IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14284 of 2006(A)
1. SUNDER WHEAT ROLLER FLOUR MILLS PVT.
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. SPECIAL OFFICER (REVENUE),
3. DEPUTY CHIEF ENGINEER, K.S.E.B.,
4. ASSISTANT ENGINEER, K.S.E.B.,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
WP(C) Nos. 14284, 26408 of 2006,
9173, 18153, 19728 & 19866 of 2007
---------------------------------
Dated, this the 28th day of November, 2007
J U D G M E N T
All these petitions are filed by the industries, which are closed.
In most of the cases the supply of electricity was disconnected and
installations were dismantled. The Government gave some incentives
like waiver of MD charges to such industries, which started production
by 30/06/2007. Petitioners did not avail the benefit. According to the
petitioners, even though they approached the Government, they were
not granted connection on account of non-clearance of previous
arrears. I do not think there is anything in these cases that requires
adjudication by this Court. Since the Government has to encourage
re-starting of closed industrial units, it is for the Government and the
KSEB to co-ordinate with each other and consider the proposal for re-
starting the industries and if there are bona fide cases, the
Government and the Board can extend the time for payment and lay
down all other conditions for restoring electricity supply. Petitioners
are free to make representation with their proposals for re-starting
the industrial unit and subject to Government Orders KSEB can
demand part or full clearance of arrears for restoring connections.
These writ petitions are closed with the above observation.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg