Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kerala State Electricity Board Ltd vs The Kerala State Electricity Appellate ...
2025 Latest Caselaw 8169 Ker

Citation : 2025 Latest Caselaw 8169 Ker
Judgement Date : 27 August, 2025

Kerala High Court

Kerala State Electricity Board Ltd vs The Kerala State Electricity Appellate ... on 27 August, 2025

                                                               2025:KER:65568
W.P(C).40116/23 and conn. cases         1

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 40116 OF 2023


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, ERNAKULAM CENTRAL, POWER HOUSE ROAD, ERANAKULAM,
              PIN - 682018

      3       FR. MATHEW SOJAN MALIEKKAL,
              PROCURATOR (FINANCIAL ADMINISTRATOR), ARCH DIOCESE OF
              VERAPOLY, LATIN ARCH BISHOP'S HOUSE, COCHIN, PIN - 682031


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025 ALONG WITH WP(C).2145/2024, 5460/2025 AND CONNECTED CASES,
THE COURT ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases            2


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 2145 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004

              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)


RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER/ASSESSING OFFICER,
              (UNDER SECTION 126 OF THE INDIAN ELECTRICITY CT), KERALA
              STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB DIVISION,
              KOTTIYAM, KOLLAM DISTRICT, PIN - 691571

      3       RONA K.R.,MANAGING DIRECTOR, M/S. SERAPHIN DEV IMPEX PVT.
              LTD., 79V/982, V-1111, V1112, CHANAKYAMUKKU, CHERIKONAM,
              MUKKHATHALA P.O., KOLLAM DISTRICT, PIN - 691577


              BY ADVS.
              SRI.C.K.KARUNAKARAN (SR.) FOR R3
              SRI.K.V.KRISHNAKUMAR
              SMT.SHIFNA MUHAMMED SHUKKUR
              SMT.KRISHNA SURESH
              SMT.MEKHA MANOJ


       THIS    WRIT    PETITION      (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases            3


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 5460 OF 2025


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION) VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       SRI. P.S JALAL,
              PUTHUKADAN HOUSE, P.P ROAD, PERUMBAVOOR, ERNAKULAM
              DISTRICT, PIN - 683542


              BY ADVS.
              SHRI.K.R.PRATHISH
              SHRI.P.K.SREEVALSAKRISHNAN



       THIS    WRIT    PETITION      (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                2025:KER:65568
W.P(C).40116/23 and conn. cases         4


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 12031 OF 2025


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, ERNAKULM
              DISTRICT, KOCHI, PIN - 682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER APPOINTED
              U/S.126 OF ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD,ELECTRICAL SUB DIVISION
              KOTTAYAM,KOTTAYAM DISTRICT, PIN - 686001

      3       THE ASSISTANT ENGINEER,
              P.H. SECTION, KERALA WATER AUTHORITY, KOTTAYAM DISTRICT,
              PIN - 686002

              SRI.B.PREMOD, SC


       THIS    WRIT    PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                2025:KER:65568
W.P(C).40116/23 and conn. cases         5


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 18763 OF 2025


PETITIONER/S:

      1       SAJEEV E.P, THE SECRETARY (ADMINISTARTION),
              AGED 52 YEARS
              KERALA STATE ELECTRICITY BOARD LIMITED, VYDYUTHI BHAVANAM,
              PATTOM, THIRUVANANTHAPURAM, PIN - 695004

      2       THE ASSISTANT EXECUTIVE ENGINEER,
              ELECTRICAL SUB-DIVISION, PALODE, THIRUVANANTHAPURAM, PIN -
              695562


              BY ADV SRI.RIJI RAJENDRAN


RESPONDENT/S:

      1       KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              VYTILLA, KOCHI, ERNAKULAM, KERALA, PIN - 682019

      2       M/S SHAMI FOODS,
              REPRESENTED BY ITS PROPRIETOR SHAMEER. E., MULLACHAL,
              PERINGAMMALA P.O, THIRUVANANTHAPURAM, PIN - 695562


              BY ADVS.
              SRI.A.RAJASIMHAN
              KUM.VYKHARI.K.U
              SRI.B. PREMOD, SC


       THIS    WRIT    PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                2025:KER:65568
W.P(C).40116/23 and conn. cases         6


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 24916 OF 2025


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION),VYDUDHI
              BHAVANAM,PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION,VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER U/S 126 OF
              THE ELECTRICITY ACT 2003),
              KERALA STATE ELECTRICITY BOARD LTD,ELECTRICAL SUB DIVISION,
              VALLOORKUNNAM,MUVATTUPUZHA, PIN - 686673

      3       M/S ACA POLYMERS,
              PAIPRA, MANARY (P/O),MUVATTUPUZHA, ERNAKULAM
              DISTRICT,REPRESENTED BY ITS MANAGING PARTNER SRI. JOPHY
              JOY., PIN - 686673


              BY ADV SRI.JESWIN P.VARGHESE


       THIS    WRIT    PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases            7


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 3468 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING AUTHORITY UNDER SECTION 126 OF THE ELECTRICITY),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, AYOOR, KOLLAM, PIN - 691533

      3       M/S. AISWARYA GRANITES,
              ELAVAMMOODU, ARKKANNOOR, KOLLAM, REPRESENTED BY ITS
              MANAGING PARTNER SRI. A.M. CHACKOCHAN, PIN - 691533


              BY ADVS.
              SHRI.JERRY GEEVARGHESE JOSE
              MS.JENCY SUSAN JOSE


       THIS    WRIT    PETITION      (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases            8


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 4025 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004

              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)


RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, KUTHUPARAMBA, KANNUR, PIN - 670643

      3       M.M. THOMAS,MANAGING DIRECTOR, M/S. MALABAR CONSTRUCTION
              MATERIALS PVT. LTD., EDAYAR, KOLAYAD (P.O.), KANNUR, PIN -
              670650


              BY ADVS. SRI.JOY C. PAUL
              SRI.BOBBY GEORGE
              SHRI.NOBLE GEORGE
              SHRI.ELDHOSE JOY
              SHRI.REEJO JOHNSON
              SHRI.VARGHESE K.


       THIS    WRIT    PETITION      (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases            9


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 4054 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER UNDER SECTION 126 OF THE ELECTRICITY
              ACT), KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, SULTHANPET, PALAKKAD, PIN - 678014

      3       P. NATARAJAN,
              MANAGING PARTNER, M/S. TOP IN TOWN CATERERS, OPP. KSRTC BUS
              STAND, PALAKKAD, PIN - 678014


              BY ADV SRI.R.HARISHANKAR


       THIS    WRIT    PETITION      (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                    2025:KER:65568
W.P(C).40116/23 and conn. cases            10


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 4743 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDYUTHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER UNDER SECTION 126 OF THE ELECTRICITY
              ACT), KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, CHENGAMANAD, ALUVA, ERNAKULAM DISTRICT, PIN -
              683578

      3       P.V. POULOSE,
              MANAGING PARTNER, M/S. PETTAYIL INDUSTRIES, KAPRASSERY,
              NEDUMBASSERY, ERNAKULAM DISTRICT, PIN - 683585


              BY ADV SRI.ARUN THOMAS


       THIS    WRIT    PETITION      (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                    2025:KER:65568
W.P(C).40116/23 and conn. cases            11


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                                  WP(C) NO. 8677 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER APPOINTED UNDER SECTION 126 OF
              ELECTRICITY ACT), KERALA STATE ELECTRICITY BOARD LTD.,
              ELECTRICAL SUB DIVISION, ERATTUPETTA, KOTTAYAM, PIN -
              686121

      3       MUHAMMED YASIR,MANAGING DIRECTOR, M/S. K.K. FLOUR MILLS,
              V/155, ELAPPUNKAL, KALATHUKADAVU, KOTTAYAM, PIN - 686579


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION      (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         12


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 40704 OF 2023


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY,(ADMINISTRATION) VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING AUTHORITY APPOINTED
              UNDER SECTION 126 OF THE KERALA ELECTRICITY ACT)
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, ERNAKULAM CENTRAL, ERNAKULAM, PIN - 682018

      3       SMT. V.A. KHADEEJA,
              W/O. LATE V.M. SEEDHI, VALIYAVEETTIL, CHERANELLORE, KOCHI,
              PIN - 682034


              BY ADV SMT.E.V.MOLY


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         13


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 13196 OF 2024


PETITIONER/S:

      1       KERALA STATE ELECTRICITY BOARD LIMITED,
              REPRESENTED BY ITS SECRETARY, VYDYUTHI BHAVANAM, PATTOM
              P.O., THIRUVANANTHAPURAM, PIN - 695004

      2       ASSISTANT EXECUTIVE ENGINEER,
              KSEB LTD., ELECTRICAL SUB DIVISION, KALAMASSERY, HMT COLONY
              (P.O.), ERNAKULAM DISTRICT, PIN - 683503


