IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 30-10-2008 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.1784 of 2003 Maharaja Kalaiarangam (P) Ltd. rep. by its Director, K.Paramasivam No.119, Bhavani Road, Erode-638 004. .. Petitioner. Versus 1.Tamil Nadu Electricity Board rep. by its Chairman, 800, Anna Salai, Chennai-2. 2.The Chief Engineer, Non Conventional Energy Sources, Tamil Nadu Electricity Board, 800, Anna Salai, Chennai-2. 3.The Member (Generation) Tamil Nadu Electricity Board 800, Anna Salai, Chennai-2. .. Respondents. Prayer: This petition has been filed seeking for a writ of Mandamus, directing the first respondent to adjust 2,95,816 units of energy generated by wind energy generation bearing WF HT SC No.6 of CEDC/South, Coimbatore by wheeling to the Maharaja Sathyam Industries (P) Ltd. in HT.SC.No.74 EEDC, Erode after deducting 5% of the energy fed by the wind mill towards wheeling charges. For Petitioner : Mr.V.Sanjeevi For Respondents : Mr.A.Selvendran O R D E R
Heard the learned counsel appearing on behalf of the petitioner and the learned counsel appearing on behalf of the respondents.
2. Though the prayer sought for by the petitioner in the present writ petition is for a larger relief, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the representation of the petitioner, dated 8.4.2002, is directed to be disposed of by the first respondent, on merits, within a specified period.
3. The learned counsel appearing on behalf of the respondents, has no objection for such an order being passed by this Court.
4. In view of the submissions made by the learned counsels appearing on either side, without going into the merits of case, the first respondent is directed to dispose of the representation, dated 8.4.2002, on merits and in accordance with law, within a period of 12 weeks from the date of receipt of a copy of this order, if it has not been disposed of till date. The petitioner is directed to furnish to the first respondent a copy of the representation, dated 8.4.2002, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.
Index:Yes/No 30-10-2008
Internet:Yes/No
csh
To
1. The Chairman,
Tamil Nadu Electricity Board rep.
800, Anna Salai, Chennai-2.
2.The Chief Engineer,
Non Conventional Energy Sources,
Tamil Nadu Electricity Board,
800, Anna Salai, Chennai-2.
3.The Member (Generation)
Tamil Nadu Electricity Board
800, Anna Salai, Chennai-2.
M.JAICHANDREN,J.
csh
Writ Petition No.1784 of 2003
30-10-2008