Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Extra Net Supports Pvt Ltd vs The State Of Kerala
2026 Latest Caselaw 1208 Ker

Citation : 2026 Latest Caselaw 1208 Ker
Judgement Date : 5 February, 2026

[Cites 62, Cited by 0]

Kerala High Court

Extra Net Supports Pvt Ltd vs The State Of Kerala on 5 February, 2026

WP(C) NO. 40017 OF 2024 &
con. Cases                            1       2026:KER:9220

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 40017 OF 2024

PETITIONERS:

    1    ASIANET SATELLITE COMMUNICATIONS LTD,
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         LEELA INFO PARK, TECHNOPARK CAMPUS,
         KAZHAKOOTTAM TRIVANDRUM, REPRESENTED BY ITS
         SENIOR LEGAL EXECUTIVE, MR. ALEX JOSE PAIKADA,
         PIN - 682028

    2    ASIANET DIGITAL NETWORK PVT LTD,
         REGISTERED AND CORPORATE OFFICE, 2A, 2ND FLOOR,
         LEELA INFO PARK TECHNOPARK CAMPUS, KAZHAKOOTTAM,
         TRIVANDRUM, REPRESENTED BY ITS SENIOR LEGAL
         EXECUTIVE, MR. ALEX JOSE PAIKADA, PIN - 695581

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         SRI. S. RAMESH BABU (SR)


RESPONDENTS:

    1    THE STATE OF KERALA,
         REPRESENTED BY THE SECRETARY, POWER DEPARTMENT,
         GOVERNMENT SECRETARIATE, TRIVANDRUM, PIN - 695001

    2    THE KERALA STATE ELECTRICITY BOARD LTD,
         REPRESENTED BY ITS SECRETARY, VYDYUTHI BHAVAN,
         PATTOM, TRIVANDRUM, PIN - 695004
 WP(C) NO. 40017 OF 2024 &
con. Cases                               2            2026:KER:9220

    3       THE SECRETARY (ADMINISTRATION),
            THE KERALA STATE ELECTRICITY BOARD LTD,
            VYDYUTHI BHAVAN, PATTOM,
            TRIVANDRUM, PIN - 695004

            SRI. B. PREMOD, SC
            SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).29079/2022, 25201/2021 AND
CONNECTED    CASES,   THE   COURT   ON   05.02.2026   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            3       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 29079 OF 2022

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS LTD,
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         LEELA INFO PARK, TECHNOPARK CAMPUS, KAZHAKOOTTAM
         TRIVANDRUM- 695 581, REPRESENTED BY ITS SENIOR
         LEGAL EXECUTIVE, MR. ALEX JOSE PAIKADA

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         SRI. S. RAMESH BABU (SR)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY,
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         THRISSUR-680 001

    2    THE THRISSUR CORPORATION,
         THRISSUR-680 001, REP BY ITS SECRETARY


         BY ADV SHRI.SANTHOSH P.PODUVAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            4       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 25201 OF 2021

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS LTD.,
         REGISTERED AND CORPORATE OFFICE, 2A, 2ND FLOOR,
         LEELA INFO PARK, TECHNOPARK CAMPUS,
         KAZHAKOTTAM ,TRIVANDRUM-695 581, REPRESENTED BY
         ITS SENIOR LEGAL EXECUTIVE MR.ALEX JOSE PAIKADA

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         SRI. S. RAMESH BABU (SR)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY,
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         THRISSUR-680 001

    2    THE THRISSUR CORPORATION,
         THRISSUR-680 001, REP BY ITS SECRETARY

         BY ADV SHRI. SANTHOSH P.PODUVAL, SC, THRISSUR
         CORPORATION
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            5       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 25574 OF 2020

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS (P) LTD,
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         CARNIVAL TECHNO PARK, TECHNOPARK CAMPUS,
         KAZHAKOOTTAM TRIVANDRUM-695 581, REPRESENTED BY
         ITS LEGAL EXECUTIVE, MR. ALEX JOSE PAIKADA.

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         SRI. S. RAMESH BABU (SR)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         THRISSUR-680 001.

    2    THE THRISSUR CORPORATION
         THRISSUR-680 001 REPRESENTED BY ITS SECRETARY.


         BY ADV SHRI. SANTHOSH P.PODUVAL, SC, THRISSUR
         CORPORATION


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            6       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 29878 OF 2018

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS LTD.
         REGISTERED AND CORPORATE OFFICE, 2A, 2NF FLOOR,
         LEELA INFO PARK, TECHNOPARK CAMPUS, KAZHAKOOTTAM,
         TRIVANDRUM - 695 581, REPRESENTED BY ITS LEGAL
         EXECUTIVE, MR.ALEX JOSE PAIKADA

         BY ADVS. SHRI.S.RAMESH BABU (SR.)
         SRI.SAJI VARGHESE T.G


RESPONDENTS:

    1    THE ASSISTANT SECRETARY
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         THRISSUR - 680 001

    2    THE THRISSUR CORPORATION
         THRISSUR - 680 001, REP.BY ITS SECRETARY.


         BY ADV SHRI. SANTHOSH P.PODUVAL, SC, THRISSUR
         CORPORATION
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            7       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 35892 OF 2019

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS LTD
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         LEELA INFO PARK TECHNOPARK CAMPUS, KAZHAKOOTAM,
         TRIVANDRUM-695581, REPRESENTED BY ITS LEGAL
         EXECUTIVE MR.ALEX JOSE PAIKADA

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         BY ADV. SHRI.S.RAMESH BABU (SR.)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         THRISSUR-680001

    2    THE THRISSUR CORPORATION
         THRISSUR-680001 REP BY SECRETARY

         BY ADV SHRI. SANTHOSH P.PODUVAL, SC, THRISSUR
         CORPORATION
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            8       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 30646 OF 2024

PETITIONER

         ASIANET SATELLITE COMMUNICATIONS LTD.,
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         LEELA INFO PARK, TECHNOPARK CAMPUS, KAZHAKOOTTAM,
         TRIVANDRUM REPRESENTED BY ITS SENIOR LEGAL
         EXECUTIVE, MR.ALEX JOSE PAIKADA, PIN - 695581

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         BY ADV. SHRI.S.RAMESH BABU (SR.)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY,
         ELECTRICAL DEPARTMENT, THRISSUR CORPORATION,
         MUNICIPAL OFFICE ROAD, THEKINKADU MAIDAN,
         THRISSUR, PIN - 680001

    2    THE THRISSUR CORPORATION,
         MUNICIPAL OFFICE ROAD, THEKINKADU MAIDAN,
         THRISSUR REPRESENTED BY ITS SECRETARY,
         PIN - 680001

         BY ADV SHRI.SANTHOSH P.PODUVAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            9       2026:KER:9220

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 38386 OF 2024

PETITIONER:

         ASIANET SATELLITE COMMUNICATIONS LTD
         REGISTERED AND CORPORATE OFFICE 2A, 2ND FLOOR,
         LEELA INFO PARK TECHNOPARK CAMPUS, KAZHAKOOTTAM
         TRIVANDRUM- 695 581, REPRESENTED BY ITS SENIOR
         LEGAL EXECUTIVE, MR.ALEX JOSE PAIKADA

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         BY ADV. SHRI.S.RAMESH BABU (SR.)