              BY ADV SHRI.ANTONY MUKKATH


RESPONDENT/S:

      1       SRIKRISHNAN R.,
              PARTNER, M/S. POPULAR CARBONIC INDUSTRIES, 8/640, ELOOR,
              UDYOGAMANDAL, ERNAKULAM DISTRICT, PIN - 683501

      2       KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              (CONSTITUTED UNDER SECTION 127 OF THE ELECTRICITY ACT 2003)
              CC.51/52, NEAR 110 KV SUB STATION, VYTTILA, KOCHI,
              REPRESENTED BY ITS SECRETARY, PIN - 682019


              BY ADVS. SRI.J.JULIAN XAVIER
              SRI.FIROZ K.ROBIN
              SRI.JOSE. V.V. (THENGATHARA)
              SRI.ROY JOSEPH
              SMT.ANIES MATHEW
              SHRI.NIRMAL KURIEN EAPEN
              SMT.THASNIEEM BADARUDEEN
              SHRI.THOMAS P.B.
              SRI.B.PREMOD, SC

       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         14


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 15798 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004

              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)


RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF THE KERALA ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, RANNY (S) P.O., PATHANAMTHITTA, PIN - 689672

      3       SMT. AJITHA JAYAN, W/O. JAYAN, PUTHENPURAYIL HOUSE,
              VALIYAKAVU P.O., RANNY, PATHANAMTHITTA, PIN - 689672


              BY ADVS. SHRI.P.SATHISAN
              SHRI.SHIBU B.S
              SHRI.BIJU P.PAUL
              SHRI.JAVED HAIDER
              SMT.AKSHARA RAJU
              SHRI.ABHIRAM SUNISH
              SMT.SOORYA MARIYA KURIAN


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         15


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 18225 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF THE ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, IRITTY, KANNUR (DT.), PIN - 670703

      3       SRI. ANAS K.T.,
              MANAGING PARTNER, ULIKKAL STONE CRUSHER, ULIKKAL, IV/114,
              KOLITHATTU, KANNUR (DT.), PIN - 670706


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         16


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 18683 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA E ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       THE ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF THE ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, IRITTY, KANNUR DISTRICT, PIN - 670703

      3       SRI. SUNNY CYRIAC,MANAGING PARTNER, FIVE STAR STONE
              CRUSHER& HOLLOW BRICKS, VIII320ABC, KEEZHUKUNNU, THONDIYIL,
              KANNUR DISTRICT, PIN - 670673


              BY ADVS.
              SHRI.N.SATHEESH
              SMT.PRIYA CAROL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         17


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 22765 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, ERNAKULAM
              DISTRICT, PIN - 682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER UNDER SECTION 126 OF THE ELECTRICITY
              ACT), KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, KALAMASSERY, HMT COLONY P.O., ERNAKULAM (DT), PIN
              - 683503

      3       SRI. G. MAHADEV,
              M/S. UNIWOOD PRODUCTS, INDUSTRIAL DEVELOPMENT
              AREA,KALAMASSERY, ERNAKULAM DISTRICT, PIN - 683503


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         18


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 23702 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTTILA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF KERALA ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, CHOTTANIKKARA, NEAR CHOTTANIKKARA TEMPLE, BY PASS
              ROAD, CHOTTANIKKARA, ERNAKULAM DISTRICT, PIN - 682312

      3       SRI. SHIJI THOMAS,
              PARTNER, M/S. JAS ALUMINIUM INDUSTRIES, 4/147, PEPPETHY,
              PAZHOOR, ERNAKULAM DISTRICT, PIN - 682312


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         19


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 26787 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF THE KERALA ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, THIRUVAMBADY, KOZHIKODE, PIN - 673603

      3       SRI. ABU P.,
              MALABAR STONE CRUSHER, 19/356, MUDOOR, PUTHOOR, KOZHIKODE,
              PIN - 673582


              BY ADVS. SRI.P.M.ZIRAJ
              SHRI.IRFAN ZIRAJ



       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         20


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 28436 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDYUTHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER UNDER
              SECTION 126 OF KERALA ELECTRICITY ACT),
              KERALA STATE ELECTRICITY BOARD LTD., ELECTRICAL SUB
              DIVISION, BALUSSERY, KOZHIKODE DISTRICT, PIN - 673612

      3       SRI. PETER JOSEPH,MANAGING DIRECTOR, M/S. J&P SAND AND
              AGGREGATES INTERNATIONAL PVT. LTD., ERAMANGALAM, BASLUSSERY
              P.O., KOZHIKODE DISTRICT, PIN - 673612


              BY ADVS.
              SRI.ARUN THOMAS
              SMT.LEAH RACHEL NINAN


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         21


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 30368 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              KERALA STATE ELECTRICITY BOARD LTD,ELECTRICAL SUB DIVISION,
              AREECODE,MALAPPURAM (DT), PIN - 673639

      3       SRI. SURAKATHULLA K,
              M/S S.R GRANITES PRODUCTS, THEKKINCHUVADU, PATHANAPURAM,
              MALAPPURAM DISTRICT, PIN - 673639


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         22


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 30405 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUTHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              KERALA STATE ELECTRICITY BOARD LTD, ELECTRICAL SUB
              DIVISION,KOZHENCHERY, PATHANAMTHITTA DISTRICT, PIN - 689641

      3       SMT. SUSAN SHAJI,
              W/O SHAJI MATHEW,PROPRIETRESS, WYNAD EXPORTS,KOZHENCHERY
              EAST P.O,PATHANAMTHITTA DISTRICT, PIN - 689641


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         23


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 36087 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY, VYDUDHI BHAVANAM, PATTOM,
              THIRUVANANTHAPURAM, PIN - 695004

              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE


RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER APPOINTED UNDER SECTION 126 OF THE
              ELECTRICITY ACT),KERALA STATE ELECTRICITY BOARD LTD,
              ELECTRICAL SUB DIVISION, PARASSALA, THIRUVANANTHAPURAM, PIN
              - 695502

      3       DR. BINDHU.M.G,
              PROPRIETOR,M/S. SARASWATHY HOSPITAL, PAVATHIYAN VILA,
              PARASSALA,THIRUVANANTHAPURAM (DT), PIN - 695502


              BY ADVS. SRI.ARUN THOMAS
              SHRI.NOEL NINAN NINAN
              SHRI.ADEEN NAZAR
              SMT.RAIHAN K.A.
              SHRI.SREERAJ S. RAJARAM


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         24


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 36103 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM,PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER (ASSESSING OFFICER APPOINTED
              UNDER SECTION 126 OF THE ELECTRICITY ACT)
              KERALA STATE ELECTRICITY BOARD LTD,ELECTRICAL SUB
              DIVISION,KANJIKODE, PALAKKAD DISTRICT, PIN - 678621

      3       SRI. ELANGOVAN R,
              MANAGING DIRECTOR,M/S. SHASTHAA STEELS PVT LTD,NIDA,
              KANJIKODE,PALAKKAD DISTRICT, PIN - 678621



       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         25


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 36944 OF 2024


PETITIONER/S:

              THE KERALA STATE ELECTRICITY BOARD,TD.,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       ASSISTANT EXECUTIVE ENGINEER * DELETED,
              (ASSESSING OFFICER APPOINTED UNDER SECTION 126 OF THE
              ELECTRICITY ACT, 2003),KERALA STATE ELECTRICITY BOARD
              LTD,ELECTRICAL SUB DIVISION,ERATTUPETTA, KOTTAYAM
              DISTRICT . R2 IS DELETED FROM PARTY ARRAY AS PER ORDER
              DATED 11.11.2024 IN WP(C)., PIN - 686121

      3       SRI. SHIHAB.C.S,
              MANAGING PARTNER,BISMILLAH METAL CRUSHER,NADAKKAL PO,
              ERATTUPETTA,KOTTAYAM DISTRICT, PIN - 686121


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                               2025:KER:65568
W.P(C).40116/23 and conn. cases         26


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 38896 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION), VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SRI.RAJU JOSEPH (SR.)
              SHRI.JOSEPH JOSE




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       *THE ASSISTANT EXECUTIVE ENGINEER,*
              (ASSESSING OFFICER APPOINTED UNDER SECTION 126 KERALA
              ELECTRICITY ACT, 2003),KERALA STATE ELECTRICITY BOARD
              LTD,ELECTRICAL SUB DIVISION,ERNAKULAM CENTRAL, POWER HOUSE
              ROAD,ERNAKULAM*DELETED (R2 IS DELETED FROM PARTY ARRAY
              AS PER ORDER DATED DATED 11-11-2024 IN WPC 38896/2024), PIN
              - 682018

