacated by

the said Mr. Madan on 29th October, 1992; that thereafter the same was

allotted to one Mr. Ramesh Kumar on 25th November, 1992 and vacated by

him on 19th November, 1998; the same was thereafter allotted to one Mr.

B.S. Bist on 27th November, 1998 and vacated by him on 6th February,

1999; the same was thereafter allotted to one Mr. Sube Singh on 24th

February, 1999 and vacated by him on 5th January, 2005. It was thereafter

that the same was allotted to the petitioner and petitioner put in possession

thereof on 28th March, 2005.

6. It is further pleaded in the counter affidavit of respondent No.3 Dy.

Director, Directorate of Estates of the Government of India that a large

number of government premises remain lying vacant because of the refusal

of the Electricity Distribution Companies as the respondent NDPL to

provide electricity connection to the new allottees thereof for the reason of

arrears owed by the earlier allottees of the said government

accommodation. It is pleaded that inspite of several meetings with the

Distribution Companies for resolving the said problem, no solution has

been agreed to. It is pleaded that for the said reason, government

accommodations remain vacant putting the burden of HRA on the

Government. It is the case of the Government that it is the responsibility

of the Distribution Companies to make timely recovery of electricity dues

especially with respect to premises as government accommodation, the

allottees / occupants whereof keep on changing. It is further pleaded that

the dues of the electricity connection in the present case appear to be very

old and recovery thereof would in any case be barred under Section 56(2)

of the Electricity Act, 2003 and the respondent NDPL cannot compel

recovery of time barred dues by denying fresh electricity connection to the

premises.

7. Since the filing of the present petition, there have been several

pronouncements by this Court with respect to the right of the Distribution

Companies as NDPL to deny fresh electricity connection for the reason of

arrears with respect to the premises.

8. A Division Bench of this Court in Madhu Garg Vs. North Delhi

Power Ltd. 129 (2006) DLT 213 held that the General Conditions of

Supply clearly prohibit supply of electricity to an applicant unless he

deposits the outstanding dues against the premises for which supply of

electricity is sought. It was further held that there is no distinction between

the purchaser of a premises who was aware that there were outstanding

electricity dues against the previous owner/tenant, and one who was not

aware of it; in either case, the dues have to be paid by the new

owner/occupant before supply can be continued / restored. It was yet

further held that whenever a person purchases a property, it is his duty to

find out whether there are outstanding electricity dues in relation to the

premises or not, and he cannot be allowed to say later that he was unaware

of the fact that there were electricity dues of the previous owner / tenant;

that the question of bona fide or mala fide does not arise. Electricity dues

were held to be public property required to be protected.

9. A Full Bench of this Court in BSES Rajdhani Power Ltd. Vs.

Saurashtra Color Tones Pvt. Ltd. 161 (2009) DLT 28 while affirming the

aforesaid judgment also observed that having regard to the very large

number of consumers of electricity, it was necessary to safeguard the

interests of the distributor by providing for a right to refuse supply / new

connection for non payment of arrears with respect to the premises even of

another. It was held that even though the arrears could not legally be

recovered from the new owner / occupier but electricity connection to a

new owner / occupier could be denied for the reason of arrears.

10. Finding that neither of the judgments aforesaid dealt with a situation

where the arrears for reason whereof new connection was denied were

pleaded to be time barred, it was enquired from the counsel for the

respondent NDPL as to how the dues in the present case could be said to

be recoverable. I may notice that the respondent NDPL along with its

counter affidavit has only filed a "Statement of KNO Summary" of the

meter in the name of Sh. Madan which shows a total outstanding of

`21,689/- on 3rd June, 2002 and which increased to `1,54,947.11p in

January, 2006. It is the case of the respondent NDPL itself that the arrears

of `33,113/- were initially communicated since the bills against the said

connection were being raised on a provisional basis and only on reading in

August, 2005, the demand for `1,54,947.11p was raised. A careful perusal

of the statement annexed to the counter affidavit of respondent NDPL also

shows that no demand whatsoever was being made with respect to the said

meter right since 3rd June, 2002 and bulk of the demand of `1,54,947.11p

is towards late payment surcharge.

