Court No. - 10 Case :- WRIT - C No. - 34853 of 2010 Petitioner :- M/S Shamli Steels (Pvt.) Limited & Another Respondent :- Pvvnl & Another Petitioner Counsel :- B.C. Rai Respondent Counsel :- Pankaj Kumar Shukla Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
At the very outset, learned counsel for the petitioners submits that to resolve
the same issue, other petitions are pending in which interim protection has
been given. Orders passed in several writ petitions are annexed with the
present writ petition.
Connect this writ petition with Writ Petition No.16338 of 2008.
Counter affidavit may be filed by Sri P.K.Shukla, learned counsel for the
respondents by the next date of listing.
Following the interim order passed by this Court it is directed that in the
meantime, the respondents are restrained from withdrawing the load factor
rebate already admissible to the petitioners under the tariff on the ground of
non-payment of additional security and the said rebate shall not be denied to
the petitioners only on the ground of the amount of additional security in
further bills. This will be subject to final decision of the writ petition.
Order Date :- 15.6.2010
VPC