RESPONDENTS:

    1    THE ASSISTANT SECRETARY
         ELECTRICAL DEPARTMENT THRISSUR CORPORATION
         MUNICIPAL OFFICE ROAD, THEKINKADU MAIDAN,
         THRISSUR, PIN - 680001

    2    THE THRISSUR CORPORATION
         MUNICIPAL OFFICE ROAD THEKINKADU MAIDAN THRISSUR
         REPRESENTED BY ITS SECRETARY, PIN - 680001

         BY ADV SHRI.SANTHOSH P.PODUVAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).40017/2024 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            10      2026:KER:9220

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 44166 OF 2023

PETITIONER:

         KERALA VISION LIMITED,
         3RD FLOOR, ALPHA COMPLEX,THOPPIN MOODA,
         POOTHOLE P.O., THRISSUR, KERALA,
         REP. BY ITS MANAGING DIRECTOR,
         MR. JAYAPRAKASH T., PIN - 680004

         BY ADVS. SMT.ANJU DAVIS K.
         SRI.SANDEEP GOPALAKRISHNAN
         SMT.JINNU SARA GEORGE
         SHRI. ZAFAR ANTONIO

RESPONDENTS:

    1    THRISSUR CORPORATION,
         ELECTRICITY DEPARTMENT, MUNICIPAL OFFICE RD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA,
         REP. BY ITS SECRETARY, PIN - 680001

    2    THE CORPORATION COUNCIL,
         THRISSUR CORPORATION MUNICIPAL OFFICE RD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR,
         KERALA, REP. BY ITS SECRETARY, PIN - 680001

    3    KERALA STATE ELECTRICITY BOARD LIMITED,
         VYDYUTHI BHAVANAM, PATTOM, THIRUVANANTHAPURAM,
         KERALA, REP. BY ITS MANAGING DIRECTOR,
         PIN - 695004
 WP(C) NO. 40017 OF 2024 &
con. Cases                               11           2026:KER:9220

             BY ADV SHRI.SANTHOSH P.PODUVAL
             SRI. B. PREMOD, SC


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025 ALONG WITH WP(C).10780/2025, 24281/2025 AND
CONNECTED    CASES,   THE   COURT   ON   05.02.2026   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            12      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 10780 OF 2025

PETITIONER:

         NEXTGEN NETWORK SOLUTIONS,
         REPRESENTED BY ITS PROPREITOR ANOOP S.,
         AGED 45 YEARS, S/O. SIVAMOHANAN V.P.,
         POURNAMI HOUSE, KIDANGU, PERINTHALMANNA,
         MALAPPURAM, PIN - 679322

         BY ADVS. SMT.DAISY A.PHILIPOSE
         SRI.JAI GEORGE
         SHRI.DARSHAN A.D.


RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT OF
         KERALA, THIRUVANANTHAPURAM, PIN - 695001

    2    THE SECRETARY TO GOVERNMENT,
         DEPARTMENT OF POWER, GOVT. SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    3    BHRATH SANCHAR NIGHAM LTD.,
         REPRESENTED BY CHIEF GENERAL MANAGER, BSNL KERALA
         CIRCLE, DHOOR SANCHAR BHAVAN, PMG JUNCTION,
         THIRUVANANTHAPURAM, PIN - 695033

    4    KERALA STATE ELECTRICITY BOARD LIMITED,
         REPRESENTED BY CHAIRMAN AND MANAGING DIRECTOR,
 WP(C) NO. 40017 OF 2024 &
con. Cases                        13          2026:KER:9220

         VYDHYUTHI BHAVAN, PATTOM, THIRUVANANTHAPURAM,
         PIN - 695004

    5    THE EXECUTIVE ENGINEER,
         ELECTRICAL DIVISION, THRISSUR (WEST), VYDHYUTHI
         BHAVANAM, KOTTAPPURAM, THRISSUR, PIN - 680004

    6    THE CORPORTAION OF THRISSUR,
         REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
         THRISSUR, PIN - 680001

 ADDL.R7 THRISSUR CORPORATION ELECTRICITY DEPARTMENT,
         MUNICIPAL OFFICE ROAD, KURUPPAM P.O.,
         THEKKINKADU MAIDAN, THRISSUR, PIN 680001
         REPRESENTED BY ITS SECRETARY
         [ADDL. R7 IS IMPLEADED AS PER ORDER DATED
         01.4.2025 IN IA 1/25 IN WPC 10780/25]


         BY ADVS. SRI.MATHEWS K.PHILIP, SC, BSNL
         SHRI.SANTHOSH P.PODUVAL
         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
         SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            14      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 24281 OF 2025

PETITIONERS:

    1    EXTRA NET SUPPORTS PVT LTD.,
         39/4916, DIVANS TOWER,KARIMPATTA CROSS ROAD,
         PALLIMUKKU, KOCHI, REPRESENTED BY ITS MANAGING
         DIRECTOR SRI. M.D. RAMACHANDRAN, PIN - 682016

    2    EXTRA NET DIGITAL PVT LTD.,
         39/4012, DIWAN BUILDING,KARIMPATTA CROSS ROAD,
         KOCHI REPRESENTED BY ITS MANAGING DIRECTOR
         MR. M.D. RAMACHANDRAN NAIR, PIN - 682016

    3    DIVAN CABLE NETWORK, 341/62. DIVAN TOWER,
         KARIMPATTA CROSS ROAD,KOCHI REPRESENTED BY ITS
         SOLE PROPRIETOR, MR. ACHUTHAN NAIR, PIN - 682016

         BY ADVS. SRI.SAJI VARGHESE T.G
         SMT.MARIAM MATHAI
         SRI. S. RAMESH BABU (SR)


RESPONDENTS:

    1    THE STATE OF KERALA,
         REPRESENTED BY THE SECRETARY,POWER DEPARTMENT,
         GOVERNMENT SECRETARIAT,TRIVANDRUM, PIN - 695001

    2    THE KERALA STATE ELECTRICITY BOARD LTD.,
         REPRESENTED BY ITS SECRETARY,VYDYUTHI BHAVAN,
         PATTOM,TRIVANDRUM, PIN - 695004
 WP(C) NO. 40017 OF 2024 &
con. Cases                        15          2026:KER:9220


    3    THE SECRETARY (ADMINISTRATION),
         THE KERALA STATE ELECTRICITY BOARD LTD.,
         VYDYUTHI BHAVAN,PATTOM, TRIVANDRUM, PIN - 695004

    4    THE EXECUTIVE ENGINEER,
         ELECTRICAL DIVISION,VYDYUDHI BHAVAN,
         POWER HOUSE ROAD,ERNAKULAM, PIN - 682018

    5    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         NORTH PARAVOOR,VADAKKUMPURAM PO, PIN - 683521

    6    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         MATTANCHERI,KOCHI, PIN - 682005

    7    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         THRIPUNITHURA, PIN - 682301

    8    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         CHERTHALA, PIN - 688524

    9    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         VAIKOM, PIN - 686141

   10    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         ALAPPUZHA, PIN - 688001

   11    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         ALUVA, PIN - 683101


         BY ADV SHRI.B.PREMOD, SC, KERALA STATE
         ELECTRICITY BOARD
         SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            16      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 24825 OF 2025

PETITIONER:

         ANTONY ROMY, AGED 59 YEARS,
         S/O. GEORGE, SANNIDHI, CHEMBRA,
         NEAR ST.THERESSA SCHOOL PARAL POST, MAHE,
         PONDICHERRY, PIN - 673310

         BY ADVS. SHRI.M.SASINDRAN
         SHRI.MRINAL CHAND M.
RESPONDENTS:
    1     KERALA STATE ELECTRICITY BOARD LTD.,
          VYDHYUTHI BHAVANAM,PATTOM, THIRUVANANTHAPURAM,
          REPRESENTED BY ITS SECRETARY, PIN - 695004

    2    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD,ELECTRICAL DIVISION, THALASSERY,
         KANNUR, PIN - 670101

    3    STATE OF KERALA, REPRESENTED BY ITS SECRETARY TO
         GOVERNMENT, ELECTRICITY DEPARTMENT, SECRETARIATE,
         THIRUVANANTHAPURAM, PIN - 695001

         BY ADV SHRI.B.PREMOD, SC, KERALA STATE
         ELECTRICITY BOARD
         SMT. SURYA BINOY, SR. GP
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            17      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 26617 OF 2025

PETITIONERS:

