IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2339 of 2007(D)
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. THE CHAIRMAN,
3. THE CHIEF ENGINEER(THERMAL & COMMERCIAL)
4. THE SPECIAL OFFICER(REVENUE),
Vs
1. WESTERN INDIA COTTONS LTD.,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/02/2009
O R D E R
J.B.KOSHY,Ag.C.J. & V.GIRI, J
--------------------------------
W.A.Nos.2339, 2345 & 2387 of 2007
--------------------------------
Dated this 2nd day of February, 2009
JUDGMENT
Koshy (Ag.C.J.)
In view of the decision of the Division Bench in Writ
Appeal No.808/1998, the appeals are liable to be
dismissed. The observation that the proposal to levy penal
charges should be published in the Gazette is carried on
is not necessary for deciding the case, as consequent
upon the establishment of the Electricity Regulatory
Commission, the said issue has become irrelevant. We see
no infirmity in the conclusions arrived at by the learned
single Judge. Writ appeals are accordingly dismissed.
J.B.KOSHY,
Acting Chief Justice
V.GIRI,
Judge
mrcs