Court No. - 2 Case :- WRIT - C No. - 38636 of 2010 Petitioner :- M/S Shyam Forgings Pvt. Ltd. Respondent :- Paschimanchal Vdyut Vitran Nigam Ltd. & Ors. Petitioner Counsel :- Mayank Agarwal Respondent Counsel :- Pankaj Kumar Shukla,A.N. Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,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 Shri Pankaj Kumar Shukla,
learned counsel appearing for the respondent nos. 3, 4 and 5 and
Shri A.N.Singh, learned counsel appearing for the respondent nos.
1 and 2 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.
List in the week commencing 2.8, 2010.
Order Date :- 7.7.2010
Ram Murti