    1    ALL KOCHI CABLE OPERATORS FEDERATION (AKCOF),
         REG.NO. EKM/TC/102/2025,C/O PERFECT VISION,
         YESHUS SHOPPING COMPLEX, U.C COLLEGE P.O.,
         ALUVA,REPRESENTED BY ITS SECRETARY ANILKUMAR N,
         PIN - 683102

    2    MALIK P.A., AGED 53 YEARS,
         S/O LATE AHAMMED P.M,PALANCHERRY HOUSE,
         PUKKATTUPADY, ALUVA, ERNAKULAM DISTRICT,
         PIN - 683561

    3    DEEPA SHINITH, AGED 46 YEARS,
         D/O K.PRABHAKARAN, ASWATHY HOUSE,ASOKAPURAM P.O.,
         ALUVA, ERNAKULAM DISTRICT, PIN - 683101

    4    RAJEEV S., AGED 55 YEARS,
         S/O SANKARAPILLAI T.V., REVATHY HOUSE,
         EAST KADUNGALLOOR, UC COLLEGE P.O.,
         ALUVA,ERNAKULAM DISTRICT, PIN - 683102

    5    KRISHNAKUMAR V., AGED 48 YEARS,
         S/O VELUPILLA,KEEZHMAD, ALUVA,
         ERNAKULAM DISTRICT, PIN - 683112

    6    ANILA SANTHOSH, AGED 53 YEARS,
         D/O SIVAN,KAIPALATHIL HOUSE, EDAYAPPURAM, ALUVA,
         ERNAKULAM DISTRICT, PIN - 683101
 WP(C) NO. 40017 OF 2024 &
con. Cases                       18          2026:KER:9220

    7    ANILKUMAR N.,AGED 59 YEARS,
         S/O NARENDRADAS, UC COLLEGE P.O.,
         ALUVA,ERNAKULAM DISTRICT, PIN - 683102

    8    BIJU B., AGED 52 YEARS,
         S/O N. BABU ,THOTTUMUGHAM P.O.,NEAR G.H. S. S,
         KUTTAMASSERY, ALUVA, ERNAKULAM DISTRICT,
         PIN - 683106

    9    BABU A VARGHESE, AGED 54 YEARS,
         S/O AUGUSTHY VARGHESE,MOOTHEDATH HOUSE,
         MOOTHEDATH LANE,NETHAJI ROAD, ALUVA,
         ERNAKULAM DISTRICT, PIN - 683101

   10    BUBI K.I., AGED 61 YEARS,
         S/O ISAK APPAVU, MAMBILLY BUILDING,RAIL ROAD,
         ALUVA,ERNAKULAM DISTRICT, PIN - 683101

   11    SHEMEER P.A., AGED 47 YEARS,
         S/O ABDUL KHATHAR P.A,PUTHUVELIPARAMBIL HOUSE,
         PUTHENPURAYIL BUILDING, UC COLLEGE P.O.,
         MILLUPADY, ALUVA ERNAKULAM DISTRICT, PIN - 683102

   12    K.M JUDE, AGED 56 YEARS,
         S/O K.J MICHALE, KOTHERITHARA, NOCHIMA KARA,
         ALUVA EAST VILLAGE, NAD PO, ERNAKULAM DISTRICT,
         PIN - 683563

   13    M.A. SHAJI, AGED 57 YEARS,
         S/O ABOOBACKER,THOTTATHILPARAMBIL HOUSE,
         MUTHIRAPADAM, THAIKKATUKARA P.O.,ALUVA,
         ERNAKULAM DISTRICT, PIN - 683106

   14    IVAN K.J., AGED 57 YEARS,
         S/O JOSEPH CHARLY,KURIZUVEETTIL HOUSE,
         ASOKAPURAM, ALUVA, ERNAKULAM DISTRICT,
         PIN - 683101

   15    ASOKAN P., AGED 57 YEARS,
         S/O PARAMESWARAN NAIR,ULIYANNOOR P.O.,
         ALUVA,ERNAKULAM DISTRICT, PIN - 683108
 WP(C) NO. 40017 OF 2024 &
con. Cases                       19            2026:KER:9220


   16    BABU M.R., AGED 54 YEARS,
         S/O RAMAN, MAROTTIKKAL HOUSE,VELUPADAM P.O.,
         VARANDARAPPILLI,THRISSUR DISTRICT, PIN - 680303

   17    SHAIJU BALAKRISHNAN, AGED 40 YEARS,
         S/O BALAKRISHNAN,PULICKAL HOUSE,
         PAZHANGANAD,KIZHAKKAMBALAM PO.,
         ERNAKULAM DISTRICT, PIN - 683562

   18    JAMEEB ALI, AGED 41 YEARS,
         S/O V.B ALI, VALIYAPARAMBIL HOUSE,ELOOKARA,
         MUPPATHADAM. P.O.,ELOOKARA, ALUVA,
         ERNAKULAM DISTRICT, PIN - 683110

         BY ADVS. SRI.S.SHANAVAS KHAN
         SMT.S.INDU
         SHRI.GOVIND H. NAIR


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY SECRETARY MINISTRY OF
         COMMUNICATION, DEPARTMENT OF TELECOMMUNICATION
         SANCHAR BHAVAN 20, ASHOKA ROAD, NEWDELHI,
         PIN - 110001

    2    THE STATE OF KERALA,
         REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT OF
         KERALA,THIRUVANANTHAPURAM, PIN - 695001

    3    BHARATH SANCHAR NIGHAM LTD.,
         REPRESENTED BY ITS CHAIRMAN CUM MANAGING DIRECTOR
         HARISH CHANDRA MATHUR LANE, JANPATH, NEW DELHI,
         PIN - 110001

    4    CHIEF GENERAL MANAGER, BSNL KERALA CIRCLE,
         DHOOR SANCHAR BHAVAN, PMG
         JUNCTION,THIRUVANANTHAPURAM, PIN - 695033
 WP(C) NO. 40017 OF 2024 &
con. Cases                        20          2026:KER:9220

    5    THE KERALA STATE ELECTRICITY BOARD,
         VYDHYUTHI BHAVAN, PATTOM,
         THIRUVANANTHAPURAM,REPRESENTED BY CHAIRMAN AND
         MANAGING DIRECTOR, PIN - 695004

    6    THE EXECUTIVE ENGINEER ELECTRICAL DIVISION,
         NORTH PARAVUR, VADAKKUMPURAM PO,PARAVUR,
         ERNAKULAM DISTRICT, PIN - 683521

    7    THE EXECUTIVE ENGINEER,
         ELECTRICAL DIVISION,KSEBL PERUMBAVOOR,
         BEHIND MINI CIVIL STATION, POOPPANI ROAD,
         PERUMBAVOOR,ERNAKULAM DISTRICT, PIN - 683542

    8    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         KSEBL ALUVA, NEAR POWER HOUSE,AM ROAD, ALUVA,
         ERNAKULAM DISTRICT, PIN - 683101


         BY ADVS. O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
         INDIA
         SRI.MATHEWS K.PHILIP, SC, BSNL
         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
         SMT. SURYA BINOY SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            21       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 28901 OF 2025

PETITIONERS:

    1    ABSOLUTE BROADBAND COMMUNICATIONS PVT.LTD.,
         AGED 48 YEARS, E1, MUNICIPAL VEGETABLE MARKET
         SHOPPING COMPLEX, AM ROAD, PERUMBAVOOR,
         REPRESENTED BY ITS MANAGING DIRECTOR,
         MR. M.D. MOHAMMED ASLAM, AGED 49 YEARS,
         S/O SHAMSUDDIN, PIN - 683542

    2    EXTRA CABLE SERVICES, AM ROAD, THANDEKKAD,
         PONJASSERY.P.O, PERUMBAVOOR,REPRESENTED BY ITS
         PARTNER,MR.SADATT.M.A, AGED 48 YEARS,
         S/O ABDUL JALAL, PIN - 683547

