IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11750 of 2010(P)
1. M/S.INDSIL HYDRO POWER AND MANAGANSEE
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE SPECIAL OFFICER (REVENUE),
3. KERALA STATE ELECTRICITY REGULATORY
For Petitioner :SRI.MATHEWS K.UTHUPPACHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/04/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 11750 OF 2010
.........................................................................
Dated this the 6th April , 2010
J U D G M E N T
The prayer of the petitioner is for a direction to the first
and second respondents to consider and pass appropriate orders
on Exts.P5 and P7 to P10 representations as promised in Ext.
P6 and to issue all future bills with respect to the petitioner’s unit
at Palakkad on the basis adopted in Ext.P2 bill for December,
2009 till the dispute projected in Exhibits P5 and P7 to P10 is
finally settled.
2. Heard the learned Standing Counsel for the Board as
well.
3. Considering the limited nature of the relief sought for ,
this Court does not propose to go into the merits of the case.
4. Accordingly, the first and second respondents are
directed to consider and pass appropriate orders on Exts. P5
and P7 to P10 representations preferred by the petitioner in
W.P.(C) No. 11750 OF 2010
2
accordance with law, as expeditiously as possible, at any rate,
within a period of one month from the date of receipt of a copy of
the judgment . ( The first respondent Board is represented by
the Secretary though wrongly mentioned as Board represented
by the Chairman.)
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk