2021 INSC 0238 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6145 OF 2010 JHARKHAND STATE ELECTRICITY  BOARD AND OTHERS …..APPELLANTS VERSUS M/S RAMKRISHNA FORGING  LIMITED       .….RESPONDENT                        J U D G M E N T Vineet Saran, J. The   respondent   is   a   small   scale   industry.   For running   its   industry,   it   had   a   contract demand/sanctioned load of electricity of 4000 KVA from the   appellants­Jharkhand   State   Electricity   Board   (for short   ‘the   Board’).   The   request   of   the   respondent   for reduction   of   such   sanctioned   load   to   1325   KVA   having been refused, the respondent filed a writ petition before 2 the  High Court  of Jharkhand,  which has  been allowed. Aggrieved   by  the   said  judgment   of  the   High  Court,   this appeal has been preferred by the Board. 2. The   brief   facts,   relevant   for   the   present   case, are   that   the   respondent,   which   is   a   small   scale industry, had entered into an agreement with the Board on 14.04.2004 for High Tension (H.T.) connection of 325 KVA   load.     The   respondent   thereafter   applied   for enhancement of load from 325 KVA to 1325 KVA, which was   allowed   by   the   General   Manager­cum­Chief Engineer   of   the   Board   on   14.03.2006.     The   respondent again   applied   for   enhancement   of   load   from   1325   KVA to   3500   KVA,   which   was   sanctioned   by   the   Board   on 26.12.2006.     On   a   further   request   of   the   respondent, the load was again enhanced by 500 KVA to 4000 KVA. For each enhancement of load, fresh agreements to that effect were entered into between the respondent and the Board,   the   last   one   being   on   07.07.2007   for   supply   of 4000   KVA  load.       The  respondent   alleges  that   after  the 3 enhancement   of   load,   it   was   facing   major   trippings   as well   as   continuous   load   shedding   which   was   affecting the   costly   machineries   and,   therefore,   the   respondent decided to reduce the load from 4000 KVA to 1325 KVA. Accordingly,   the   respondent   filed   an   application,   on 20.09.2007,   before   the   authority   of   the   appellants­ Board   for   such   reduction.     Vide   its   order   dated 08.11.2007,   the   Electrical   Superintending   Engineer rejected   the   said   application   of   the   respondent   for reduction of load from 4000 KVA to 1325 KVA informing the   respondent   that   from   the   date   of   enhancement   of supply of load, an agreement (dated 07.07.2007) would be enforced for a period of three years and treating it to be   a   case   of   determination   of   agreement,   and   quoting the   Clause   9B   of   the   agreement,   it   was   provided   that the agreement could not be permitted to be determined prior   to   the   completion   of   initial   period   of   three   years from   07.07.2007   and   that   the   respondent   will   have   to pay the minimum guarantee charges and other charges, 4 even   if   the   respondent   decides   to   terminate   the agreement.   3. Challenging the said order of the Board dated 08.11.2007,   the   respondent   filed   Writ   Petition   No.6651 of 2007, which has been allowed by the High Court vide its judgment dated   23.07.2008, primarily on the ground that   the   proviso   contained   in   Regulation   9.2.1   of   the Jharkhand   State   Electricity   Regulatory   Commission (Electricity   Supply   Code)   Regulations,   2005   (for   short, ‘the Regulations of 2005’), providing for no reduction of load   to   be   allowed   by   the   Distribution   Licensee   before expiry   of   the   initial   period   of   agreement   was discriminatory,   arbitrary   and   against   the   public   policy. Challenging   the   aforesaid   judgment,   this   appeal   has been filed. 4. We   have   heard   Shri   Anup   Kumar,   learned counsel   appearing   for   the   appellants   and   Shri   N.P. Singh,   learned   Senior   Counsel   appearing   for   the 5 respondent,   assisted   by   Shri   Devashish   Bharuka, Advocate­on­Record for the respondent. 5. It   is   noteworthy   that   after   the   initial agreement   dated   14.04.2004,   which   came   into   effect from   16.04.2004   whereby   the   contract   demand   of   325 KVA   was   allowed   in   favour   of   the   respondent,   the Jharkhand State Electricity Regulatory Commission (for short,   ‘the   Commission’)   in   exercise   of   power   conferred by   Section   181(2)(x)   read   with   Section   50   of   the Electricity   Act,   2003,   framed   the   Jharkhand   State Electricity   Regulatory   Commission   (Electricity   Supply Code)   Regulations,   2005,   which   came   into   effect   from 28.07.2005. 6. The submission of the learned counsel for the appellants­Board, is that in terms of Regulation 9.2.1 of the Regulations of 2005, which relates to the reduction of   contract   demand/sanctioned   load,   no   reduction   of load could be allowed before the expiry of the period of agreement which, according to the appellants, would be 6 07.07.2007   when   a   fresh   agreement   was   executed   for enhanced   load   of   4000   KVA.     