    3    STAMPEDE CABLE SERVICES,
         FORMERLY KNOWN AS M/S VENGOOR VISION,
         ROOM NO. 9/519, 520, MAR KAUMA HIGHER SECONDARY
         SCHOOL,VENGOOR.P.O, PERUMBAVOOR, REPRESENTED BY
         ITS PROPRIETOR MR. M.D.MOHAMMED ASLAM,
         AGED 49 YEARS, S/O SHAMSUDDIN, PIN - 683546

    4    CITIVISION, TR/57/1176, A.V.JOHN ALUNKAL ROAD,
         NEAR SBI, PADAM STOP, KADAVANTHRA, REPRESENTED BY
         ITS PROPRIETOR,RAMAKRISHNAN, AGED 53 YEARS,
         S/O.K.KITTUNNI, PIN - 682020

         BY ADVS. SRI.JAGAN ABRAHAM M.GEORGE
         SRI.JOSEPH GEORGE (KANNAMPUZHA)
         SHRI.YOHAAN KAITHARA XAVIER
         SHRI.GEORGE JOSEPH
 WP(C) NO. 40017 OF 2024 &
con. Cases                             22           2026:KER:9220



RESPONDENTS:

     1    THE STATE OF KERALA,
          REPRESENTED BY THE SECRETARY POWER DEPARTMENT,
          GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

     2    THE KERALA STATE ELECTRICITY BOARD LTD.,
          REPRESENTED BY ITS SECRETARY, VYDYUTHI
          BHAVAN,PATTOM, TRIVANDRUM,REPRESENTED BY ITS
          MANAGING DIRECTOR, PIN - 695004

     3    THE SECRETARY, (ADMINISTRATION),THE KERALA STATE
          ELECTRICITY BOARD LTD.,VYDYUTHI BHAVAN, PATTOM,
          TRIVANDRUM, PIN - 695004

     4    THE EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
          PERUMBAVOOR,POOPPANI ROAD, PIN - 683543

     5    ELECTRICAL DIVISION, ERNAKULAM, VYDYUTHI BHAVAN,
          POWER HOUSE ROAD, ERNAKULAM, PIN - 682018

          SR. GP. SMT SURYA BINOY
          SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON   17.12.2025   ALONG   WITH   WP(C).44166/2023   AND   CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            23      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 29253 OF 2025

PETITIONER:

         BINDU P.D., AGED 41 YEARS,
         WIFE OF P K KALESH, RESIDING AT PONNAMBIL HOUSE,
         MAMBRA, ERAYAMKUDY, THRISSUR, PIN - 680308

         BY ADVS. SHRI.AJI V.DEV
         SRI.ALAN PRIYADARSHI DEV
         SHRI.S.SAJEEVAN
         SHRI.JASH C JAMES


RESPONDENTS:

    1    KERALA STATE ELECTRICITY BOARD LIMITED,
         VYDYUTHI BHAVAN, PATTOM, THIRUVANATHAPURAM,
         REPRESENTED BY ITS CHAIRMAN AND MANAGING
         DIRECTOR, PIN - 695004

    2    STATE OF KERALA,
         REPRESENTED BY THE ADDITIONAL CHIEF SECRETARY TO
         GOVERNMENT, POWER DEPARTMENT, SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    3    EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         KERALA STATE ELECTRICITY BOARD LIMITED,
         TRIPUNITHURA, ERNAKULAM, PIN - 682301

    4    EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         KERALA STATE ELECTRICITY BOARD LIMITED,
 WP(C) NO. 40017 OF 2024 &
con. Cases                        24          2026:KER:9220

         CHALAKUDY, THRISSUR, PIN - 680307

    5    EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         KERALA STATE ELECTRICITY BOARD LIMITED, ALUVA,
         ERNAKULAM, PIN - 683101


         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
         SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            25       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 34810 OF 2025

PETITIONER:

         M/S. KERALA VISION LIMITED,
         3RD FLOOR, ALPHA COMPLEX,THOPPIN MOODA,
         POOTHOLE P.O.THRISSUR, KERALA, REP. BY ITS
         MANAGING DIRECTOR,MR. JAYAPRAKASH T, PIN - 680004

         BY ADVS. SRI.SANDEEP GOPALAKRISHNAN
         SMT.JINNU SARA GEORGE
         SMT.ANJU DAVIS K.


RESPONDENTS:

    1    THRISSUR CORPORATION ELECTRICITY DEPARTMENT,
         MUNICIPAL OFFICE ROAD, KURUPPAM,
         THEKKINKADU MAIDAN, THRISSUR, KERALA,
         REP. BY ITS SECRETARY, PIN - 680001

    2    THE CORPORATION COUNCIL,
         THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA,
         REP. BY ITS SECRETARY, PIN - 680001

    3    THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT,
         POWER DEPARTMENT, SECRETARIAT,
         THIRUVANANTHAPURAM, KERALA, PIN - 695001

    4    KERALA STATE ELECTRICITY BOARD LTD.,
         VYDHYUTHI BHAVANAM, PATTOM, THIRUVANANTHAPURAM,
 WP(C) NO. 40017 OF 2024 &
con. Cases                        26          2026:KER:9220

         KERALA REP. BY ITS MANAGING DIRECTOR,
         PIN - 695004

    5    THE NODAL OFFICER,
         UNDER THE TELECOMMUNICATIONS (RIGHT OF WAY) RULES
         2024,THRISSUR CORPORATION ELECTRICITY DEPARTMENT,
         THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA,
         PIN - 680001


         BY ADV SHRI.SANTHOSH P.PODUVAL
         SRI. B. PREMOD, SC
         SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            27      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 35490 OF 2025

PETITIONER:

         BHARATI FIBER NETWORK, WADAKANCHERY,
         REPRESENTED BY ITS MANAGING PARTNER SHAJU PS,
         BHARATI FIBER NETWORK WADAKANCHERY,
         DOOR NO 19/236, ENAKAKKAD,THRISSUR, PIN - 680589

         BY ADVS. SHRI.M.P.SHAMEEM AHAMED
         SHRI.AHAMED IQBAL
         SHRI.MUHAMMED ASHIQUE


RESPONDENTS:

    1    EXECUTIVE ENGINEER, KSEB WADAKKANCHERY,
         KERALA STATE ELECTRICITY BOARD LTD. REPRESENTED
         BY ITS CHAIRMAN, VYDYUTHI BHAVAN, PATTOM,
         THIRUVANANTHAPURAM, PIN - 695004

    2    KERALA STATE ELECTRICITY BOARD LTD.(KSEB LTD.),
         KERALA STATE ELECTRICITY BOARD LTD.REPRESENTED BY
         ITS CHAIRMAN,VYDYUTHI BHAVAN ,PATTOM,
         THIRUVANANTHAPURAM, PIN - 695004

         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            28      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 39930 OF 2025

PETITIONER:

         FIBERNET SOLUTIONS,
         REPRESENTED BY ITS PARTNER BY ITS PARTNER,
         ABIN DANIEL, HAVING ITS OFFICE AT 1/123,
         KURICHIKKARA, THRISSUR, KURUCHIKKARA,
         PIN - 680028

         BY ADVS. SHRI.M.P.SHAMEEM AHAMED
         SHRI.AHAMED IQBAL
         SHRI.MUHAMMED ASHIQUE


RESPONDENTS:

    1    EXECUTIVE ENGINEER, KSEB THRISSUR (WEST),
         KSEB THRISSUR (WEST),ELECTRICAL DIVISION THRISSUR
         (WEST), NEAR MUNICIPAL OFFICE, PALACE RD,
         CHEMBUKKAV, THRISSUR, KERALA, PIN - 680020

    2    KERALA STATE ELECTRICITY BOARD LTD.,
         REPRESENTED BY ITS CHAIRMAN,VYDYUTHI BHAVAN,
         PATTOM,THIRUVANANTHAPURAM, PIN - 695004

         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            29       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 12680 OF 2024