11. Once it is found that the payment was not being made against the

meter at least since 3rd June, 2002, the respondent NDPL could not, in

2005, have denied electricity connection to the petitioner for the reason

thereof.

12. The counsel for the respondent NDPL in response to the query as to

whether the right to deny electricity could be exercised even with respect

to time barred dues has invited attention to M/s Swastic Industries Vs.

Maharashtra State Electricity Board AIR 1997 SC 1101 laying down that

the right to recover electricity charges is one part and right to discontinue

supply to the consumer who neglects to pay charges is another part; that

the mere fact that the limitation prescribed to file a suit for recovery of

dues has expired does not take away the right to make a demand for the

charges and to discontinue supply for non payment thereof.

13. The nature and character of the premises in the present case however

cannot be equated with the nature and character of premises in relation to

which the Division Bench and Full Bench of this Court in Madhu Garg

and Saurashtra Colour Tones Pvt. Ltd. respectively held as aforesaid. The

premises which this petition is concerned with is accommodation owned

by the Government and meant for use of those entitled to Government

accommodation. The occupants of the said accommodation do not acquire

any title to the accommodation save a right to use and enjoy the same as a

licencee of the Government and during the pleasure of the Government.

The occupants from time to time of the said accommodation are not

successors-in-right or title of the previous occupant as was the case in

Madhu Garg and Saurashtra Colour Tones Pvt. Ltd. Rather, the right of

such occupant stems from his entitlement to such accommodation,

generally as in the present case under the terms of employment. The

question which thus arises is whether inspite of such vital difference, the

principle of law laid down in Madhu Garg and Saurashtra Colour Tones

Pvt. Ltd. would apply to such Government accommodation also.

14. In this regard, it may be noticed that a three Judge Bench of the

Apex Court in Isha Marbles v. Bihar State Electricity Board (1995) 2

SCC 648 had held that the electricity dues are not a charge over the

property to which they pertain and a subsequent purchaser of property

cannot be called upon to clear the past arrears of his predecessor-in-interest

as a precedent to supply of electricity. Ofcourse, it was observed in para 63

of the judgment that such view was being taken owing to inadequacy in

law to enforce the liability of previous contracting party against the

purchaser.

15. Notwithstanding the aforesaid dicta of the Apex Court in Isha

Marbles, the Division Bench of this Court in Madhu Garg (supra) held the

purchaser to be liable as a condition for supply of electricity in the property

for the dues of his predecessor for the reason of the decision in Isha

Marbles turning on the provisions of law applicable in Bihar and finding

the position to be different in Delhi. Reference was made to the General

Conditions of Supply as applicable in Delhi and prohibiting supply of

electricity to an applicant unless he deposits outstanding dues against the

premises for which supply is sought. It was thus held that the inadequacy

of law commented upon in Isha Marbles had been made up as far as the

city of Delhi was concerned. It was thus owing to the specific provision

in this regard in force in Delhi that Isha Marbles was not followed.

16. Reference in this regard may also be made to the recent dicta in

Haryana State Electricity Board v. Hanuman Rice Mills (2010) 9 SCC

145 laying down that electricity arrears do not constitute a charge over the

property and because in general law a transferee of premises cannot be

made liable for the dues of the previous owner/occupier and further

holding that only where the statutory rules and terms and conditions of

supply which are statutory in character, authorize the supplier of electricity

to demand from the purchaser of a property claiming reconnection or fresh

connection of electricity, the arrears due from the previous owner/occupier

in regard to supply of electricity to such premises, can the supplier recover

the arrears from the purchaser.

17. At the time when the petitioner in the year 2005 applied for

electricity connection, the supply of electricity by the respondent NDPL

was governed by the Delhi Electricity Regulatory Commission

(Performance Standards - Metering & Billing) Regulations, 2002.