Learned   counsel   for   the appellants   has   thus   submitted   that   the   application   for reduction of load filed by the respondent on 20.09.2007, which   was   well   within   the   period   of   three   years   from 07.07.2007,   was   rightly   rejected   by   the   Board   vide   its order   dated   08.11.2007,   as   it   was   in   conformity   with the provisions of the Regulations of 2005. 7. Per   contra,   learned   Senior   Counsel   appearing for   the   respondent   has   submitted   that   the   agreement was   initially   entered   into   on   14.04.2004   and   thereafter even   though   technically   fresh   agreements   may   have been   executed   for   enhancement   of   load   of   the respondent,   but   the   same   were   only extension/amendment   of   the   initial   agreement   dated 14.04.2004, and the terms of each of these agreements were   identical,   with   the   only   change   being   that   of   the increased   contracted   load.     It   has   been   contended   by the  learned Senior  Counsel for  the respondent  that the 7 Regulations   do   not   permit   execution   of   a   fresh agreement   in   case   of   enhancement   of   load,   and   the enhancement   agreements   would   merely   be supplementary agreements in continuation of the initial agreement   dated   14.04.2004   and   cannot   be   treated   as fresh   agreement   because   it   is   the   same   electricity connection, which was granted by the agreement dated 14.04.2004,   in   which   there   have   been   amendments from   time   to   time   for   increase   of   load,   and   merely executing   a   fresh   agreement   for   enhancement   of   load cannot be termed as fresh agreement for the purpose of Regulations of 2005.   It has, thus, been submitted that the   application   of   the   respondent   for   reduction   of   load dated 20.09.2007 has to be treated as after a period of three   years   from   the   date   of   initial   agreement   dated 14.04.2004 and thus, the application of the respondent ought to have been allowed and/or should be deemed to be   allowed   in   terms   of   the   provisions   of   Regulations   of 8 2005.     In   this   regard,   reliance   has   been   placed   on Regulations 2(l), 9.1 and 9.2 of the Regulations of 2005. 8. For   the   ready   reference,   the   relevant provisions   of   the   Regulations   of   2005   are   reproduced below:­ “2. Definitions. 2.1   In these regulations, unless the context otherwise requires: (a)….. (b)….. (c)….. ……... (l)   “Contract   Demand”   means demand   in   Kilowatt   (KW)   or   Kilo   Volt amperes   (KVA)   or   H.P   (Horse   Power) mutually   agreed   between   the   Distribution Licensee   and   the   consumer   as   entered into   agreement   or   agreed   through   other written communication .  (m)….. (n)….. 9.   Enhancement   and   Reduction   of Contract Demand/Sanctioned Load. –  9.1   Enhancement of Contract Demand /Sanctioned Load 9.1.1   The   application   for   enhancement   of Contract   Demand/Sanctioned   Load   shall be made in the prescribed form and in the 9 manner   as   specified   in   new   service connection   in   Clause   5   of   these Regulations.  9.1.2   The   application   for   enhancement   of load   shall   be   disposed   of   in   the   manner and   within   the   time   frame   as   prescribed for   new   service   connection   in   Clause 6.2.11 of these Regulations. Provided   that   the   application   for enhancement   of   Contract Demand/Sanctioned   Load   may   be outright   rejected   by   the   distribution licensee   if   the   consumer   is   in   arrears   of licensee’s   dues   and   the   same   have   not been   stayed   by   a   court   of   law   or   the Commission. 9.2   Reduction   of   Contract Demand/Sanctioned Load. ­  9.2.1   The   application   for   reduction   of Contract   Demand/Sanctioned   Load   shall made   in   the   prescribed   form   specified   for the new service connection. Provided   that   no   reduction   of   load   shall be   allowed   by   the   Distribution   Licensee before   expiry   of   the   initial   period   of agreement.  9.2.2  The application for reduction of load shall be accompanied by­ (i)   Details   of   modification,   alteration   and removal   of   electrical   installation   with completion certificate and test report of the Licensed Electrical contractor.  (ii) Any other reason for reduction of load 10 (iii) Details of generator if any installed by the   consumer   with   safety   clearance certificate   from   competent   authority   as applicable.  9.2.3   The   Distribution   Licensee   shall consider   the   application   verify   the   same and communicate in writing its decision on reduction of Contract Demand/Sanctioned Load   in   writing   within   30   days   of   the application. Provided   that   if   the   distribution   licensee rejects or refuses the reduction of Contract Demand/Sanctioned   Load   it   shall   do   so after   affording   the   consumer   reasonable opportunity   of   being   heard   in   the   matter and   after   communicating   in   writing   the reasons for such refusal.  