PETITIONER:
          KERALA VISION LIMITED, 3RD FLOOR, ALPHA COMPLEX,
          THOPPIN MOODA, POOTHOLE P.O., THRISSUR,
          KERALA,EMAIL:[email protected]
          PHONE: 0487-2386000, 9846303101 REP. BY ITS
          MANAGING DIRECTOR, MR. JAYAPRAKASH T,
          PIN - 680004

         BY ADVS. SRI.SANDEEP GOPALAKRISHNAN
         SMT.JINNU SARA GEORGE
         SHRI. ZAFAR ANTONIO
         SMT.ANJU DAVIS K.
RESPONDENTS:
    1     THRISSUR CORPORATION ELECTRICITY DEPARTMENT,
          MUNICIPAL OFFICE RD, KURUPPAM, THEKKINKADU
          MAIDAN, THRISSUR, KERALA, EMAIL:
          [email protected]
          PHONE: 0487-2423613 REP. BY ITS SECRETARY.,
          PIN - 680001

    2    THE CORPORATION COUNCIL,
         THRISSUR CORPORATION, MUNICIPAL OFFICE RD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR,
         KERALA - 680001,REP. BY ITS SECRETARY
         BY ADV SHRI.SANTHOSH P.PODUVAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            30      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 44221 OF 2025

PETITIONERS:

    1    MUHAMMED RIYAS .M.K., AGED 43 YEARS
         S/O ABDUL RAHMAN,PROPRIETOR, M/S.PROBIC VENTURES
         LLP NO.19/175 2ND FLOOR, MANGALYA SHOPPING
         COMPLEX, MAVOOR, KOZHIKODE DISTRICT, PIN - 673661

    2    BINESH, AGED 44 YEARS, M/S.SKY BLUE CABLE VISION,
         KARIKKAT BUILDING ,KOODARANHI, KOODARANHI.P.O.,
         KOZHIKODE DISTRICT, PIN - 673604

    3    DHANYA MANJERI,AGED 43 YEARS,
         PROPRIETOR, M/S. VAIVED ENTERPRISES, JUBILEE
         BAZAAR, ONDEN ROAD, KANNUR, PIN - 670001

    4    SAJAD T.T., AGED 43 YEARS, S/O.SAINABA,
         PROPRIETOR, A1 NET WORK, POOKAD, THATHOOR POYIL,
         MAVOOR.P.O., KOZHIKODE DISTRICT, PIN - 673661

    5    IBRAHIM SULFIKER.E., AGED 42 YEARS,
         EZHUNILATH , STRATA COMMUNICATIONS,
         KUNNAMANGALAM, KOZHIKODE DISTRICT, PIN - 673571

    6    HAREESH.P.M., AGED 42 YEARS,
         S/O.VELAYUDHAN.P.M.,PROPRIETOR, M/S.NATIONAL
         CAMERA WORKS, PONNARIMEETHAL, PONNARITHAZHAM,
         PERUMANNA.P.O., KOZHIKODE DISTRICT, PIN - 673019

         BY ADVS. SHRI.G.HARIHARAN
         SRI.PRAVEEN.H.
 WP(C) NO. 40017 OF 2024 &
con. Cases                       31          2026:KER:9220

         SMT.K.S.SMITHA
         SMT.B.R.SINDU
         SRI.V.R.SANJEEV KUMAR
         SMT.AFNA V.P.
         SHRI.V.ROHITH


RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY THE PRINCIPAL SECRETARY TO
         GOVERNMENT, DEPARTMENT OF POWER, SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    2    THE KERALA STATE ELECTRICITY BOARD LTD.,
         VYDHYUDI BHAVAN, PATTOM, THIIRUVANANTHAPURAM,
         REPRESENTED BY ITS CHAIRMAN AND MANAGING
         DIRECTOR, PIN - 695004

    3    BOARD OF DIRECTORS, OFFICE OF THE KERALA STATE
         ELECTRICITY BOARD LTD.,VYDHYUDI BHAVAN, PATTOM,
         THIIRUVANANTHAPURAM,REPRESENTED BY COMPANY
         SECRETARY (IN CHARGE), PIN - 695004

    4    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, GANDHI ROAD,
         KOZHIKODE, PIN - 673011

    5    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, BALUSSERY,
         KOZHIKODE DISTRICT, PIN - 673612

    6    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION,KONDOTTY,
         MALAPPURAM DISTRICT, PIN - 673638

    7    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, EMPEE BLDG,
         NEW BRIDGE, FEROKE, KOZHIKODE DISTRICT,
         PIN - 673643
 WP(C) NO. 40017 OF 2024 &
con. Cases                        32          2026:KER:9220

    8    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION,SOUTH BAZAR,
         KANNUR DISTRICT, PIN - 670002

    9    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION,MUNICIPAL
         BUILDINGS, KANHANGAD, KASARAGOD DISTRICT,
         PIN - 671315

   10    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, VADAKARA (6111),
         KOZHIKODE DISTRICT, PIN - 673104

   11    UNION OF INDIA, REPRESENTED BY THE PRINCIPAL
         SECRETARY TO GOVERNMENT, MINISTRY OF INFORMATION
         AND& BROADCASTING ,ROOM NO 552, A WING, SHASTRI
         BHAWAN ,NEW DELHI, PIN - 110001

         BY ADVS. SHRI.B.PREMOD, SC, KERALA STATE
         ELECTRICITY BOARD
         SHRI.P.ANIRUDHAN, CGC
         O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
         SMT. SURYA BINOY, SR. GP




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            33      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 46679 OF 2025

PETITIONERS:

    1    EARTH CABLE VISION AND EARTH DIGITAL
         COMMUNICATION KODAKARA,
         REP. BY ITS PROPRIETOR, LINTESH K.C. AGED 40,
         S/O.K.S. CHATHUNNI,KALATHUPARAMBIL HOUSE NEAR
         KAVANADU TEMPLE, KANAKAMALA, KODAKARA, THRISSUR,
         PIN - 680689

    2    ASIA VISION CABLE TV AND BROADBAND NETWORK
         REP. BY ITS PROPRIETOR, BABUKUMAR,AGED 52,SON OF
         BHASKARAN, SHOP NO.48, AHAMU HAJI BUILDING PADOOR
         CENTRE PADOOR .P.O, THRISSUR, PIN - 680616

    3    LINK VISION CABLE NETWORK,
         REP. BY ITS PROPRIETOR, SALEESH T.D, AGED 49,
         SON OF SOUDAMINI,THANDASSERY HOUSE,
         KOTHAPARAMBU P.O, ALA SNPURAM, THRISSUR,
         PIN - 680668

    4    WIFI PLANET, WIFI PLANET, KALLETUMKARA, REP. BY
         ITS PROPRIETOR, ANOOP C.P, S/O.PUSHPANGATHAN
         CHATHANKATTIL HOUSE, THAZHEKKAD P.O,THRISSUR,
         PIN - 680683

    5    M VISION CABLE TV NETWORK,
         VASAPURAM, MATTATHURKUNNU P.O, MATTATHUR,
         REP. BY ITS PROPRIETOR, C.P.VINOD, AGED 54,
         SON OF C.K.POULOSE, MATTATHUR, PIN - 680684
 WP(C) NO. 40017 OF 2024 &
con. Cases                       34          2026:KER:9220

    6    AYILYAM AGENCIES, (CABLE TV NETWORK),
         PERINGOTTUKARA, REP. BY ITS PROPRIETOR,
         RAJESH.P.V, AGED 47,SON OF VASUDEVAN, PATTATT
         HOUSE, NEAR SANTA MARIYA SCHOOL, VALLACHIRA
         OORAKAM, PIN - 680562

    7    HIGHTECH BROAD BAND SERVICES PRIVATE LIMITED,
         REPRESENTED BY ITS DIRECTOR SIRAJUDHEEN.P.S,
         AGED 43, SON OF SIDHIQUE, ALAPPAT BLGS. 383 F,
         KOTHAKULAM VALAPPAD THRISSUR, PIN - 680567

