>
Title: Need to withdraw the decision to convert the status of Kayamkulam Power Station and maintain its earlier status as a power station dedicated to Kerala–Laid.
SHRI K. FRANCIS GEORGE (IDUKKI): The Kayamkulam Thermal Generating Station with 359.58 MW capacity is envisaged as a dedicated power station to Kerala and Kerala State Electricity Board had entered into a PPA with NTPC on 6-1-1995 for availing entire power generated from the Station. Due to the unviability of paying the full fixed charges due to the hike in the price of Naphtha by Kerala State alone, an arrangement was entered for sharing the fixed charges of the station between TNEB and KSEB and since then KSEB is availing only 180 MW of power from the station. Now the Union Ministry of Power has directed the Southern Region Power Committee to discuss the issue of allocation of power from the station to Karnataka and Andhra Pradesh by converting the status of Kayamkulam Station as a dedicated power plant to a Central Generating Station which will deprive Kerala the major share of power from the Station.
This will aggravate the power crisis faced by Kerala due to failure of monsoon and reduction of the Central Pool allocation and so I request the Government to reverse the above decision with regard to Kayamkulam Thermal Station.