IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.C. No. 813 of 2011
with
W.P.C. No. 814 of 2011
1. M/s JMT Auto Ltd................. Petitioner (In WPC No. 813/2011)
2. M/s JMT Auto Ltd. (Unit2)...... Petitioner (In WPC No. 814/2011)
Versus
Jharkhand State Electricity Board & Ors.........Respondents. (In both cases)
......
Coram: Hon'ble Mr. Justice R.K.Merathia
......
For the Petitioner : Mr. S.L.Agrawal, Advocate
For the Respondents : Mr. V.K.Prasad, Advocate
......
3/19.04.2011
At the outset, Mr. V.K.Prasad, learned counsel appearing for
the respondents Jharkhand State Electricity Board, submitted that the
matter is pending before the Supreme Court and, therefore, both these
cases may be listed thereafter.
On this, Mr. Agrawal, learned counsel appearing for the petitioner in
both the cases, submitted that during pendency of these cases at least the
amount of fuel surcharge, recovered from the petitioners from January
2004 to April 2004, may be refunded as the fuel surcharge was itself
abolished from January 2004. He submitted that this position has been
admitted in Para25 of the counter affidavit, filed on behalf of J.S.E.B. on
11/04/2011, though it is stated that such amount will be adjusted in
consumer’s bill on proper verification. He further submitted that the
petitioners have severed their relationship with the Board from 2008 and,
thereafter, they shifted to other licensee and, therefore, adjustment will not
be practical.
The statements made in the counter affidavit could not be disputed by
Mr. Prasad. However, he submitted that it is not know whether such
amount has already been paid/adjusted or not.
In the circumstances, the respondent no. 2General ManagercumChief
Engineer, Singhbhum Area, Cooperative Building, Bistupur, Jamshedpur is
directed to refund the amount of fuel surcharge recovered from the
petitioners from January 2004 to April 2004 within four weeks from today,
if not already paid/adjusted.
For other prayer, let these cases go out of list with liberty to the parties
to mention for listing of the same after the order is passed by the Supreme
Court.
Let a copy of this order be handed over to Mr. V.K.Prasad, as prayed.
(R.K.Merathia, J)
Mukund/