    8    ASIANET KUNNATH IT NETWORK PUTHENPEEDIKA
         REPRESENTED BY ITS PROPRIETOR, GIRI,AGED 57,
         SON OF THANCHU, KUNNATH HOUSE, NEAR GLPS
         PUTHENPEEDIKA, PIN - 680642

    9    GINGER NETWORK SOLUTIONS,
         REPRESENTED BY ITS PROPRIETOR, ABDUL MANAF P.K,
         AGED 50, SON OF KUNJUMOHAMMED, 315 ONEWAY ROAD,
         ANNAMANADA, THRISSUR, PIN - 680741

   10    COUNTRYCABLE NETWORK, MURIYAD
         REP. BY ITS PROPRIETOR, MADHAMOOTHAR SURESHKUMAR,
         AGED 75, CHATHRATTIL VEEDU, P.O.MURIYAD THRISSUR,
         PIN - 680683

   11    ZONIC NETWORKS AZHIKODE,
         REPRESENTED BY ITS PROPRIETOR, RAJEEVAN.N.V,
         AGED 57, SON OF VASU, NEDUMPARAMBIL HOUSE,
         ERIYAD, THRISSUR, PIN - 680666

   12    NEW VISION KATTOOR, REPRESENTED BY ITS
         PROPRIETOR, KIRAN P S, S/O. SASI P R,
         PARAKATHAI HOUSE, MUPLIYAM, PIN - 680312

         BY ADVS. SRI.SAIJO HASSAN
         SRI.BENOJ C AUGUSTIN
         SMT.DEVI.R.SENS
         SRI.U.M.HASSAN
         SHRI.M.NOOHUKUNJU SAHIB
         SHRI.ABRAHAM J. KANIYAMPADY
 WP(C) NO. 40017 OF 2024 &
con. Cases                         35        2026:KER:9220

         SHRI.SANGEETH MOHAN
         SMT.V.P.REJITHA
         SHRI.BAPPU GALIB SALAM
         SMT.ARDRA P.
         SHRI.ABHIJITH PILLAI S.
         SHRI.SREYAS SREEKUMAR


RESPONDENTS:

    1    STATE OF KERALA, REPRESENTED BY PRINCIPAL
         SECRETARY, DEPARTMENT OF POWER, SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    2    THE KERALA STATE ELECTRICITY BOARD LIMITED,
         REPRESENTED BY ITS CHAIRMAN AND MANAGING
         DIRECTOR, VYDYUTHI BHAVAN, PATTOM,
         THIRUVANANTHAPURAM, PIN - 695004

    3    BOARD OF DIRECTORS,
         REPRESENTED BY COMPANY SECRETARY (IN CHARGE),
         OFFICE OF THE KERALA STATE ELECTRICITY BOARD
         LIMITED, VYDYUTHI BHAVAN, PATTOM,
         THIRUVANATHAPURAM, PIN - 695004

    4    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, THRISSUR WEST,
         PIN - 680004

    5    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, CHALAKUDY,
         PIN - 680307

    6    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, KODUNGALLUR,
         THRISSUR, PIN - 680664

    7    EXECUTIVE ENGINEER, KERALA STATE ELECTRICITY
         BOARD LTD., ELECTRICAL DIVISION, IRINJALAKUDA,
         THRISSUR DISTRICT, PIN - 680121
 WP(C) NO. 40017 OF 2024 &
con. Cases                        36          2026:KER:9220

    8    UNION OF INDIA,
         REPRESENTED BY THE PRINCIPAL SECRETARY TO
         GOVERNMENT, MINISTRY OF INFORMATION &
         BROADCASTING ROOM NO 552, A WING, SHASTRI BHAWAN,
         NEW DELHI, PIN - 110001


         O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
         SMT. SURYA BINOY, SR. GP
         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            37      2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 36973 OF 2024

PETITIONERS:

    1    ARJUN C A, AGED 27 YEARS,
         S/O ANANDAN, PROPRIETOR, KRISHNA VISION NETWORK,
         CHULLIPARAMBIL HOUSE, UNJAPPU BUILDINGS, OLARI,
         PULLAZHY, THRISSUR, PIN - 680012

    2    RANJITH K MATHEW, AGED 42 YEARS,
         PARTNER , TECH INNOVATIONS, KAVILPURAYIDATHIL
         HOUSE, PALLIKKARA, VTC KUNNATHNADU,
         KUMARAPURAM P.O., ERNAKULAM, PIN - 683565

    3    SHINE SHABU, AGED 24 YEARS,
         PROPRIETOR, V5 COMMUNICATIONS, ALOOKKARAN HOUSE,
         AYYANTHOLE,ARANATTUKARA, THRISSUR, PIN - 680003

    4    P.S.PRADEEP, AGED 46 YEARS,
         DREAMZ CABLE VISION, GROUND FLOOR, NEAR RAILWAY
         GATE, KOORKKENCHERY, THRISSUR, PIN - 680307

    5    ANANTHU. M.R, AGED 27 YEARS,
         S/O MAHESH KUMAR. R., ALIEN BROADBAND, GROUND,
         KP -21-477, QC ROAD, PERINAD, KOLLAM,
         PIN - 691014

    6    VIJAYANTH, AGED 47 YEARS,
         S/O NATARAJAN, PROPRIETOR, HI POWER BROADBAND,
         PANAMBULLI BUILDING, GANDIGRAM ROAD, VALARKKAVU,
         KURIYACHIRA P.O, THRISSUR, PIN - 680006
 WP(C) NO. 40017 OF 2024 &
con. Cases                       38          2026:KER:9220

    7    SUDHEER A, S/O GANGADHARAN, MANAGING PARTNER,
         GDS NETWORK, MANANAM, KARIKATH LANE, THRISSUR,
         PIN - 680001

    8    SOMI JOSE, AGED 21 YEARS,
         S/O K.J JOSE, PROPRIETOR, PARAMBY TELEMEDIA,
         KSRTC EMPLOYEES CO-OPERATIVE SOCIETY BUILDING,
         KSRTC BUS STAND, CHALAKUDY, THRISSUR,
         PIN - 680307

    9    BOBITHAMOL.K, AGED 39 YEARS
         W/O ANILKUMAR T.K, NET CITY CABLE NETWORK,
         PALAKKATTUTHAZHAM SREE BHADRAKALI TEMPLE,
         1ST FLOOR, CKK COMPUTER, ALUVA MUNNAR ROAD,
         MARAMPILLY ERNAKULAM, PIN - 683542

   10    SHINI S SHERIF, AGED 37 YEARS,
         W/O SHERIF, PROPRIETOR, SKY VISION,
         NJAVAROOR ROAD, MEENAD, KOLLAM, PIN - 691572

         BY ADVS. SRI.PHILIP T.VARGHESE
         SRI.THOMAS T.VARGHESE
         SMT.ACHU SUBHA ABRAHAM
         SMT.V.T.LITHA
         SMT.K.R.MONISHA
         SHRI.JIJO PAUL
         SMT.ANJALI SUNIL


RESPONDENTS:

    1    STATE OF KERALA, REPRESENTED BY THE SECRETARY,
         DEPARTMENT OF POWER GOVERNMENT KERALA,
         THIRUVANANTHAPURAM, PIN - 682031

    2    KERALA STATE ELECTRICITY BOARD LTD,
         REPRESENTED BY ITS SECRETARY,VYDHYUTHI BHAVANAM,
         PATTOM PALACE POST,THIRUVANANTHAPURAM,
         PIN - 695004

    3    BOARD OF DIRECTORS, REPRESENTED BY ITS COMPANY
         SECRETARY-IN-CHARGE,OFFICE OF THE KERALA STATE
 WP(C) NO. 40017 OF 2024 &
con. Cases                        39          2026:KER:9220

