High Court Kerala High Court

Sobha I.T.C. vs State Of Kerala on 20 October, 2009

Kerala High Court
Sobha I.T.C. vs State Of Kerala on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2289 of 2009()


1. SOBHA I.T.C., REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. STATE ELECTRICITY REGULATORY COMMISSION

3. KERALA STATE ELECTRICITY BOARD,

4. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/10/2009

 O R D E R
                                     P.R. RAMAN &
                   P.R. RAMACHANDRA MENON, JJ.
                ..............................................................
                              W.A.No. 2289 OF 2009
               .........................................................................
                  Dated this the 20thday of October, 2009


                                    J U D G M E N T

P.R. Raman J:

This appeal is filed against the common judgment dated 06.04.2009,

in W.P.(C) No. 27143 of 2008. The matter pertains to classification of

educational institutions under LT VII A commercial tariff. This Court has

disposed of the connected cases, as per common judgment dated

17.08.2009, in W.A.No. 1064 of 2009 and connected cases, in the following

lines:

“xx xx xx xx xx xx xx

22. For the various reasons stated as above, we

declare that inclusion of Self Financing Educational

Institutions under LT VII (A) as a commercial consumer

is bad in law in so far as such differentiation is not for

any of the grounds specified under Section 62(3) of the

Act. Accordingly, we allow all the Writ Appeals and the

Writ Petitions. They will be treated like falling under

Tariff VI until any new notification is issued in

accordance with law”.

W.A. No. 2289 of 2009

– 2 –

In the light of the above judgment, extending the benefit of

the judgment in W.A.No. 1064 of 2009 and connected cases to the

appellant herein, who is similarly placed, this Writ Appeal is disposed

of.

P.R. RAMAN,
JUDGE

P.R. RAMACHANDRA MENON,
JUDGE.

dnc