      3       SRI. SABU JOHNY,
              MANAGING DIRECTOR,M/S. EVM PASSENGER CARS INDIA
              (P)LTD,3/276A, B, CHERANELLUR, ERNAKULAM, PIN - 683544


              BY ADVS.
              SRI.RENJITH B.MARAR
              SMT.LAKSHMI.N.KAIMAL
              SRI.P.RAJKUMAR
              SRI.KESHAVRAJ NAIR
              SHRI.BIJU VIGNESWAR
                                                                2025:KER:65568
W.P(C).40116/23 and conn. cases        27

              SHRI.ARUN POOMULLI
              SHRI.ABHIJITH SREEKUMAR
              SHRI.ABHIRAM.S.
              SMT.GAADHA SURESH
              SRI.T.K.BABU



       THIS    WRIT    PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                 2025:KER:65568
W.P(C).40116/23 and conn. cases         28


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                 THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

          WEDNESDAY, THE 27TH DAY OF AUGUST 2025 / 5TH BHADRA, 1947

                              WP(C) NO. 39307 OF 2024


PETITIONER/S:

              KERALA STATE ELECTRICITY BOARD LTD,
              REPRESENTED BY ITS SECRETARY (ADMINISTRATION),VYDUDHI
              BHAVANAM, PATTOM, THIRUVANANTHAPURAM, PIN - 695004


              BY ADVS.
              SRI.C.JOSEPH ANTONY
              SHRI.JOSEPH JOSE
              SRI.RAJU JOSEPH (SR.)




RESPONDENT/S:

      1       THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY,
              CC 51/52, NEAR 110 KV SUB STATION, VYTILLA, KOCHI, PIN -
              682019

      2       *ASSISTANT EXECUTIVE ENGINEER,
              (ASSESSING OFFICER UNDER SECTION 126 OF THE ELECTRICITY
              ACT),KERALA STATE ELECTRICITY BOARD LTD, ELECTRICAL SUB
              DIVISION,VANDIPERIYAR, IDUKKI DISTRICT* DELETED,R2 IS
              DELETED FROM THE PARTY ARRAY AS PER ORDER DATED 11-11-2024
              IN WPC 39307/2024), PIN - 685533

      3       MALANADU SERVICE CO-OPERATIVE BANK LTD,
              NO.K-340, VAGAMON,ELAPPARA P.O, IDUKKI (DT),REPRESENTED BY
              ITS SECRETARY, PIN - 685501


              BY ADV SRI.JOSE J.MATHAIKAL


       THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
18.08.2025, ALONG WITH WP(C).40116/2023 AND CONNECTED CASES, THE COURT
ON 27.08.2025 DELIVERED THE FOLLOWING:
                                                                   2025:KER:65568
W.P(C).40116/23 and conn. cases         29

                            MOHAMMED NIAS C.P., J.
           ...................................................................................
           W.P(C) Nos.40116 & 40704 of 2023, 2145, 3468, 4025,4054,
              4743, 8677, 13196, 15798, 18225, 18683, 22765, 23702,
           26787, 28436, 30368, 30405, 36087, 36103, 36944, 38896 &
                39307 of 2024, 5460, 12031, 18763 &24916 of 2025
           ..................................................................................
                     Dated this the 27th day of August, 2025


                                   JUDGMENT

In all these cases, KSEB challenges the orders passed by the

Kerala State Electricity Appellate Authority in appeals preferred by

consumers against the orders passed by them under Section 126 of the

Electricity Act, 2003. The Appellate Authority, by the impugned orders,

after finding that an unauthorised load was connected, devised a method

for computing the amounts payable, which the Board challenges in all

these cases.

2. In W.P(C) No.40116/2023, the Kerala State Electricity Board

challenges the Ext.P7 order passed by the Kerala State Electricity Appellate

Authority dated 10.08.2023 in Appeal No.10/2023. This writ petition is

treated as the leading case.

3. The brief facts in W.P(C) No. 40116/2023 relevant for disposal 2025:KER:65568 W.P(C).40116/23 and conn. cases 30

of the case are as follows:-

M/s. Ashis Super Mercato, an HT IVA consumer (Consumer No.

1355460032581, LCN 18/7086) under the 2nd respondent, was found to

have an unauthorised additional load of 34.384kW during a surprise

inspection by the Anti Power Theft Squad (APTS) on 25.11.2022. The

consumer's sanctioned load was 61.198kW, and a provisional assessment

order was issued on 03.12.2022, which was later finalised on 21.12.2022,

rejecting the objections raised by the 3rd respondent. The 3rd respondent

challenged this final order before the 1st respondent Appellate Authority,

which confirmed the finding of unauthorised load but directed that fixed

charges be calculated based on the formula of Recorded Maximum Demand

multiplied by the ratio of Unauthorised Additional Load to Total

Connected Load, also allowing credit for current charges remitted.

4. The Electricity Board argues that the said direction

contravenes Section 126 of the Electricity Act and the relevant judgments

of the Courts. They also contend that the 3rd respondent is assessed under

the tariff rates mandated by the Kerala State Electricity Regulatory

Commission (KSERC), which is the sole authority for determining

electricity charges, and once determined, such rates bind both the Board 2025:KER:65568 W.P(C).40116/23 and conn. cases 31

and consumers. The Appellate Authority, constituted under Section 127 of

the Electricity Act, is obligated to adhere to the provisions and regulations

of the Act and cannot interpret tariff regulations, yet it improperly

devised a new method for assessing unauthorised usage.

5. Furthermore, the 3rd respondent did not contest the

assessment prescribed under Section 126, and the Appellate Authority's

findings lack legal grounding and ignore proper guidelines set forth by

KSERC, particularly regarding the power factor used for conversions. The

Appellate Authority acknowledged the unauthorised usage but failed to

follow the statutory mandate of making a proper assessment provided

under Section 126(5) of the Electricity Act. Additionally, the Appellate

Authority's concerns regarding the power factor--currently set at 0.9--are

unfounded, as it has no authority to challenge the KSERC's regulatory

specifications. This Court in KSEBL vs. Aluva Rubex (2019 2 KLT 266) held

that connecting additional equipment/load without approval constitutes

unauthorised use, leading to consequences under Section 126. However,

the Appellate Authority disregarded this and ignored that Sections 126 and

127 of the Electricity Act form a self-contained framework.

6. The details of the other writ petitions are given in the table 2025:KER:65568

below:

  Sl      Writ Petition
                                                         Details
 No.         Number

              WPC No.             The petitioner KSEB challenges the Ext.P7 order
            2145/2024             dated 02.09.2023 of the Appellate Authority
            Kerala State          setting aside Ext. P4 final assessment order
         Electricity Board        dated   26.12.2022      issued   against    the   3rd
          Limited v. The          respondent consumer on the ground that the
  1.
            Kerala State          Appellate        Authority   acted     beyond     its
             Electricity          jurisdiction by adopting a new method of
             Appellate            assessment contrary to Section 126 of the Act
          Authority and           and KSERC tariff regulations.
              Others.


The petitioner KSEB challenges the Ext.P11 order dated 24.08.2023 of the Appellate Authority setting aside Ext. P3 final assessment WPC No. order dated 14.02.2020 issued against the 3rd 2 3468/2024 respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

WPC No. 3 The petitioner KSEB challenges the Ext.P9 order

dated 01.08.2023 of the Appellate Authority 2025:KER:65568

setting aside Ext. P6 final assessment order dated 24.09.2022 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 07.10.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 28.11.2022 issued against the 3rd WPC No. 4 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 23.08.2023 and Ext. P8 corrigendum to Ext.P7 dated 07.09.2023 of the Appellate WPC No. Authority setting aside Ext. P4 final assessment

15798/2024 order dated 03.12.2022 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act 2025:KER:65568

and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 27.10.2023 and Ext. P8 corrigendum to Ext.P7 dated 05.12.2023 of the Appellate Authority setting aside Ext. P4 final assessment WPC No. order dated 24.12.2022 issued against the 3rd

18683/2024 respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 31.10.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 07.01.2023 issued against the 3rd WPC No. 7 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order

dated 04.08.2023 of the Appellate Authority setting aside Ext. P4 final assessment order 2025:KER:65568

dated 18.11.2022 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 24.08.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 23.12.2022 issued against the 3rd WPC No. 9 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P6 order dated 06.12.2023 of the Appellate Authority setting aside the final assessment order dated 20.02.2023 issued against the 3rd respondent WPC 10 consumer on the ground that the Appellate

Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

2025:KER:65568

The petitioner KSEB challenges the Ext.P3 order dated 18.10.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 07.01.2023 issued against the 3rd WPC No. 11 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 21.12.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 20.02.2023 issued against the 3rd WPC No. 12 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P8 order dated 08.12.2023 of the Appellate Authority WPC No. setting aside Ext. P4 final assessment order