         ELECTRICITY BOARD LIMITED, THIRUVANANTHAPURAM,
         PIN - 695004
    4    DIRECTOR, DISTRIBUTION,(SOUTH/CENTRAL/NORTH/NORTH
         MALABAR/IT CR & CAPS),OFFICE OF THE KERALA STATE
         ELECTRICITY BOARD LIMITED, VYDHYUTHI BHAVANAM,
         PATTOM,THIRUVANANTHAPURAM, PIN - 695004

    5    CHIEF ENGINEER ( DISTRIBUTION ) CENTRAL,
         OFFICE OF THE KERALA STATE ELECTRICITY BOARD
         LIMITED,ELECTRICAL DIVISION, VYDHYUTHI BHAVANAM,
         ERNAKULAM,POWER HOUSE ROAD, KOCHI, PIN - 682018

    6    EXECUTIVE ENGINEER, KSEB, ELECTRICAL DIVISION,
         MUVATTUPUZHA, ERNAKULAM, PIN - 686661
    7    EXECUTIVE ENGINEER, KSEB,ELECTRICAL DIVISION,
         CHALAKUDY, THRISSUR, PIN - 680307
    8    EXECUTIVE ENGINEER, KSEB, ELECTRICAL DIVISION,
         PERUMBAVOOR, ERNAKULAM, PIN - 683542

    9    EXECUTIVE ENGINEER, KSEB,ELECTRICAL DIVISION,
         CHATHANNOOR, KOLLAM, PIN - 691572

   10    EXECUTIVE ENGINEER, KSEB, ELECTRICAL DIVISION,
         KUNDARA, KOLLAM, PIN - 691501

   11    EXECUTIVE ENGINEER, KSEB, ELECTRICAL DIVISION,
         ADOOR, PATHANAMTHITTA, PIN - 691523

   12    THRISSUR MUNICIPAL CORPORATION,
         REPRESENTED BY ITS SECRETARY, ELECTRICITY
         DEPARTMENT, THRISSUR CORPORATION THRISSUR,
         PIN - 680020
         BY ADV SHRI.SANTHOSH P.PODUVAL
         SHRI.B.PREMOD, SC, KERALA STATE ELECTRICITY BOARD
         SMT. SURYA BINOY, SR. GP
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            40       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 43770 OF 2024

PETITIONER:
          KERALA VISION LIMITED,
          3RD FLOOR, ALPHA COMPLEX, THOPPIN MOODA,
          POOTHOLE P.O., THRISSUR, KERALA REP. BY ITS
          MANAGING DIRECTOR, MR.JAYAPRAKASH T.,
          PIN - 679531

         BY ADVS. SRI.SANDEEP GOPALAKRISHNAN
         SMT.JINNU SARA GEORGE
         SMT.ANJU DAVIS K.
         SMT.ANAGHA HARIDAS


RESPONDENTS:
    1     THRISSUR CORPORATION ELECTRICITY DEPARTMENT,
          MUNICIPAL OFFICE RD, KURUPPAM, THEKKINKADU
          MAIDAN, THRISSUR, KERALA REP. BY ITS SECRETARY,
          PIN - 680001

    2    THE CORPORATION COUNCIL,
         THRISSUR CORPORATION, MUNICIPAL OFFICE RD,
         KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA,
         REP. BY ITS SECRETARY, PIN - 680001

         BY ADV SHRI.SANTHOSH P.PODUVAL
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                            41       2026:KER:9220


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 THURSDAY, THE 5th DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 45993 OF 2024

PETITIONERS:

    1    COMMUNICATION COLLECTIVE, AGED 56 YEARS,
         REPRESENTED BY ITS MANGING PARTNER,
         C D SREEKUMAR, S/O DAMODARAN, RESIDING AT JANAKI
         APARTMENT, KKP ROAD, NEAR CENTRAL POLICE STATION,
         ERNAKULAM NORTH P.O., PIN - 682018

    2    LINKING FIBRO SOLUTIONS, AGED 49 YEARS,
         REPRESENTED BY ITS PROPREITOR SREEJITH. E. A,
         S/O ARAVINDAN, VADAKKUMPURAM P.O,N. PARAVUR,
         ERNAKULAM, PIN - 683513

    3    P B COMMUNICATIONS, AGED 62 YEARS,
         REPRESENTED BY ITS MANGING PARTNER JAYAKUMAR A.M,
         S/O, MADHAVAN ALUMPARAMBIL, KARUMALLOOR P. O.,
         N. PARAVUR, PIN - 683511

    4    MARIYA NETWORKS, AGED 60 YEARS,
         REPRESENTED BY ITS PROPREITOR MICHAEL V.J,
         S/O JOSEPH, VEVUKATT HOUSE, VARAPUZHA P.O,
         ERNAKULAM, PIN - 683517

    5    EXPRESSNET FIBRO SOLUTIONS LLP., AGED 51 YEARS,
         REPRESENTED BY ITS PROPREITOR MANOJ K.P,
         S/O PURUSHOTHAMAN, KOCHAMURI,
         CHERIYAPALLAMTHURUTH, NORTH PARAVUR.P.O.,
         ERNAKULAM, PIN - 683513

    6    UDIOM CONSTRUCTIONS, AGED 40 YEARS,
 WP(C) NO. 40017 OF 2024 &
con. Cases                       42          2026:KER:9220

         REPRESENTED BY ITS PROPREITOR
         AJITH ARAVINDAN M A, S/O ARAVINDAN,
         MATTAPILLY (H), AKAPARAMB, MEKKAD P.O.,
         ANGAMALY, ERNAKULAM, PIN - 683589

    7    BIT SAFE NET MOOLEDAM KOTTAYAM, AGED 34 YEARS,
         REPRESENTED BY ITS PROPREITOR ARUN PRAKASH
         S/O PRAKASH KURIAN KURIAKOSE, 141/B INDIRA NAGAR,
         MANGANAM. P.O, KOTTAYAM, PIN - 686018

    8    SPS NETWORKS, AGED 40 YEARS,
         REPRESENTED BY ITS PROPREITOR SOJIMON P.M.,
         S/O. MATHAI K.P., AGED 40 YEARS, PUTHUCHIRAYIL
         HOUSE, CHENGALAM S P.O., KOTTAYAM, PIN - 686022

    9    JEEVATECH, AGED 47 YEARS,
         REPRESENTED BY ITS PROPREITOR ARUN KUMAR K.L
         S/O KUTTAN PILLAI, ASWATHY BHAVAN, MURUKKUMON,
         NILAMEL P.O., KOLLAM, PIN - 691535

   10    BETA INFO, AGED 44 YEARS,
         REPRESENTED BY ITS PROPREITOR JAMALUDHEEN K. K.,
         S/O SHIABUDHEEN, KALIYARAKATH KAKKATHARAYIL
         HOUSE, PERINTHIRUTHI P.O., CHENNARA, MALAPPURAM,
         PIN - 676561

   11    WORLDLIGHT CABLE NETWORK, AGED 68 YEARS,
         REPRESENTED BY ITS PROPREITOR JUBAIRIYATH
         SIDDIQUE ALIAS SALEENA, W/O SIDDIQUE T.A.,
         THEKKEMALIYIL HOUSE, UZHUVATHUKADAVU,
         KODUNGALLUR, ERNAKULAM, PIN - 680669

   12    MGM VISION, AGED 58 YEARS,
         REPRESENTED BY ITS PROPREITOR BIJU M MYALIL,
         S/O MATHEW, MYALIL HOUSE, NEAR MAR THOMAN CHURCH.
         P.O, MULANTHURUTHY, ERNAKULAM, PIN - 682314

   13    ANIOMAX FIBRONET, AGED 56 YEARS,
         13/150A, KAKKAD, KATHIKUDAM P.O.,
         THRISSUR,REPRESENTED BY ITS PROPREITOR
         JAYACHANDRAN T S., S/O LATE SUBRAHMANIAN T V,
 WP(C) NO. 40017 OF 2024 &
con. Cases                       43          2026:KER:9220

