High Court Kerala High Court

Western India Cottons Ltd vs Kseb on 2 April, 2007

Kerala High Court
Western India Cottons Ltd vs Kseb on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7757 of 1998(W)



1. WESTERN INDIA COTTONS LTD.
                      ...  Petitioner

                        Vs

1. KSEB
                       ...       Respondent

                For Petitioner  :SRI.U.K.RAMAKRISHNAN

                For Respondent  :SRI.R.K.VENU NAYAR, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                                 KURIAN JOSEPH, J.

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

                               O.P.NO.7757 OF 1998

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

                     Dated this the 2nd day of April 2007


                                       JUDGMENT

The issue raised in this writ petition pertains to the

billing method adopted during February and March 1998.

Inviting reference to the judgment dated 8.8.2006 in

O.P.9174/98, it is submitted that since the petitioner herein

also has not consumed electricity exceeding 70% of the

average consumption, billing for the imported energy is

unwarranted. I quash the impugned bills to the extend of

imposition of EREB rates, since it is submitted that the

petitioner had limited the consumption to 70% at the relevant

time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

jes