23702/2024 dated 10.01.2023 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of 2025:KER:65568

assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P8 order dated 15.12.2023 of the Appellate Authority setting aside Ext. P5 final assessment order dated 22.12.2022 issued against the 3rd WPC No. 14 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P8 order dated 07.11.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 06.12.2022 issued against the 3rd WPC No. 15 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order

dated 30.11.2023 of the Appellate Authority setting aside Ext. P4 final assessment order 2025:KER:65568

dated 09.01.2023 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P9 order dated 07.10.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 26.11.2022 issued against the 3rd WPC No. 17 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P9 order dated 31.01.2024 of the Appellate Authority setting aside Ext. P6 final assessment order dated 02.03.2023 issued against the 3rd WPC No. 18 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

2025:KER:65568

The petitioner KSEB challenges the Ext.P12 order dated 18.10.2023 of the Appellate Authority setting aside Ext. P4 final assessment order dated 03.01.2020 issued against the 3rd WPC No. 19 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P8 order dated 23.03.2024 of the Appellate Authority setting aside Ext. P4 final assessment order dated 31.03.2023 issued against the 3rd WPC No. 20 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P9 order dated 12.01.2024 of the Appellate Authority WPC No. setting aside Ext. P4 final assessment order

39307/2024 dated 14.12.2022 issued against the 3rd respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of 2025:KER:65568

assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 31.01.2024 of the Appellate Authority setting aside Ext. P4 final assessment order dated 27.03.2023 issued against the 2nd WPC No. 22 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 27.06.2024 of the Appellate Authority setting aside Ext. P4 final assessment order WPC No. dated 29.07.2023 issued against the consumer on

12031/2025 the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P18

order dated 02.07.2024 of the Appellate Authority setting aside Ext. P4 final assessment order dated 04.03.2023 issued against the 2nd 2025:KER:65568

respondent consumer on the ground that the Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

The petitioner KSEB challenges the Ext.P7 order dated 04.07.2024 of the Appellate Authority setting aside Ext. P4 final assessment order dated 01.06.2023 issued against the 3rd WPC No. 25 respondent consumer on the ground that the

Appellate Authority acted beyond its jurisdiction by adopting a new method of assessment contrary to Section 126 of the Act and KSERC tariff regulations.

7. Opposing the writ petitions filed by the Electricity Board, the

respondents/consumers argued and supported the calculation directed by

the Appellate Authority in the impugned orders. They assert that tariffs

are determined based on demand charges calculated from the recorded

maximum demand, and not the connected load. Inappropriately, the

Assessing Officer converted the unauthorised load of 34.384 kW into kVA

using a power factor of 0.9, which is not a measure of energy. The 2025:KER:65568 W.P(C).40116/23 and conn. cases 42

assessment should instead reflect the recorded maximum demand, as

stipulated by the tariff order. According to Regulation 2(32) of the

Electricity Supply Code, demand charges are based on either contract

demand or maximum demand, whichever is higher. The respondents

contend that the assessment incorrectly determined unauthorised load as

39 kVA, undermining the tariff order, which clearly states that billing

demand should be the higher of recorded maximum demand in kVA or

75% of the contract demand. They contend that the tariff does not provide

for penalties based on connected load, and that the Appellate Authority

has consistently supported this view, which is also reflected in past Board

Orders and regulations allowing for the regularisation of additional load

rather than penalisation.

8. The respondents also questioned the mahazars used for

assessment, including the inclusion of damaged equipment and issuing

multiple inconsistent final orders. This has led to assessments extending

beyond the 12-month limit, which the Appellate Authority corrected by

limiting liability to proportionate fixed and energy charges based on

actual demand impact. They further differentiate between Low Tension

(LT) and High Tension (HT) consumers, asserting that HT consumers are 2025:KER:65568 W.P(C).40116/23 and conn. cases 43

billed based on maximum demand as chosen by them, allowing for a lower

contract demand compared to connected load. The diversity factor, which

varies by installation, explains the differences between connected load and

contract demand. The fixed charges for LT consumers are considerably

lower than those for HT consumers. As HT consumers already pay based on

a percentage of recorded demand, imposing additional penalties for

unauthorised loads, akin to LT consumers, is inconsistent with the tariff

regulations and is illegal and unjust.

9. Heard Sri. Raju Joseph, instructed by Sri. Joseph Antony for the

KSEB/writ petitioner, Sri.Jose Mathaikal appearing for the 3 rd respondent

in W.P.(C) No. 40116/2023, W.P.(C) No. 8677/2024, W.P.(C) No. 18225/2024,

W.P.(C) No. 22765/2024, W.P.(C) No. 23702/2024, W.P.(C) No. 30368/2024,

W.P.(C) No. 30405/2024, W.P.(C) No. 36944/2024, W.P.(C) No. 39307/2024,

Smt. E.V. Moly in W.P.(C) No. 40704/2023, Sri. N. Satheesh in W.P.(C) No.

18683/2024, Sri. Arun Thomas in W.P.(C) No. 4743/2024, W.P.(C) No.

28436/2024, W.P.(C) No. 36087/2024, Sri. C.K.Karunakaran in W.P.(C) No.

2145/2024, Sri. Jerry Geevarghese Jose in W.P.(C) No. 3468/2024,

Sri.R.Harishankar in W.P.(C) No. 4054/2024, Sri. P.Sathisan in WP(C) No.

15798/2024 and Sri. Ranjith B Marar in W.P.(C) No. 38896/2025.

2025:KER:65568

10. The learned Senior Counsel appearing for the Board, Sri. Raju

Joseph, instructed by Sri. Joseph Antony argues that the order itself shows

that the findings were not based on the arguments by the parties but were

by an independent research of the Appellate Authority. The same is

quoted by the Appellate Authority, in its order as follows:-

"The question here is whether the conversion of UAL from

KW to KVA, by applying an average power factor of 0.9,

which is a fictitious quantity, is justifiable / legally valid

for the assessment of fixed charges, when the Recorded

Maximum Demand, which is a measured real quantity, is

readily available. Considering the above, this Authority

has decided to conduct a detailed technical and logical

analysis on the subject. This is the need of the hour, being

the Hon'ble Supreme Court of India, in its judgment dated

16.12.2022 in SLP 7886 of 2018, has held that the

provisions of Section 126, read with Section 127 of the Act

2003 become a Code in themselves. It specifically provides

the method of computation of the amount that a

consumer would be liable to pay for excessive

consumption of electricity and for the manner of

conducting assessment proceeding."

2025:KER:65568 W.P(C).40116/23 and conn. cases 45

11. The learned Senior Counsel also argued that the Appellate

Authority, being a creature of the statute, namely the Electricity Act, 2003,

is bound by the Electricity Act and the Regulations framed thereunder. The

Appellate Authority has no power to interpret the Regulations; they are

bound to follow the mandate of the Regulations. In this case, the

Electricity Regulatory Commission is the authority empowered to frame

regulations in regard to terms and for the determination of Tariff under

Section 61 of the Act, and also to issue Tariff Orders under Section 64(3) of

the Act. Invoking the said power, the Commission used to issue a Schedule

of Tariff and Terms and Conditions for the retail supply of Electricity

periodically. As per the Kerala Electricity Supply Code, once a Tariff order

is issued, it is binding on all concerned. According to the Tariff order,

Demand-Based Tariff Customers at the LT level and HT & EHT consumers

are bound to pay the energy charges on kWh and fixed charges on kVA

basis. It is stated in the Tariff Code that for the purpose of conversion from

kVA to KW or vice versa, an average power factor of 0.9 shall be taken. The

connected load obtained by examining different equipment is expressed in

KW. Therefore, in order to get the equivalent kVA, it shall be divided by

0.9. The energy charges can be obtained from the energy meter expressed 2025:KER:65568 W.P(C).40116/23 and conn. cases 46

in kWh.

12. The Appellate Authority ventured to find out the logic of

applying the power factor and found that dividing by the power factor is

illogical, and therefore, calculations shall be made on the basis of Kilowatt

and not kilovolt-ampere. The main challenge in these writ petitions is the

said finding of the Appellate Authority. The Appellate Authority also found

fault with the method of assessment of the unauthorised load as a

proportion of the recorded maximum demand to the ratio of the

Unauthorised Additional Load to the Total Load. It is to be seen that when

unauthorised additional Load is found, the proportionate energy

consumption is calculated by dividing total consumption by total load and

multiplying by the additional load. It is only simple arithmetic.

Nevertheless, the Appellate Authority went into several factors which are

neither germane to the issue nor within the purview of the power of the

Appellate Authority. Based on the above findings, the appellate authority

set aside the final assessment orders and directed the Assessing officers to

rework the amount and issue fresh demands. While doing so, the Appellate

Authority also interfered with the quantum of unauthorised load detected

by the inspection team and also with the period of assessment without any 2025:KER:65568 W.P(C).40116/23 and conn. cases 47

legal or factual backing. The Writ petitions have been filed challenging the

above aspects.

