Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Sree Satyanarayana Spinning ... vs Eastern Power Distribution ...
2021 Latest Caselaw 1924 AP

Citation : 2021 Latest Caselaw 1924 AP
Judgement Date : 21 May, 2021

Andhra Pradesh High Court - Amravati
M/S Sree Satyanarayana Spinning ... vs Eastern Power Distribution ... on 21 May, 2021
Bench: Lalitha Kanneganti
[ 3240 ]

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

FRIDAY, THE TWENTY FIRST DAY OF MAY,
TWO THOUSAND AND TWENTY ONE

:PRESENT:
IA No. 1 OF 2021

IN
WP NO: 10454 OF 2021

  

Between:

M/s Sree Satyanarayana Spinning Mills Ltd., A Company incorporated under the
Companies Act, 1956 Having its Corporate Office at Venkatarayapuram, Tanuku West
Godavari District, Andhra Pradesh. Rep. by its Senior Accounts Officer
...Petitioner
(Petitioner in WP 10454 OF 2021
on the file of High Court)
AND

1. Eastern Power Distribution Company of Andhra Pradesh Limited, Rept.:by its
_ Managing Director Balayya Sastri Layout, Seethammadhara, Visakhapatnam,
Andhra Pradesh 530001.

2. Senior Accounts Officer, Operation Circle Eastern Power Distribution Company
of Andhra Pradesh Limited Balayya Sastri Layout, Seethammadhara, |
Visakhapatnam, Andhra Pradesh 530001 .

3. M/s. Andhra Pradesh Gas Power Corporation Ltd., Having its registered office at
201, My Home, Sarovar Plaza, Near Secretariat, Saifabad: Hyderabad, 'Andhra
Pradesh, Represented by its Managing Director.

_.Respondents
(Respondents in-do-)

Counsel for the Petitioner : Sri V.R.N.Prasanth for M/s INDUS LAW FIRM | a
Counsel for the Respondent Nos.1 & 2:SRI METTA CHANDRA SEKHARA,RAO --

Petition under Section 151 CPC praying that in the circumstances stated in the
affidavit filed in support of the petition, the High Court may be pleased to direct the
Respondents 1 and 2 not to disconnect the electricity power supply to the Petitioner's
service connection No. ELR 088 on the ground of non-payment of the dues pertaining to.
the power generated by the 3 respondent and further restrain them from excluding the -.
power supplied by the 3" respondent to the Petitioner in future HT bills, pending
disposal of WP No.10454 of 2021, on the file of the High Court. |

|
The court while directing issue of notice to the Respondents herein to show
cause as to why this application should not be complied with, made the following
order.(The receipt of this order will be deemed to be the receipt of notice in the case).

ORDER: |

"This writ petition is filed questioning the action of respondents 1 and 2 in
not giving credit to the power generated by the 3 respondent and threatening
the petitioner with disconnection of power supply to the petitioner's service
connection No.ELR 088 on the ground of non-payment of the dues pertaining to
the power generated by the 3" respondent as illegal and arbitrary. :

Sri V.R.N.Prashanth, learned counsel appearing on behalf of the petitioner
submits that earlier the 3rd respondent herein i.e. APGPCL has filed W.P.No. 1521
of 2021 questioning the action of respondent in billing their shareholders at their
rates in respect of the power generated by petitioner therein and supplied to their
shareholders. He submits that this Court by order dated 22.01.2021 has passed

Sane "
 

| : 2

.

an interim order directing the respondents to give credit to the electricity/power generated and supplied by the petitioner therein to their shareholders as per MOU-I dated 17.10.1988 and MOU-II dated 19.04.1997 in the CC bills raised by the respondents against the shareholders of the petitioner therein.

& -

Learned counsel submits that in spite of interim order passed by this Court on 22.01.2021, the respondents are insisting the petitioner to pay the entire amount on the ground that the Open Access Agreement was not entered with the Discoms. He submits that 3 respondent herein has earlier filed W.P.No.13182 of 2015 seeking a direction to the respondents not to insist the petitioner or other shareholders to enter into Long Term Open Access Agreement in terms of Regulation No.2 of 2005 and 2 of 2006, wherein an interim order was passed on 29.04.2015 directing the respondents not to take any further steps by means of stopping the discharge of energy subject to the condition of the petitioner paying wheeling charges, if any due.

'Learned counsel for the petitioner submits that in view of orders passed by this Court in W.P.No.13182 of 2015 and subsequent writ petition filed by the 3™ respondent herein i.e. W.P.No.1512 of 2021, the action of the respondents in insisting to pay the entire amount is in deliberate violation of the interim orders passed by this Court.

|

'On the other hand, Sri Metta Chandra Sekhara Rao, learned Standing Counsel for respondents 1 and 2 submits that in view of judgment of the Apex Court in Civil Appeal No.4569 of 2003 dated 29.11.2019, the 3¢ respondent has to enter into Open Access Agreement with Discom/AP Transco. However, learned standing counsel does not dispute the fact that there was an interim direction by this Court to the respondents not to insist the 3 respondent to enter into Open Access Agreeement. He submits that they have already filed vacate stay petition in the W.P.No.1512 of 2021.

Having heard the learned counsel on either side, this Court is of the view that until and unless the interim orders granted by this Court in the above writ petitions are vacated, the respondents cannot insist the 3" respondent to enter into Long Term Open Access Agreement and consequently, insist the petitioners to pay the entire bill amount without deducting the energy generated by the 3° respondent.

'Hence, there shall be interim direction to the respondents 1 and 2 not to disconnect the electricity supply to the petitioner's service connection No.ELR 088 on the ground of non-payment of the dues pertaining to power generated by the 3 respondent and also the respondents 1 and 2 shall not exclude the power supplied by the 3 respondent to the petitioner in future HT Bills until further orders.

| 'Post after Summer Vacation, 2021 along with W.P.No.1512 of 2021."

|

-Sd/-K.TataRao : /ITRUE COPY// ASSISTANT REGISTRAR

To,

1. jEastern Power Distribution Company of Andhra Pradesh Limited, Rept. by its 'Managing Director Balayya Sastri Layout, Seethammadhara, Visakhapatnam, Andhra Pradesh 530001.

2. Senior Accounts Officer, Operation Circle Eastern Power Distribution Company of Andhra Pradesh Limited Balayya Sastri Layout, Seethammadhara, Visakhapatnam, Andhra Pradesh 530001

3. M/s. Andhra Pradesh Gas Power Corporation Ltd., Having its registered office at '201, My Home, Sarovar Plaza, Near Secretariat, Saifabad, Hyderabad, Andhra Pradesh, Represented by its Managing Director. (Addresses 1 to 3 By RPAD)

For SECTION MPFrICER

i

4, One CC to M/s Indus Law Firm [OPUC] .

5. One CC to Sri Metta Chandra Sekhar Rao, Standing Counsel [OPUC]

6. One spare copy MM

HIGH COURT

LKJ

DATED:21/05/2021

IA No. 1 OF 2021 IN WP NO: 10454 OF 2021

INTERIM DIRECTION

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter