IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.238 of 2008
THE STATE OF BIHAR & ORS
Versus
M/S GANGOTRI ELECTROCASTING LTD.
-----------
For the Appellant : M/S. Nilu Agrawal, G.A. 10 & Nirmala
Kumari, J.C. to G.A. 10
For the Respondents: Mr. S. D. Sanjay & Mr.Suraj Samdarshi
————
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
————
nd
Dated, the 2 July, 2008.
Appeal is admitted.
Mr. S. D. Sanjay waives service for the sole respondent.
In this view of the matter, notice need not be issued to the respondent.
Re: I.A. No. 1926 of 2008
Until further orders, operation of the impugned orders
dated 30.5.2007 and 10.9.2007 shall remain stayed. However, the
appellants are directed to re-calculate the admissible power subsidy at
the rate of 15 Paise per Unit under clause 6(ii)(b) of the Industrial
Incentive Policy, 1993 on commencement of the production from
8.6.1995 after installation of first furnace in accord with the policy of
1993. For the purpose of re-calculation of power subsidy, as directed
above, we permit the sole respondent to furnish complete material
before appellant no. 4 within one month from today. Appellant no. 4
shall consider the said material and pass appropriate order as early as
possible and, in no case, later than two months from the date of
-2-
receipt of the material from the sole respondent. As per the said
order, if any further payment is required to be made to the respondent
towards power subsidy, the same shall be made within one month
thereafter.
It is made clear that the aforesaid exercise is without
prejudice to the contentions of the respondent in opposition to the
appeal. The I.A. stands disposed of.
R. M. Lodha, CJ
Kishore K. Mandal, J
AMIN/-