13. The learned counsel appearing for the

consumers/respondents tried to support the findings of the appellate

authority by contending that the method adopted by it was perfectly in

tune with the Act and the regulations. It is argued that the provisional

orders and the final assessment order issued under Section 126 of the

Electricity Act were under challenge before the appellate authority, and

therefore, there was nothing wrong in the appellate authority considering

whether the computation was correct and rendering the findings.

Therefore, they contend that the ultimate conclusion arrived at by the

appellate authority is legal, and therefore, no interference is warranted in

these writ petitions.

14. It is trite that our adversarial system of adjudication is

defined by engaged parties and relatively passive judges, where the parties

delineate the issues in dispute and the judge renders a decision on those

matters. Sua sponte decision-making--where a judge independently raises

and resolves new issues not brought forth by the parties--undermines the

integrity of this adversarial framework. In this system, parties cannot be 2025:KER:65568 W.P(C).40116/23 and conn. cases 48

relegated to a secondary role, and a passive, neutral judge must not, and

cannot, be perceived as an advocate for either party or any specific

outcome. Attempting to don the mantle of advocate while resolving a

dispute jeopardises the essential roles that each participant must assume.

The peril of dispensing with the distinct roles of litigant and judge is most

apparent in the realm of sua sponte decision-making, whereby the judge

introduces a new issue on their own motion, absent any prompting from

the parties involved.

15. The principle of party presentation underscores not only the

belief that the parties are best positioned to advance their legal interests

but also the conviction that courts, as "neutral arbiter[s]," should refrain

from acting as advocates for any particular result. As expressed by Justice

Ginsburg, "courts do not, or should not, sally forth each day looking for

wrongs to right. We wait for cases to come to us, and when they do, we

normally decide only the questions presented by the parties."

16. It is clear that the Appellate Authority had not formulated any

issues for consideration nor heard the Electricity Board on the conclusions

it made. Though the learned counsel appearing for the

respondents/consumers argued that they had disputed the quantification 2025:KER:65568 W.P(C).40116/23 and conn. cases 49

made by the Board in proceedings under Section 126, as noticed in the

Appellate Authority order in W.P(C) No. 40116/2023, the Board could not

give its version to support the quantification made in the orders impugned

before the Appellate Authority.

17. Under such circumstances, I am not inclined to sustain the

orders of the Appellate Authority. Accordingly, without any expression on

the merits of the matter, all the writ petitions are allowed, and the orders

passed by the Appellate Authority are set aside as under:-

i. The orders of the Appellate Authority impugned in the writ petitions,

to the extent they are against the Board, are set aside.

ii. The findings of the Appellate Authority that unauthorised loads

exist, within the meaning of Section 126 of the Electricity Act, are

upheld.

iii.However, the Appellate Authority will rehear the question of

computation of the amounts to be paid by consumers consequent to

the finding of unauthorised load, and also the period for which such

amounts are to be paid.

iv.The Appellate Authority will also formulate the questions/issues for

consideration and pass fresh orders after hearing both sides, in 2025:KER:65568 W.P(C).40116/23 and conn. cases 50

accordance with the law.

v. If the Appellate Authority proposes to rely on any material that has

not been furnished by either party, such material must be disclosed

to the parties, and they should be afforded an opportunity to present

their views on it before the final order is passed.

vi.Orders as directed above shall be passed within four months from

the date of receipt of a copy of the judgment.

The impugned orders are quashed as above. The writ petitions are

allowed as above.

Sd/-


                                                MOHAMMED NIAS C.P.
                                                     JUDGE

okb/
                                                              2025:KER:65568
W.P(C).40116/23 and conn. cases         51

                            APPENDIX OF WP(C) 2145/2024

PETITIONER EXHIBITS

Exhibit-P1                  TRUE COPY OF THE SITE MAHAZAR DATED 16.11.2022
Exhibit-P2                  TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER

DATED 30.11.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT DATED 19.12.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 26.12.2022 PASSED BY THE 4TH RESPONDENT Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL NO.29/2023, DATED....01.2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE REPORT/OBJECTION DATED 06.02.2023 FILED BY 2ND RESPONDENT IN APPEAL NO.29/2023, BEFORE THE APPELLATE AUTHORITY Exhibit-P7 TRUE COPY OF THE ORDER DATED 02.09.2023 PASSED BY THE APPELLATE AUTHORITY IN APPEAL NO.29/2023 RESPONDENT EXHIBITS

Exhibit R3 (a) True Copy of letter dated 07.12.2022 and copies of purchase bills of additional machinery submitted before Assessing Officer.

Exhibit R3 (b) Demand Notice issued to 3rd Respondent by the Petitioner for the period November 2021 to November 2022.

                                                             2025:KER:65568
W.P(C).40116/23 and conn. cases         52

                            APPENDIX OF WP(C) 5460/2025

PETITIONER EXHIBITS

Exhibit P1                  TRUE COPY OF THE SITE MAHAZAR DATED 23.02.2023
Exhibit P2                  TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER
                            DATED 27.02.2023
Exhibit P3                  TRUE COPY OF THE OBJECTION FILED BY THE 2ND

RESPONDENT BEFORE THE ASSESSING OFFICER DATED 03.03.2023 Exhibit P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 27.03.2023 BY THE 2ND RESPONDENT Exhibit P5 THE TRUE COPY OF THE MEMORANDUM OF APPEAL FILED AS APPEAL NO. 140/2023 ALONG WITH DETAILED STATEMENT FACTS DATED 25.04.2023, FILED BY THE 2ND RESPONDENT BEFORE THE 1ST RESPONDENT ON 27.04.2023 Exhibit P6 TRUE COPY OF THE OBJECTION/STATEMENT OF FACTS DATED 04.05.2023 SUBMITTED BY ASSESSING OFFICER BEFORE THE 1ST RESPONDENT Exhibit P7 TRUE COPY OF THE ORDER IN APPEAL NO.140/2023 DATED 31.01.2024 PASSED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 53

APPENDIX OF WP(C) 12031/2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE SITE MAHAZAR DATED 15.02.2023 Exhibit P2 TRUE COPY OF THE PROVISIONAL ORDER AND BILL DATED 10.04.2023 Exhibit P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT ASSESSING OFFICER DATED 17.05.2023 Exhibit P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 29.07.2023 PASSED BY THE 2ND RESPONDENT Exhibit P4(a) TRUE COPY OF THE BILL DATED 13.07.2023 ATTACHED ALONG WITH THE FINAL ASSESSMENT ORDER Exhibit P5 THE TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 13.09.2023 IN APPEAL NO.277/2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 07.10.2023 Exhibit P7 TRUE COPY OF THE ORDER DATED 27.06.2024 IN APPEAL NO.277/2023 OF THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 54

APPENDIX OF WP(C) 18763/2025

PETITIONER EXHIBITS

Exhibit - P1 TRUE COPY OF THE SITE MAHAZAR DATED 30.01.2023 Exhibit - P2 TRUE COPY OF PROVISIONAL ASSESSMENT BILL DATED 02.02.2023 Exhibit - P3 TRUE COPY OF THE OUTCOME OF HEARING ON 24.02.2023 Exhibit - P4 TRUE COPY OF THE FINAL ASSESSMENT BILL DATED 04.03.2023 Exhibit - P5 TRUE COPY OF THE SUBMISSION MADE BEFORE THE HON'BLE MINISTER OF ELECTRICITY FORWARDED FROM THE OFFICE OF THE MINISTER DATED 29.03.2023 Exhibit - P6 TRUE COPY OF THE APPLICATION MADE TO THE SOR DATED 07.07.2023 Exhibit - P7 TRUE COPY OF THE RECEIPT DATED 31.07.2023 FOR RS 2,00,000/-

Exhibit - P8 TRUE COPY OF THE RECEIPT DATED 15.09.2023 FOR RS. 1,90,000/-

Exhibit - P9 TRUE COPY OF THE RECEIPT DATED 18.09.2023 FOR RS. 8000/-

Exhibit - P10 TRUE COPY OF THE APPEAL FILED BY THE 2ND RESPONDENT DATED 21.09.2023 Exhibit - P11 TRUE COPY OF THE OBJECTION FILED BY THE RESPONDENTS DATED 18.11.2023 Exhibit - P12 TRUE COPY OF DEMAND LETTER FOR ADDITIONAL SECURITY DEPOSIT DATED 27.09.2019 Exhibit - P13 TRUE COPY OF THE APPLICATION REQUESTING FOR INSTALLMENT FACILITY DATED 07.02.2020. Exhibit - P14 TRUE COPY OF THE NOTICE TO REMIT THE AMOUNT DATED 14.02.2020 Exhibit - P15 TRUE COPY OF THE NOTICE DATED 03.02.2022 REQUESTING TO ENHANCE THE CONTRACT DEMAND Exhibit - P16 TRUE COPY OF THE NOTICE DATED 15.11.2022 REQUESTING TO ENHANCE THE CONTRACT DEMAND Exhibit - P17 TRUE COPY OF THE NOTICE DATED 17.12.2022 REQUESTING TO ENHANCE THE CONTRACT DEMAND Exhibit - P18 TRUE COPY OF THE ORDER OF THE APPELLATE AUTHORITY DATED 02.07.2024 IN APPEAL NO.


                                                              2025:KER:65568
W.P(C).40116/23 and conn. cases        55

                           APPENDIX OF WP(C) 24916/2025

PETITIONER EXHIBITS

Exhibit P1                  TRUE COPY OF THE SITE MAHAZAR DATED 28.04.2023

PREPARED BY THE SUB ENGINEER OF THE ELECTRICAL SECTION VELLOORKUNNAM Exhibit P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 02.05.2023 ISSUED BY THE 2ND RESPONDENT Exhibit P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT DATED 10.05.2023 Exhibit P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 01.06.2023 Exhibit P5 TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT FILED AS APPEAL NO 288 OF 2023 BEFORE THE 1ST RESPONDENT, DATED 23.06.2023 Exhibit P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT IN APPEAL NO 288 OF 2023 DATED 25.05.2024 Exhibit P7 TRUE COPY OF THE ORDER PASSED BY THE 1ST RESPONDENT IN APPEAL NO 288 OF 2023 DATED 04.07.2024 2025:KER:65568 W.P(C).40116/23 and conn. cases 56

APPENDIX OF WP(C) 3468/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHASAR PREPARED BY THE SUB ENGINEER, ELECTRICAL SECTION AYOOR, DATED 06.01.2020 Exhibit-P2 TRUE COPY OF THE PROVISIONAL BILL ISSUED UNDER SEC 126 OF THE ELECTRICITY ACT, DATED 18.01.2020 Exhibit-P3 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 14.02.2020 Exhibit-P4 TRUE COPY OF THE ORDER OF THE APPELLATE AUTHORITY IN APPEAL NO. 55/2020, DATED 25.03.2022 Exhibit-P5 TRUE COPY OF THE MAHASAR PREPARED BY THE SUB-

ENGINEER, ELECTRICAL SECTION, AYOOR DATED 06.06.2022 Exhibit-P6 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 13.06.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P7 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 11.07.2022 DEMANDING AN AMOUNT OF RS.58,37,432/-

Exhibit-P8 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 11.07.2022 DEMANDING AN AMOUNT OF RS.1,44,38,880/-

Exhibit-P9 TRUE COPY OF THE MEMORANDUM OF APPEAL FILED BY THE 3RD RESPONDENT CHALLENGING EXHIBIT-P7 AND P8 ORDERS OF THE 2ND RESPONDENT Exhibit-P10 TRUE COPY OF THE OBJECTION FILED BY THE 2ND RESPONDENT IN EXHIBIT-P9 APPEAL DATED 06.05.2023 Exhibit-P11 TRUE COPY OF THE APPELLATE ORDER PASSED BY THE 1ST RESPONDENT IN APPEAL NO. 83/2023 DATED 24.08.2023 2025:KER:65568 W.P(C).40116/23 and conn. cases 57

APPENDIX OF WP(C) 4025/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 17.10.2022 Exhibit-P2 TRUE COPY OF THE ORDER DATED 17.11.2022 Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 10.12.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 07.01.2023 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL IN APPEAL NO.76/2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT DATED 25.02.2023 Exhibit-P6 TRUE COPY OF THE OBJECTION DATED 24.03.2023 FILED BY 2ND RESPONDENT Exhibit-P7 TRUE COPY OF THE ORDER IN APPEAL NO 76 OF 2023 DATED 31.10.2023 ISSUED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 58

APPENDIX OF WP(C) 4054/2024

PETITIONER EXHIBITS

Exhibit-P1 ASSISTANT ENGINEER OF THE BIGBAZZAR ELECTRICAL SECTION. TRUE COPY OF THE SITE MAHAZAR DATED 21.10.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 31.10.2022 Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 05.11.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 18.11.2022 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT FILED BEFORE THE 1ST RESPONDENT AS

Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT IN APPEAL NO.114/2022 Exhibit-P7 TRUE COPY OF THE ORDER DATED 04.08.2023 IN APPEAL NO.114/2022 ISSUED BY THE 1ST RESPONDENT RESPONDENT EXHIBITS

Exhibit R-3(a) True copy of letter dated 03-11-2022 issued by 3rd respondent to Assistant Engineer, Electrical Section, Big Bazar, Palakkad Exhibit R-3(b) True copy of HT agreement dated 09-03-2023 executed between 3rd respondent and Deputy Chief Engineer, Electrical Circle, KSEB Ltd, Palakkad 2025:KER:65568 W.P(C).40116/23 and conn. cases 59

APPENDIX OF WP(C) 4743/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 12.10.2022 Exhibit-P2 TRUE COPY OF THE ASSESSMENT ORDER DATED 28.10.2022 PASSED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 03.11.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 28.11.2022 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT FILED BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION DATED 22.02.2023 FILED BY 2ND RESPONDENT Exhibit-P7 TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT IN APPEAL NO. 59 OF 2023 DATED 07.10.2023 RESPONDENT EXHIBITS

Exhibit R3(a) True copy of the BO (FB) N0.

2518/2013(KSEB/TRAC/S Code/R2/2009) dated 28.11.2013 Exhibit R3(b) True copy of the tariff order issued by the Regulatory Commission dated 25-06-2022 Exhibit R3(C) True copy of the relevant pages of the Gazette Notification No.1234/Con.Engg/2023/KSERC dated 26-07-2024 2025:KER:65568 W.P(C).40116/23 and conn. cases 60

APPENDIX OF WP(C) 8677/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 24.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 28.11.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 30.11.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 23.12.2022 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 23.01.2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT AS APPEAL NO.31/2023 Exhibit-P6 TRUE COPY OF THE STATEMENT FILED BY THE 2ND RESPONDENT DATED 03.02.2023 IN APPEAL NO.31/2023 Exhibit-P7 TRUE COPY OF THE ORDER DATED 24.08.2023 IN APPEAL NO.31/2023 OF THE 1ST RESPONDENT TRANSLATION OF TRUE ENGLISH TRANSLATION OF SITE MAHAZAR DATED EXHIBIT-P1 24.09.2022 MARKED AS EXHIBIT-P1 IN WRIT PETITION TRANSLATION OF TRUE ENGLISH TRANSLATION OF THE OBJECTION FILED EXHIBIT-P3 BY THE 3RD RESPONDENT TO THE PROVISIONAL ASSESSMENT ORDER, MARKED AS EXHIBIT P3 IN THE WRIT PETITION TRANSLATION OF TRUE ENGLISH TRANSLATION OF PROVISIONAL EXHIBIT-P2 ASSESSMENT ORDER ISSUED BY THE 2ND RESPONDENT DATED 28.11.2022 MARKED AS EXHIBIT-P2 IN WRIT PETITION 2025:KER:65568 W.P(C).40116/23 and conn. cases 61

APPENDIX OF WP(C) 40704/2023

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHASAR DATED 21.06.2022 Exhibit-P2 TRUE COPY OF THE ORDER DATED 28.06.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 16.07.2022 BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE ADDITIONAL OBJECTION FILED BY THE 3RD RESPONDENT DATED 13.09.2022 ALONG WITH LIST OF EQUIPMENT Exhibit-P5 TRUE COPY OF THE INSPECTION REPORT DATED 20.09.2022 Exhibit-P6 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 24.09.2022 Exhibit-P7 TRUE COPY OF THE MEMORANDUM OF APPEAL (EXCLUDING ANNEXURES) DATED 09.12.2022 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P8 TRUE COPY OF THE OBJECTION DATED 06.01.2023 FILED BY 2ND RESPONDENT IN APPEAL NO.110/2022 OF THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY.

Exhibit-P9 TRUE COPY OF THE ORDER DATED 01.08.2023 IN APPEAL NO.110/2022 OF THE KERALA STATE ELECTRICITY APPELLATE AUTHORITY.