9.2.4    If the decision of the application for reduction of Contract Demand/Sanctioned Load is not communicated by the licensee within   30   days   of   the   application,   the consumer   shall   send   a   notice   to   the licensee   requesting   for   disposal   in   the matter   and   if   the   decision   is   still   not communicated   within   15   days   of   the notice.     The   reductions   of   Contract Demand/   Sanctioned   Load   shall   be deemed to have been sanctioned, from the 16th   day   after   the   issue   of   notice   to   the licensee by the consumer. 9.2.5   The   reduction   of   Contract Demand/Sanctioned Load shall come into effect   from   the   first   day   of   the   month following the month in which the reduction of load has been sanctioned or have been deemed to be sanctioned.  11 9.2.6   After the sanction of the reduction of Contract   Demand/Sanctioned   Load   the consumer   shall   execute   a   supplementary agreement   and   the   licensee   shall recalculate   the   Security   Deposit   excess Security   Deposit   if   any   shall   be   refunded by   way   of   adjustment   in   the   minimum number   of   succeeding   bills   of   the consumer.” (emphasis supplied) 9. The   communication   dated   08.11.2007   of   the Electrical   Superintending   Engineer   of   the   Board, refusing   the   prayer   of   the   respondent   for   reduction   of load, is reproduced below:­ “Sub:     Regarding   the   reduction   of load   from   4000   KVA   to   1325 KVA   in   respect   of     M/s   R.K. Forging   Ltd.   Conn.   No.   HJAP­ 185 Ref:    Your letter No. R.K.F.L/III and IV 182/07­08 dated 05.10.2007. With respect to the above, you have applied   for   reduction   of   C.D   from 4000KVA to 1325KVA.  It is to inform you that   C/9B   of   agreement   may   kindly   be seen. ‘C/9B­ The consumer shall not be at liberty to determine this agreement before the   expiration   of   three   years   from   the 12 date   of   commencement   of   the   supply   of energy   (4000KVA   w.e.f.   12.07.2007). The   consumer   may   determine   this agreement with effect from any date after the said period on giving to the Board not less   than   twelve   calendar   months’ previous notice (this has charged not less than   6   Month   Notice   vide   Secretary, Jharkhand   State   Electricity   Board Notification No.5058 dated 20.08.2002) in writing   in   that   behalf   and   upon   the expiration   of   the   period   of   such   notice. This   agreement   shall   cease   and determine   without   prejudice   to   any   right which   then   have   accrued   to   the   Board herewith   provided   always   that   the consumers   may   at   any   time   with   the previous   consent   of   the   Board   transfer and   assign   this   agreement   to   any   other person   and   upon   subscription   of   such transfer,   this   agreement   shall   be   binding on   the   transferee   and   Board   and   take effect   in   all   respects   as   if   transferee   had originally   been   party   in   place   of   the consumer   who   shall   henceforth   be discharged   from   all   liabilities   under   or   in respect thereof.’  Hence   your   request   for   reduction cannot be done as per agreement.” 10. Heard   learned   Counsel   for   the   parties   and have carefully gone through the record. 13 11. From   perusal   of   the   communication   dated 08.11.2007,   it   is   clear   that   the   application   of   the respondent   for   reduction   of   load   has   been   rejected   in terms of Clause 9(B) of the agreement, treating the date of commencement of the agreement to be 7/12.07.2007 and   only   by   considering   the   provision   of   determination of   the   agreement,   which   could   not   have   been   without giving   notice   of   less   than   12   calendar   months.     It   is clear   that   the   said   communication/order   does   not consider the provisions of the Regulations of 2005 with regard   to   reduction   of   load,   but   only   treats   the application for reduction of load to be an application for determination of the agreement. 12. Chapter   9   of   the   Regulations   of   2005   deals with   the   enhancement   and   reduction   of   contract demand/sanctioned   load.     Regulation   9.1   deals   with enhancement   of   contract   demand/sanctioned   load, whereas   Regulation   9.2   deals   with   the   reduction   of contract demand/sanctioned load.   14 13. Just   as   the   consumer   has   the   liberty   of getting   its   load   enhanced   under   Regulation   9.1,   the reduction of contract demand/sanctioned load can also be   prayed   for   and   decided   in   terms   of   Regulation   9.2. The proviso to Regulation 9.2.1, no doubt, provides that no reduction of load shall be allowed before expiry of the initial   period   of   agreement,   which   is   three   years   in   the present case. The question would be whether the initial agreement  is  to  be  considered  for  such  purpose,  or  the subsequent agreements.  14. Regulation   9.2.6   of   the   Regulations   of   2005 provides for execution of a supplementary agreement for reduction   of   contract   demand/sanctioned   load   of   the consumer. Similarly, for enhancement of load also, even if   a   fresh   agreement   may   have   been   executed   between the parties, the same could be treated as nothing but a supplementary   agreement   of   the   initial   agreement   by which   the   electricity   connection   was   granted   for   a particular   load.   