Regulation 7 deals with transfer of ownership of connection and

Regulation 14 with change of occupancy/vacancy of premises. Under the

said Regulation, the respondent NDPL was entitled to insist upon the

owner of the connection, before vacating the premises notifying the

respondent NDPL of the same and NDPL was required to arrange a

special reading to be done and to raise a final bill. There is no explanation

as to why the same was not insisted upon or done. Similarly under

Regulation 22 the respondent NDPL was required to immediately

disconnect supply for non-payment. The same was also not done allowing

the occupants of the premises from time to time to continue enjoying

electricity without paying therefor. The 2002 Regulations have been

substituted by Delhi Electricity Supply Code and Performance Standards

Regulations, 2007 under Regulations 15, 46 and 49 whereof also the

respondent NDPL was required to take steps as aforesaid to ensure

clearance of dues by the owner of the connection before he vacates the

premises.

18. The question which arises is whether the respondent NDPL inspite

of having failed to ensure compliance of steps under Regulations aforesaid

by Mr. Madan and inspite of failing to perform its obligations, can insist

upon the petitioner as a condition of supply clearing the dues against the

premises and for accumulation of which dues the respondent NDPL itself is

also responsible. The facts of the present case speak of nothing but the

negligence of NDPL and its predecessor-in-interest. The present is not a

case where the dues are inspite of performance by NDPL of its obligations.

The conditions of supply owing whereto this Court in Madhu Garg and

Saurashtra Color Tones Pvt. Ltd. held the supplier of electricity to be

entitled to as a condition of supply insist upon payment of dues against the

property cannot be read in a pedantic and a mechanical manner so as to

allow the supplier of electricity to allow one set of consumers to benefit at

the cost of others. As aforesaid, there is no general right of supplier of

electricity to recover dues of previous occupant from the subsequent

occupant. Such condition of supply cannot be permitted to allow the

supplier of electricity to become complacent in the belief that its dues are

secure and will be recovered if not from the previous occupant then in any

case from the subsequent occupant.

19. Moreover, just like recovery of electricity charges was held to be in

public interest, it is also in public interest that Government

accommodation meant for allotment and habitation by Government

employees is not on the one hand wasted owing to such reasons (in as

much as it cannot be habitable without the essential amenity of electricity)

and on the other hand the Government is burdened with the payment of

HRA to persons who are unable to so occupy the Government

accommodation.

20. I find that another Single Judge of this Court in order dated 16th

June, 2006 in W.P.(C) No.10377/2006 where however the electricity

connection was in the name of the CPWD, directed fresh connection to be

provided in the name of the allottee with a direction to the CPWD to pay

the arrears and with liberty to recover the same from the earlier occupant.

Though it was suggested that in the present case also the Estate Officer be

directed to clear the arrears but I am not inclined to adopt the said

procedure for the reason that the electricity connection in the present case

was not in the name of the Estate Officer but in the name of Mr. Madan

and it is owing to the sheer negligence of the respondent NDPL that

notwithstanding Mr. Madan having vacated the premises in 1992 itself,

making a claim with respect to the charges in the year 2005.

21. Since the counter affidavit of the respondent No.3 Estate Officer has

pleaded that inspite of attempts no solution has been arrived at, I

endeavour to make suggestions in this regard and which in my opinion are

workable and foolproof. The interest of all concerned can be safeguarded

by adopting the following procedure:

(i) The Estate Officer being required to forward to the

distribution company concerned, a copy of the

communication regarding allotment and vacation of Govt.

accommodation so that the Distribution Company is aware of

the status thereof and takes timely steps for recovery of dues

with respect thereto.

(ii) The allottee before surrendering the Government

accommodation being also required to furnish to the Estate

Officer the „No Dues Certificate‟ from the distribution

company.

(iii) The Estate Officer making it a term of occupation of

accommodation that the dues of electricity shall be

recoverable / adjustable from the emoluments of the

employee(s) surrendering / vacating the government

accommodation.

22. The petition therefore succeeds. The petitioner is found entitled to

the electricity connection without being required to pay the arrears

claimed. The electricity connection granted to the petitioner under interim

orders of this Court is therefore to remain and the respondent NDPL is

restrained from recovering the dues of electricity connection in the name of

Mr. Madan from the petitioner. The respondent NDPL shall however be at

liberty to recover the dues from Mr. Madan.

No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) JUNE 1st, 2011 pp/gsr..

 
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 Newsletter