                                                              2025:KER:65568
W.P(C).40116/23 and conn. cases        62

                           APPENDIX OF WP(C) 13196/2024

PETITIONER EXHIBITS

Exhibit P1                  A TRUE COPY OF THE PROVISIONAL ASSESSMENT BILL
                            NO.DB/ESD-KLSY/PENAL    BILL/2022-23/190    DATED

13.01.2023 ISSUED BY THE ASSISTANT EXECUTIVE ENGINEER, ELECTRICAL SUB DIVISION, KALAMASSERY Exhibit P2 A TRUE COPY OF THE OBJECTION DATED 03.02.2023 FILED BY SRI. R. SRIKRISHNAN, PARTNER, M/S. POPULAR CARBONIC INDUSTRIES BEFORE THE ASSISTANT EXECUTIVE ENGINEER, ELECTRICAL SUB DIVISION, KALAMASSERY Exhibit P3 A TRUE COPY OF THE ORDER NO.DB/ESD-KSLY/OBJECTION CON.NO.4205/22-23/220 DATED 20.02.2023 OF THE ASSISTANT EXECUTIVE ENGINEER, ELECTRICAL SUB DIVISION, KALAMASSERY Exhibit P4 A TRUE COPY OF THE APPEAL NO.89/2023 DATED 17.03.2023 FILED BEFORE THE 2ND RESPONDENT Exhibit P5 A TRUE COPY OF THE OBJECTION DATED 21.06.2023 IN APPEAL NO.89/2023 BEFORE THE 2ND RESPONDENT BY THE 2ND PETITIONER Exhibit P6 A TRUE COPY OF THE ORDER DATED 06.12.2023 IN APPEAL NO.89/2023 OF THE 2ND RESPONDENT Exhibit P7 A TRUE COPY OF THE BILL DATED 01-02-2022 IN RESPECT OF THE CONSUMER NO. 1155747004205 2025:KER:65568 W.P(C).40116/23 and conn. cases 63

APPENDIX OF WP(C) 15798/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 09.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 15.11.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION DATED 21.11.2022 FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 03.12.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL (WITHOUT ANNEXURES) DATED 13.12.2022 IN APPEAL NO.119/2022 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION (WITHOUT ANNEXURES) DATED 31.01.2023, FILED BY 2ND RESPONDENT IN APPEAL NO.119/2022 BEFORE THE 1ST RESPONDENT Exhibit-P7 TRUE COPY OF THE ORDER DATED 23.08.2023 IN APPEAL NO.119/2022 PASSED BY THE 1ST RESPONDENT Exhibit-P8 TRUE COPY OF THE CORRIGENDUM DATED 07.09.2023 TO EXHIBIT P7 ORDER PASSED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 64

APPENDIX OF WP(C) 18225/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 25.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 26.11.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 07.01.2023 BY THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE MEMORANDUM OF APPEAL IN APPEAL NO.62/2023 DATED 08.02.2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P5 TRUE COPY OF THE OBJECTION (STATEMENT) DATED 21.06.2023 FILED BY 2ND RESPONDENT IN APPEAL NO.62/2023 (WITHOUT ANNEXURES) Exhibit-P6 TRUE COPY OF THE ORDER DATED 18.10.2023 IN APPEAL NO.62/2023 PASSED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 65

APPENDIX OF WP(C) 18683/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 15.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 18.11.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 08.12.2022 BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 24.12.2022 PASSED BY THE 2ND RESPONDENT Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL FILED AS APPEAL NO.73/2023 BY THE 3RD RESPONDENT DATED 03.03.2023 BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 30.06.2023 IN APPEAL NO.73/2023 Exhibit-P7 TRUE COPY OF THE ORDER IN APPEAL NO 73 OFF 2023 DATED 27.10.2023 PASSED BY THE 1ST RESPONDENT Exhibit-P8 TRUE COPY OF THE CORRIGENDUM TO EXHIBIT-P7 ORDER, DATED 05.12.2023 RESPONDENT EXHIBITS

Exhibit R3(a) True copy of the demand notice dated 03/10/2022 for October 2022 2025:KER:65568 W.P(C).40116/23 and conn. cases 66

APPENDIX OF WP(C) 22765/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 20.10.2022 PREPARED BY THE SUB ENGINEER OF THE ELECTRICAL SECTION KALAMASSERY Exhibit P2 TRUE COPY OF PROVISIONAL ASSESSMENT ORDER PASSED BY 2ND RESPONDENT ON 17.01.2023 Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 27.01.2023 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 20.02.2023 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 20.03.2023 FILED AS APPEAL NO. 92 OF 2023 BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 21.06.2023 BEFORE THE 1ST APPELLATE AUTHORITY.

Exhibit-P7 TRUE COPY OF THE ORDER IN APPEAL NO 92 OF 2023 DATED 21.12.2023 PASSED BY THE 1ST RESPONDENT. RESPONDENT EXHIBITS

Exhibit R3 (a) True copy of argument note dated 23/11/2023 submitted on behalf of third respondent before the State Electricity appellate authority 2025:KER:65568 W.P(C).40116/23 and conn. cases 67

APPENDIX OF WP(C) 23702/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 18.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 12.12.2022 PASSED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE UNDATED OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT. Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 10.01.2023 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT FILED BEFORE THE 1ST RESPONDENT 13.03.2023 Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT Exhibit-P7 THE TRUE COPY OF ARGUMENT NOTE SUBMITTED BY THE 2ND RESPONDENT RESPONDENT EXHIBITS

Exhibit R3 (a) True copy of comparison table of approved scheme, fitted scheme and mahazer entries PETITIONER EXHIBITS

Exhibit-P8 TRUE COPY OF THE ORDER IN APPEAL NO 81 OF 2023 DATED 08.12.2023 2025:KER:65568 W.P(C).40116/23 and conn. cases 68

APPENDIX OF WP(C) 26787/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE HT SERVICE AGREEMENT DATED 09.03.2021 Exhibit-P2 TRUE COPY OF THE SITE MAHAZAR DATED 22.11.2022 WITH ENGLISH TRANSLATION Exhibit-P3 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 03.12.2022 Exhibit-P4 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 13.12.2022 Exhibit-P5 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 22.12.2022 Exhibit-P6 THE TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 22.03.2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT AS APPEAL NO. 109/2023 Exhibit-P7 TRUE COPY OF THE OBJECTION DATED 17.04.2023 FILED BY THE 2ND RESPONDENT IN APPEAL NO.

Exhibit-P8 TRUE COPY OF THE ORDER DATED 15.12.2023 IN APPEAL NO.109/2023 OF THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 69

APPENDIX OF WP(C) 28436/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 28.09.2022 PREPARED BY THE SUB-ENGINEER OF THE BALUSSERY ELECTRICAL SECTION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER WAS PASSED BY 2ND RESPONDENT DATED 14.10.2022 Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 28.10.2022 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 06.12.2022 Exhibit-P5 TRUE COPY OF THE JUDGEMENT IN WP(C) NO. 42951 OF 2022 DATED 30.12.2022 Exhibit-P6 TRUE COPY OF THE MEMORANDUM OF APPEAL FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT DATED 27.01.2023 Exhibit-P7 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 01.08.2023 Exhibit-P8 TRUE COPY OF THE ORDER IN APPEAL NO 37/ 2023 DATED 07.11.2023 RESPONDENT EXHIBITS

Exhibit R3(b) True copy of the tariff order issued by the Regulatory Commission dated 25-06-2022 Exhibit R3(c) True copy of the relevant pages of the Gazette Notification No.1234/Con.Engg/2023/KSERC dated 26-07-2024 Exhibit R3(a) True Copy of the BO (FB) No. 2518/2013(KSEB/TRAC/S Code/R2/2009) dated 28.11.2013 2025:KER:65568 W.P(C).40116/23 and conn. cases 70

APPENDIX OF WP(C) 30368/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR PREPARED BY THE SUB ENGINEER OF THE ELECTRICAL SECTION KEEZHUPARAMBU DATED 21.10.2022 WITH ENGLISH TRANSLATION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 08.11.2022 WITH ENGLISH TRANSLATION Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 02.12.2022 WITH ENGLISH TRANSLATION Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 09.01.2023 WITH ENGLISH TRANSLATION Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT AS APPEAL NO.103/2023 FILED BEFORE THE 1ST RESPONDENT, DATED 20.03.2023 WITH ENGLISH TRANSLATION Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 20.04.2023 WITH ENGLISH TRANSLATION Exhibit-P7 TRUE COPY OF THE ORDER PASSED BY THE 1ST RESPONDENT IN APPEAL NO 103 OF 2023 DATED 30.11.2023 2025:KER:65568 W.P(C).40116/23 and conn. cases 71

APPENDIX OF WP(C) 30405/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR PREPARED BY THE SUB-ENGINEER, ELECTRICAL SECTION, KOZHENCHERRY DATED 19.10.2022 ALONG WITH ENGLISH TRANSLATION. Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER PASSED BY 2ND RESPONDENT DATED 29.10.2022 ALONG WITH ENGLISH TRANSLATION OF MALAYALAM PORTION. Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 04.11.2022 BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 26.11.2022 Exhibit-P5 TRUE COPY OF THE JUDGMENT IN WP(C) NO. 40260 OF 2022 OF THIS HONOURABLE COURT DATED 13.12.2022 Exhibit-P6 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT, DATED 03.01.2023 ALONG WITH ENGLISH TRANSLATION OF THE SAME. Exhibit-P7 TRUE COPY OF THE MEMORANDUM OF APPEAL IN APPEAL NO. 41/2023 FILED BY THE 3RD RESPONDENT ON 02.02.2023 BEFORE THE 1ST RESPONDENT Exhibit-P8 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 28.02.2023 BEFORE THE 1ST RESPONDENT IN APPEAL NO,41/2023 Exhibit-P9 TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT IN APPEAL NO 41 OF 2023 DATED 07.10.2023 2025:KER:65568 W.P(C).40116/23 and conn. cases 72

APPENDIX OF WP(C) 36087/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 18.01.2023 PREPARED BY THE SUB ENGINEER OF THE ELECTRICAL SECTION PARASSALA ALONG WITH ITS ENGLISH TRANSLATION.

