High Court Jharkhand High Court

M/S Jmt Auto Ltd. vs Jharkhand State Electricity Bo on 19 April, 2011

Jharkhand High Court
M/S Jmt Auto Ltd. vs Jharkhand State Electricity Bo on 19 April, 2011
          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 Manager­
cum­Chief   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/­