Jharkhand High Court
M/S Jharkhand Ispat Private Li vs Union Of India & Ors on 1 August, 2011
1
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C ) No. 4097 of 2011
With
W.P.(C) Nos. 4073, 4080, 4086, 4094, 4090, 4085, 4089, 4114, 4092, 4107,
4103, 4108, 4104, 4099, 4132, 4163, 4110, 4245, 4190, 4088, 4087, 4197, 4223
of 2011
M/s Gautam Ferro Alloys (WPC 4097 of 2011)
M/s. Bihar Foundry & Castings ( WPC 4073 of 2011)
M/s. Atbir Industries Co. Ltd. ( WPC 4080 & 4086 of 2011)
M/s. Atbir Hitech Pvt. Ltd. ( WPC 4094 of 2011)
M/s. Bir Steels Pvt. Ltd. ( WPC 4090 of 2011)
M/s. Shivam Iron & Steel Co. ( WPC 4085 & 4089 of 2011)
M/s. Sundaram Ferrotech Pvt. Ltd. ( WPC 4114 of 2011)
M/s. Lall Iron & Steels Co. Ltd. ( WPC 4092 of 2011)
M/s. Naiyadih Hitech Pvt. Ltd. ( WPC 4107 of 2011)
M/s. Santpuria Alloys Pvt. Ltd. ( WPC 4103 of 2011)
M/s. Mongia Steel Ltd. ( WPC 4108 of 2011)
M/s. Saluja Steel & Power ( WPC 4104 of 2011)
M/s. Balaji Electrosteels ( WPC 4099 of 2011)
M/s. Bishwanath Ferro Alloys ( WPC 4132 of 2011)
M/s. Puja TMT Plant Pvt. Ltd. ( WPC 4163 of 2011)
M/s. Jai Durga Iron (P) Ltd.( WPC 4110 of 2011)
M/s. Hanuman Alloys Pvt. Ltd. ( WPC 4245 of 2011)
M/s. MDA Projects India Pvt. Ltd. ( WPC 4190 of 2011)
M/s. Alok Steel Industries ( WPC 4088 of 2011)
M/s. Jharkhand Ispat Pvt. Ltd. ( WPC 4087 of 2011)
M/s. Hindustan Malleables ( WPC 4197 of 2011)
M/s. Bhuwania Associates Pvt. Ltd. ( WPC 4223 of 2011)
... ... Petitioners
Versus
Union of India and others (in all cases )... Respondents
Coram : HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.UPADHYAY
For the petitioner(s) : Mr. N. K. Pasari
For U.O.I. : M/s. Mokhar Khan, Y. N. Mishra & T. N. Mishra
For the D.V.C. : M/s. R.S. Mazumdar & S. Choudhary
----
Order No. 2 Dated 1st August,2011.
Heard learned counsel for the parties.
Issue notice to the respondent no. 2 only as the learned
counsel for the respondents no.1 and 3 have already put in appearance and they
have already been served copies of the writ petitions.
Heard the learned counsel for the parties on the interim
relief.
2
Learned counsel for the petitioners submitted that the
Damodar Valley Corporation ( DVC) , a company engaged in generation and
transmission of electricity did not apply for revision of tariff for long and
ultimately, the Central Electricity Regulatory Commission directed the DVC to
submit proposal for tariff upon which only on 26.10.2009 the DVC submitted a
petition for prescribing the tariff. It is submitted that the petition filed was
defective. However, during pendency of that petition since 26.10.2009, all of a
sudden on 23.6.2011 by exercising powers under Regulation 5 of the Central
Electricity Regulatory Commission(Terms & Conditions of Tariff)(1st Amendment)
Regulation 2009, the Commission increased the tariff by the interim order. It is
submitted that the petitioners have challenged the validity and virus of the
Regulation 5(4) of the aforesaid Regulation, 2009 and have preferred the writ
petitions because of the violation of the principles of natural justice inasmuch as
the impugned order has been passed without notice to the petitioners, the
consumers and that too, of such interim nature fastening liabilities upon the
petitioners with retrospective effect. It is also submitted that the order impugned
is absolutely illegal and is in violation of the principles of natural justice as it is a
non speaking order and it contains no reasons for enhancing the tariff and that
too from April, 2009-14.
Learned counsel appearing for the DVC submitted that
except the petitioners, all others have started paying the tariff in accordance with
the order dated 23.6.2011. It is also submitted that it is clear from Regulation 5 of
the aforesaid Regulations 2009 that not only under the provisions of Regulation
5, but also as per section 94(2) of the Electricity Act, the Commission has the
power to pass an interim order with regard to the revision of tariff. Learned
counsel for the DVC further submitted that it is also specifically provided that in
case the revision of tariff is not maintained finally, the amount paid by the
consumers can be adjusted against future liability for which DVC can be saddled
with interest which too can be adjusted against future liabilities of the
consumers.
3
It is also submitted by the learned counsel for the
respondent that after this interim order, the final order is required to be passed
within a period of 120 days.
Prima facie, there are facts which are not in dispute that a
petition for tariff revision was filed on 26.10.2099. Admittedly, no notice was
served upon the petitioners before passing the interim oder in spite of filing of
objection against tariff proposal submitted by the DVC as stated by the learned
counsel for the DVC that reply has already been filed, ( which is not correct
according to the learned counsel for the writ petitioners ) and further more, the
interim order has been passed and made effective retrospectively in the matter
which was pending before the Commission since 2009. If the issue if required
to be decided within 120 days, then, what was the reason for passing such an
order of increase of tariff from retrospective effect and, therefore, it requires
consideration.
In the aforesaid facts and circumstances, meanwhile, the
respondent DVC is restrained from recovering any amount in pursuance of the
impugned order dated 23.6.2011 from the petitioners, up to 24th August, 2011.
Requisites, etc. for issue of notice in two sets, returnable on
24.8.2011
, be filed by tomorrow upon which, process be issued and one set be
given to the learned counsel for the petitioners for issue of the notice by speed
post.
(Prakash Tatia, ACJ.)
Ambastha/- ( D.N. Upadhyay, J.)