Exhibit-P2 TRUE COPY OF THE ORDER DATED 21.01.2023 Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 10.02.2023 Exhibit-P4 TRUE COPY OF THE REVISED PROVISIONAL ASSESSMENT ORDER AND BILL PASSED BY THE ASSESSING OFFICER DATED 20.02.2023 Exhibit-P5 TRUE COPY F THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 23.02.2023 Exhibit-P6 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 02.03.2023 Exhibit-P7 TRUE COPY OF THE MEMORANDUM OF APPEAL FILED BY THE 3RD RESPONDENT Exhibit-P8 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 07.07.2023 Exhibit-P9 TRUE COPY OF THE ORDER IN APPEAL NO. 119 OF 2023 DATED 31.01.2024 RESPONDENT EXHIBITS

Exhibit R3(a) True copy of the BO (FB) N0.

2518/2013(KSEB/TRAC/S Code/R2/2009) dated 28.11.2013.

Exhibit R3(b) Copy of the tariff order issued by the Regulatory Commission dated 25-06-2022. Exhibit R3(C) True copy of the relevant pages of the Gazette Notification No.1234/Con.Engg/2023/KSERC dated 26-07-2024 2025:KER:65568 W.P(C).40116/23 and conn. cases 73

APPENDIX OF WP(C) 36103/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF SITE MAHAZAR PREPARED BY THE SUB ENGINEER OF ELECTRICAL SECTION KANJIKODE, DATED 21.11.2019 ALONG WITH ENGLISH TRANSLATION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 05.12.2019 ISSUED BY THE 2ND RESPONDENT ALONG WITH TYPED COPY OF MALAYALAM PORTION. Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 11.12.2019 BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 03.01.2020 ISSUED BY THE 3RD 2ND RESPONDENT ALONG WITH TYPED COPY OF MALAYALAM PORTION. Exhibit-P5 TRUE COPY OF THE JUDGMENT DATED 17.01.2020 OF THE LEARNED SINGLE JUDGE OF THE HON'BLE HIGH COURT OF KERALA IN WP(C) NO: 1266/2020 Exhibit-P6 TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 08.01.2021 BY THE 3RD RESPONDENT FILED BEFORE THE 1ST RESPONDENT Exhibit-P7 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 05.02.2021 Exhibit-P8 TRUE COPY OF THE ORDER DATED 07.06.2022 IN APPEAL NO.29/2021 PASSED BY THE 1ST RESPONDENT Exhibit-P9 TRUE COPY OF THE FINAL RE-ASSESSMENT DATED 12.07.2022 PASSED BY THE 2ND RESPONDENT ALONG WITH TYPED COPY OF MALAYALAM PORTION. Exhibit-P10 TRUE COPY OF THE APPEAL MEMORANDUM FILED AS APPEAL NO.80/2023 BY THE 3RD RESPONDENT DATED 18.10.2022 BEFORE THE 1ST RESPONDENT Exhibit-P11 TRUE COPY OF THE OBJECTION FILED BY THE 2ND RESPONDENT IN APPEAL NO.80/2023DATED 01.04.2023 Exhibit-P12 TRUE COPY OF THE ORDER IN APPEAL NO. 80 OF 2023 DATED 18.10.2023 PASSED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 74

APPENDIX OF WP(C) 36944/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 21.01.2023 PREPARED BY THE SUB ENGINEER OF THE TEEKOY ELECTRICAL SECTION ALONG WITH ENGLISH TRANSLATION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 25.01.2023 ALONG WITH ENGLISH TRANSLATION Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT ASSESSING OFFICER DATED 30.01.2023 ALONG WITH ENGLISH TRANSLATION Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 04.02.2023 BY THE 2ND RESPONDENT ALONG WITH ENGLISH TRANSLATION Exhibit-P5 THE TRUE COPY OF THE MEMORANDUM OF APPEAL BY THE 3RD RESPONDENT DATED 22.03.2023 FILED BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT DATED 10.04.2023 Exhibit-P7 TRUE COPY OF THE ORDER DATED 05.01.2024 IN APPEAL NO.102/2023 ISSUED BY THE 1ST RESPONDENT 2025:KER:65568 W.P(C).40116/23 and conn. cases 75

APPENDIX OF WP(C) 38896/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 20.02.2023 PREPARED BY THE SUB ENGINEER OF THE CHERANELLUR ELECTRICAL SECTION ALONG WITH ITS ENGLISH TRANSLATION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 06.03.2023 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT BEFORE THE 2ND RESPONDENT ASSESSING OFFICER DATED 11.03.2023 Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 31.03.2023 BY THE 2ND RESPONDENT Exhibit-P5 TRUE COPY OF JUDGEMENT OF THIS HON'BLE COURT IN WP(C). NO. 14877 OF 2023 DATED 30.05.2023 Exhibit-P6 TRUE COPY OF THE MEMORANDUM OF APPEAL DATED 28.06.2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT AS APPEAL NO.194/2023 Exhibit-P7 TRUE COPY OF THE OBJECTION FILED BY THE 2ND RESPONDENT DATED 12.07.2023 IN APPEAL

Exhibit-P8 TRUE COPY OF THE ORDER DATED 23.03.2024 IN

2025:KER:65568 W.P(C).40116/23 and conn. cases 76

APPENDIX OF WP(C) 39307/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHAZAR DATED 28.10.2022 PREPARED BY THE SUB ENGINEER OF THE ELECTRICAL SECTION PEERUMEDU ALONG WITH ITS ENGLISH TRANSLATION Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER PASSED BY THE 1ST RESPONDENT DATED 11.11.2022 ALONG WITH ITS ENGLISH TRANSLATION Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED NIL. ALONG WITH ITS ENGLISH TRANSLATION Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER DATED 14.12.2022 ISSUED BY THE 2ND RESPONDENT ALONG WITH IS ENGLISH TRANSLATION Exhibit-P5 TRUE COPY OF THE JUDGMENT DATED 16.02.2023 OF THE LEARNED SINGLE JUDGE Exhibit-P6 TRUE COPY OF THE JUDGMENT IN WA.NO.694 OF 2023 DATED 03.04.2023 Exhibit-P7 THE TRUE COPY OF THE MEMORANDUM OF APPEAL FILED BY THE 3RD RESPONDENT AS APPEAL NO.132/2023 BEFORE THE 1ST RESPONDENT DATED 10.04.2023 Exhibit-P8 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT IN APPEAL NO.132/2023 DATED 08.12.2023 Exhibit-P9 TRUE COPY OF THE ORDER DATED 12.01.2024 PASSED BY THE 1ST RESPONDENT IN APPEAL NO.132/2023 2025:KER:65568 W.P(C).40116/23 and conn. cases 77

APPENDIX OF WP(C) 40116/2023

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE SITE MAHASAR DATED 25.11.2022 Exhibit-P2 TRUE COPY OF THE PROVISIONAL ASSESSMENT ORDER DATED 03.12.2022 ISSUED BY THE 2ND RESPONDENT Exhibit-P3 TRUE COPY OF THE OBJECTION FILED BY THE 3RD RESPONDENT DATED 09.12.2022 BEFORE THE 2ND RESPONDENT Exhibit-P4 TRUE COPY OF THE FINAL ASSESSMENT ORDER PASSED BY THE 2ND RESPONDENT DATED 21.12.2022 Exhibit-P5 TRUE COPY OF THE MEMORANDUM OF APPEAL NO.10/2023 FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT Exhibit-P6 TRUE COPY OF THE OBJECTION FILED BY 2ND RESPONDENT IN APPEAL NO.10/2023 DATED 24.01.2023 Exhibit-P7 TRUE COPY OF THE ORDER DATED 10.08.2023 IN APPEAL NO.10/2023 PASSED BY THE 1ST RESPONDENT APPELLATE AUTHORITY

 
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