High Court Kerala High Court

Bagawathi Melters Private … vs The Kerala Stte Electricity Board on 2 April, 2009

Kerala High Court
Bagawathi Melters Private … vs The Kerala Stte Electricity Board on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3366 of 2009(A)


1. BAGAWATHI MELTERS PRIVATE LIMITED,
                      ...  Petitioner

                        Vs



1. THE KERALA STTE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER, THE KERALA STATE

3. THE DEPUTY CHIEF ENGINEER, TRANSMISSION

4. THE ASSISTANT EXECUTIVE ENGINEER,220KV

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/04/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 3366 OF 2009 A
                 --------------------------------------
                 Dated this the 2nd April, 2009

                           JUDGMENT

Petitioner has approached this Court seeking a direction to

consider Ext.P9 and to energise industrial unit by giving power

supply at 110 KV voltage on the basis of Ext.P1 power

allocation. Ext.P1 dated 09.10.2002 is the allocation of power

subject to conditions. It is stated that the validity of the power

allocation was extended. It is stated that there is inaction in the

matter by the respondents. A Statement is filed.

2. Heard the learned counsel for the petitioner and the

learned standing counsel appearing for the respondent

Electricity Board. Learned standing counsel would submit that

actually the factory is not completed. He further submits that if

the petitioner produces the Completion Certificate by the

petitioner, the energisation approval from the Electrical

Inspectorate, the Licence issued by the Panchayat and the

Clearance by the Pollution Control Board, the power allocation

WPC.3366/09 A 2

will be effected at the earliest. Accordingly, the Writ Petition is

disposed of recording the submission of the learned standing

counsel.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge