High Court Kerala High Court

Sunder Wheat Roller Flour Mills … vs Kerala State Electricity Board on 28 November, 2007

Kerala High Court
Sunder Wheat Roller Flour Mills … vs Kerala State Electricity Board on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14284 of 2006(A)


1. SUNDER WHEAT ROLLER FLOUR MILLS PVT.
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. SPECIAL OFFICER (REVENUE),

3. DEPUTY CHIEF ENGINEER, K.S.E.B.,

4. ASSISTANT ENGINEER, K.S.E.B.,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/11/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                            -------------------------

                  WP(C) Nos. 14284, 26408 of 2006,

                 9173, 18153, 19728 & 19866 of 2007

                       ---------------------------------

             Dated, this the 28th day of November, 2007


                                J U D G M E N T

All these petitions are filed by the industries, which are closed.

In most of the cases the supply of electricity was disconnected and

installations were dismantled. The Government gave some incentives

like waiver of MD charges to such industries, which started production

by 30/06/2007. Petitioners did not avail the benefit. According to the

petitioners, even though they approached the Government, they were

not granted connection on account of non-clearance of previous

arrears. I do not think there is anything in these cases that requires

adjudication by this Court. Since the Government has to encourage

re-starting of closed industrial units, it is for the Government and the

KSEB to co-ordinate with each other and consider the proposal for re-

starting the industries and if there are bona fide cases, the

Government and the Board can extend the time for payment and lay

down all other conditions for restoring electricity supply. Petitioners

are free to make representation with their proposals for re-starting

the industrial unit and subject to Government Orders KSEB can

demand part or full clearance of arrears for restoring connections.

These writ petitions are closed with the above observation.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg