High Court Madras High Court

M/S.Muthukumarasam Textiles Ltd vs The Chairman on 25 February, 2010

Madras High Court
M/S.Muthukumarasam Textiles Ltd vs The Chairman on 25 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:    25-02-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.3912 of 2010 and
M.P.No.1 of 2010

M/s.Muthukumarasam Textiles Ltd.,
Rep. By its Manager Manikandan,
SF.No.67, Ponnivadi Village,
Dharampuram Taluk, Erode District.			.. Petitioner.

Versus

1. The Chairman,
Tamil Nadu Electricity Board,
Anna Salai, Chennai.

2.The Member (Distribution),
Tamil Nadu Electricity Board,
Anna Salai, Chennai.

3.The Superintending Engineer,
Udumalpet Electricity Distribution Circle,
Tamil Nadu Electricity Board,
Udumalpet.							.. Respondents.


PRAYER: Petition filed under Article 226 of the Constitution of India, praying for a Writ of Mandamus, directing the respondents to consider the representation of the petitioner, dated 22.2.2010, to the first and second respondent and to extend the time for making payment under the bill, dated 31.1.2010, in respect of Service Connection No.HTSC No.317, by three weeks from 26.2.2010.

		For Petitioner 	: Mr.S.M.Sathish for
					   Mr.Sai Bharath

		For Respondents  : Mr.A.Selvendran (R1 & R2)
					   MR.J.Ravindran (R3)

O R D E R

This writ petition has been filed praying for a Writ of Mandamus to direct the respondents to consider the representation of the petitioner, dated 22.2.2010, to extend the time for making payment of the amount due under the bill, dated 31.1.2010, in respect of the Service Connection No.HTSC No.317.

2. The learned counsels appearing for the respondent Tamil Nadu Electricity Board had stated that in case of belated payment the petitioner is liable to pay the belated payment surcharge, along with the amount due under the bill, dated 31.1.2010.

3. Accordingly, the petitioner is granted fifteen days time, from today, to pay the amount due under the bill, dated 31.1.2010, in respect of the Service Connection No.HTSC No.317, along with the belated payment surcharge that would be due on the said amount. Till such time, the respondents are directed not to disconnect the power supply, in respect of the Service Connection No.HTSC No.317. If the petitioner fails to pay the amounts, as stated above, it would be open to the respondents to take appropriate action, in respect of the Service Connection No.HTSC No.317, as per law.
The writ petition is disposed of, with the above directions. No costs. Consequently, connected miscellaneous petition is closed.

csh

To

1. The Chairman,
Tamil Nadu Electricity Board,
Anna Salai, Chennai.

2.The Member (Distribution),
Tamil Nadu Electricity Board,
Anna Salai, Chennai.

3.The Superintending Engineer,
Udumalpet Electricity Distribution Circle,
Tamil Nadu Electricity Board,
Udumalpet