Clause   2(l)   of   the   Regulations   also 15 defines   “contract   demand”   to   be   demand   mutually agreed in the agreement  or agreed through other written communication ,   meaning   thereby   that   for   variation   of the   contract   demand   execution   of   a   fresh   agreement   is not   essential  and   the  same   can  be   done  otherwise   also by mere written communication.  15.  It   is   noteworthy   that   the   Jharkhand   State Electricity Board (‘the Board’) is a monopoly supplier of electricity   which   has   laid   down   its   own   terms   and conditions, regarding which the consumer has no say or choice but to sign on the dotted lines, if it wants of get electricity   load   varied   for   running   its   industry.   The Board is an instrumentality of the State. It has to be fair and   reasonable.   If   the   Regulations   provide   for   contract load   to   be   varied   even   through   a   written communication,   then   in   our   considered   view,   in   all fairness,   though   fresh   agreements   may   have   been executed   at   the   stage   of   enhancement   of   load   of   the same electricity connection, the same cannot be treated 16 as   anything   but   an   extension/amendment   or modification   of   the   initial   agreement   granting   the electricity   connection,   which   in   the   present   case   would be   the   agreement   dated   14.04.2004.   On   the   dictates   of the   Board,   the   consumer   may   have   been   required   to sign   fresh   agreements   for   each   enhancement   of   load, but   the   enhancement   being   for   the   same   electricity connection   which   still   continues,   it   would   merely   be amendment of the initial agreement. This would also be in consonance with the provisions of the Regulations of 2005, which have to be liberally interpreted in favour of the consumer.  16.   Reverting   to   the   order   dated   08.11.2007, which  was impugned  in the  writ petition,  we are  of the opinion   that   the   Board   has   gone   wrong   in   treating   the application   dated   20.09.2007   of   the   respondent   for reduction   of   load   to   be   that   for   determination   of   the agreement   under   Clause   9B   of   the   agreement,   which application,   in   fact,   ought   to   have   been   considered 17 under   Regulation   9.2   of   the   Regulations   of   2005. Further, we are unable to accept the submission of the learned Counsel for the appellant that the application of the   respondent   for   reduction   of   load   was   within   the period   of   three   years,   because   as   we   have   discussed hereinabove,   the   agreement   to   be   considered   in   the present   case   is   the   initial   agreement   dated   14.04.2004 and not the subsequent agreement dated 07.07.2007.   17. The   judgments   of   this   Court   rendered   in Bihar   State   Electricity   Board,   Patna   and   Others   v. M/s.   Green   Rubber   Industries   and   Others ,   (1990)   1 SCC   731,   Orissa   State   Electricity   Board   v.   Orissa Tiles   Limited ,  (1993)   Supp.  3   SCC  481,   Andhra   Steel Corporation Ltd. and Others  v.  Andhra Pradesh State Electricity   Board   and   Others,   (1991)   3   SCC   263   and Jharkhand State Electricity Board & Others  v  Laxmi Business and Cement Company Private Limited and Another , (2014) 5 SCC 236 as have been relied upon by 18 learned   counsel   for   the   parties,   are   distinguishable   on facts,   in   as   much   as   they   all   relate   to   minimum guarantee charge, and that too under the old Electricity Act of 1910, as is so in the first three cases.  18. In view of the aforesaid, we are of the opinion that the application of the respondent dated 08.11.2007 ought   to   have   been   allowed   by   the   Board   in   terms   of Regulation   9.2   of   the   Regulations   of   2005,   treating   the application to be beyond the period of three years from the date of the execution of the initial agreement dated 14.04.2004,   by   which   the   electricity   connection   of   the respondent had been initially granted. 19. While dismissing the appeal, we are not going into   the   question   as   to   whether   the   provisions   of Regulation   9.2.1   are   discriminatory,   arbitrary   and against   the   public   policy,   as   has   been   held   by   the Jharkhand   High   Court   vide   its   judgment   dated 23.07.2008. 19 20. The   appeal   is,   accordingly,   dismissed.     No order as to costs. 21. The   application   of   the   respondent   dated 20.09.2007   for   reduction   of   contract   load/sanctioned load   from   4000   KVA   to   1325   KVA   would   be   deemed   to have   been   allowed   under   the   provisions   of   Regulation 9.2 of the Regulations of 2005, and the respondent shall be entitled to all consequential benefits. ………..………………………………..J                      (L. NAGESWARA RAO)                           ………..……………………………....J (VINEET SARAN) New Delhi        April 30, 2021.