Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Usha Martin Limited vs Jharkhand State Electricity Board
2025 Latest Caselaw 2026 Jhar

Citation : 2025 Latest Caselaw 2026 Jhar
Judgement Date : 27 January, 2025

Jharkhand High Court

M/S Usha Martin Limited vs Jharkhand State Electricity Board on 27 January, 2025

Author: Deepak Roshan
Bench: Deepak Roshan
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         L.P.A No. 554 of 2015
                                --------
M/s Usha Martin Limited, a Company incorporated under the provisions
of Companies Act, 1956, having its Registered Office at -2A, Shake-
speare Sarani, Kolkata, P.O. & P.S. Shakespeare Sarani, District Kol-
kata (West Bengal) through its General Manager (Commercial) Sri N.K.
Patodia, Son of Late R.D. Patodia, Resident of Deputy Para, P.O. G.P.O,
P.S. Kotwali, District Ranchi                     ... ... Appellant

                                    Versus

Jharkhand State Electricity Board, having its Office at Opposite Nepal
House, P.O. & P.S. Doranda, District; Ranchi through its Chairman,
Nepal House, PO & P.S - Doranda, Dist - Ranchi ... ... Respondent

CORAM:               HON'BLE THE CHIEF JUSTICE
                HON'BLE MR. JUSTICE DEEPAK ROSHAN

For the Appellant                   : Mr. Biren Poddar, Sr. Advocate
                                      Mr. Piyush Poddar, Advocate
                                      Mr. Manav Poddar, Advocate
For the Respondent                  : Mr. Sachin Kumar, Advocate
                                    --------

23/Dated: 27.01.2025
M. S. Ramachandra Rao, C.J. (Oral)

1. The issue raised in this Letters Patent Appeal is covered by the judgment dated 31.08.2024 in L.P.A No. 305 of 2015 to which the appellant herein as well as respondent are also parties. Therefore, for reasons alike, this appeal is allowed in terms of the said order and in particular paragraph nos. 30 to 34 thereof which state as under:

"30. In this regard, we are of the view that Board was never deprived of fuel surcharge. The consumers kept paying at old rate as per direction of this Court. Moreover, in the impugned judgment, there was no direction that bills should be raised along with DPS.

Further, the decision relied on by the Respondents is also inaccurate as this would not be a case where there is no change in the rate of fuel surcharge calculated by the Board. Only if there was any interference / no reduction in the calculation of fuel surcharge made by the Board, it would be justified in levying D.P.S. However, as per the Board's own case, the benefit of Rs. 100 Crores has to be given which would result in downward revision of fuel surcharge.

Further, from discussions made hereinabove, it can be seen that calculation of fuel surcharge is totally inaccurate; accordingly, we hold that the same needs to be revised. Once the rates are revised,

the original bill will be deemed to be incorrect and there can be no question of levy of interest/DPS thereupon.

31. Hence, we deem it proper to allow the present batch of appeals. Accordingly, the impugned order passed by the writ court is quashed. Consequently, all the bills which has been impugned in the respective writ applications, are hereby, quashed.

It is ordered that the Bills is to be rework out and the rates of Fuel Surcharge be revised strictly in the line of what has been held by the Patna High Court and the Hon'ble Apex Court and also the finding given by us hereinabove on each and every issue; keeping in mind the fact of Bifurcation of Boards i.e. BSEB and JSEB, amount of Rs.100 Crore received from coal Company and the observation given by us on DPS.

32. For making the revised calculations, we hereby appoint three men committee headed by Hon'ble Mr. Justice Amitabh Kumar Gupta (Retd.), Jharkhand High Court along with two chartered accountants to be nominated by the Chairman of the committee from the names given by both the parties i.e. Board and the Consumers; to examine the calculations.

The committee after coming to the conclusion shall send the calculation to the Board which shall issue fresh Bills to the Consumers for its payment.

The professional fees of the Committee shall be decided by its Chairman and the same will be borne by the appellants.

33. Consequently, all these appeals are disposed of in the manner indicated herein above.

34. Pending I.As, in respective appeals, if any, are also closed."

2. Having regard to the fact that the matter is now left with three men committee to adjudicate, after making calculation and work out the rates of fuel surcharge as well as the liability of the individual consumers to pay such fuel surcharge, only in the event the appellant fails to pay the fuel surcharge as determined by the three men committee, the respondent can deny to the appellant the benefit of the load factor rebate under the provisions of the tariff order 2003-04.

3. This Letters Patent Appeal is disposed of accordingly.

4. Pending I.A, if any, also stands disposed of.

(M. S. Ramachandra Rao, C.J.)

(Deepak Roshan, J.)

Amit/Vedanti

 
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