         THEKKOOT HOUSE, KAKKAD, KATHIKUDAM P.O.,
         THRISSUR, PIN - 680308

   14    ANIOMAX FIBRONET IRINJALAKUDA, AGED 62 YEARS,
         REPRESENTED BY ITS PROPREITOR AJITHAN K R,
         S/O LATE RAMAKRISHNAN KANIYAT HOUSE,
         SREENARAYANAPURAM, PANANGAD P.O., THRISSUR,
         PIN - 680665

   15    ARAVIDHAM FTTH CABLE NETWORK., AGED 64 YEARS,
         REPRESENTED BY ITS PROPREITOR ARAVINDHAKSHA
         PANICKER, S/O.VELAPPA PANICKER, ARAVINDAM,
         PUTHIYAVILA, KANDALLOOR, PATTOLI MARKET,
         KARTHIKAPPALLY, ALAPPUZHA, PIN - 690531

   16    FUTURENET, AGED 67 YEARS,
         REPRESENTED BY ITS PROPREITOR GOPALAKRISHNA
         PILLAI, S/O RAGHAVAN PILLAI, KRISHNAKRIPA,
         THAMALLAKKAL, THAMALLAKKAL P.O., KUMARAPURAM,
         ALAPPUZHA, PIN - 690548

   17    ABHAYAM COMMUNICATIONS, AGED 83 YEARS,
         REPRESENTED BY ITS PROPREITOR RAVEENDRAN NAIR.K,
         S/O KUNJIRAMAN PILLAI, ABHAYAM, KURUP LANE,
         KIZHUVILAM, PIN - 695104

   18    DOVE COMMUNICATION, AGED 37 YEARS,
         REPRESENTED BY ITS PROPREITOR ALI AKBAR.A,
         S/O ABDUL RASSAC. A. S, ARIMBASSERY BUILDING.
         CHEMBARAKKY SOUTH. P.O, VAZHAKKULAM. P.O,
         PIN - 686670

   19    TALIPARAMBA TELESOULTIONS, AGED 37 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER DIVYA P V,
         D/O P K UPESHBABU, PUNNAKARA HOUSE, HARIHAR NAGAR
         STREET NO. 1, TALIPARAMBA, PIN - 670141

   20    CMR COMMUNICATION, AGED 36 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER MANEESH C
         S/O RATHNAKARAN K P, KUNNUMPURATH HOUSE,
         VENDIYIL, KEEZHRA, CHERUKUNNU, KANNUR,
 WP(C) NO. 40017 OF 2024 &
con. Cases                       44          2026:KER:9220

         PIN - 670301

   21    FIBERO PADNE, AGED 25 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER AMRUTHA K.
         D/O AJITH KUMAR K, KULANGARA HOUSE, ANNUR P O,
         PAYYANUR, KANNUR, PIN - 670307

   22    HALO DIGITAL, AGED 48 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER JULI P,
         W/O PREMARAJAN K, THANAL, KEEZHALLUR, KANNUR,
         PIN - 670612

   23    FIBER CONNEX, AGED 32 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER HARAPRASAD M
         S/O MUKUNDAN K, KINATTUPURA HOUSE, PUTHUR,
         KOZHUMMAL P O, KARIVELLUR VIA, KANNUR,
         PIN - 670512

   24    KERALA FIBER NETWORK, AGED 61 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER V BHASKARAN
         NAIR, S/O K KRISHNAN NAIR , SNEHALAYAM,
         KOTTAVAIL P O, KUNDAMKUZHI, CHENGALA VIA,
         KASARGOD, PIN - 671541

   25    PAYYANUR INTERNET SOLUTIONS, AGED 48 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER NAUSAD M.,
         S/O MUHAMMAD K, PUTHIYAPURA HOUSE, VELLUR P.O.,
         PAYYANUR, KANNUR, PIN - 670307

   26    PEEYEN NETWORK, MANGATTIDAM, AGED 48 YEARS,
         REPRESENTED BY ITS MANAGING PARTNER PADMANABHAN M
         S/O KUNHIRAMAN NAMBIAR V, PUTHIYAVEEDU HOUSE,
         PARAYANADU, P R NAGAR P.O., KANNUR, PIN - 670702

   27    SPEED BOOST, AGED 47 YEARS,
         REPRESENTED BY ITS PROPREITOR SREEKAND C.P.,
         S/O THAYYIL KARUNAKARAN, SREENILAYAM, KOZHUR,
         ERUVATTY KANNUR, PIN - 670642

   28    ANIOMAX FIBRONET CHALAKUDY, AGED 56 YEARS,
         REPRESENTED BY ITS PROPREITOR JAYACHANDRAN T.S
 WP(C) NO. 40017 OF 2024 &
con. Cases                       45             2026:KER:9220

         S/O LATE SUBRAHMANIAN T V, THEKKOOT HOUSE,
         KAKKAD, KATHIKUDAM P.O, THRISSUR, PIN - 680308

         BY ADVS. SMT.DAISY A.PHILIPOSE
         SRI.JAI GEORGE


RESPONDENTS:

    1    UNION OF INDIA, REPRESENTED BY SECRETARY,
         MINISTRY OF COMMUNICATION, DEPARTMENT OF
         TELECOMMUNICATION, SANCHAR BHAVAN 20,
         ASHOKA ROAD, NEWDELHI, PIN - 110001

    2    ADDITIONAL SECRETARY & ADMINISTRATOR USOF,
         DEPARTMENT OF TELECOMMUNICATION, UNIVERSAL
         SERVICE OBLIGATION FUND, SANCHAR BHAVAN 20,
         ASHOKA ROAD, NEW DELHI, PIN - 110001

    3    STATE OF KERALA,
         REPRESENTED BY THE ADDITIONAL CHIEF SECRTEARY TO
         GOVERNMENT, POWER[C] DEPARTMENT, SECRATARIATE,
         THIRUVANANTHAPURAM, PIN - 695001

    4    BHRATH SANCHAR NIGHAM LTD.,
         REPRESENTED BY ITS CHAIRMAN CUM MANAGING DIRECTOR
         HARISH CHANDRA MATHUR LANE, JANPATH, NEW DELHI,
         PIN - 110001

    5    CHIEF GENERAL MANAGER, BSNL KERALA CIRCLE,
         DHOOR SANCHAR BHAVAN, PMG JUNCTION,
         THIRUVANANTHAPURAM, PIN - 695033

    6    KERALA STATE ELECTRICITY BOARD
         VYDHYUTHI BHAVAN, PATTOM, THIRUVANANTHAPUM,
         REPRESENTED BY CHAIRMAN AND MANAGING DIRECTOR.,
         PIN - 695004

    7    DIRECTOR (DISTRIBUTION IT AND SCM)
         KSEB LTD., VYDHYUTHI BHAVAN, PATTOM,
         THIRUVANANTHAPURAM, PIN - 695004
 WP(C) NO. 40017 OF 2024 &
con. Cases                       46          2026:KER:9220


    8    EXECUTIVE ENGINEER ELECTRICAL DIVISION,
         KSEBL, TRIPUNITHURA, NEAR POORNATHRAYESYA TEMPLE
         KOCHI, PIN - 682301

    9    EXECUTIVE ENGINEER ELECTRICAL DIVISION,
         KSEBL CENTRAL DIVISION, POWER HOUSE ROAD,
         ERNAKULAM NORTH, PIN - 682018

   10    EXECUTIVE ENGINEER ELECTRICAL DIVISION
         KSEB PARUR, VADAKKUMPURAM P O, PARUR,
         PIN - 683521

   11    EXECUTIVE ENGINEER ELECTRICAL DIVISION,
         PERUMBAVOOR, BEHIND MINI CIVIL STATION,
         POOPPANI ROAD, PERUMBAVOOR, PIN - 683542

   12    EXECUTIVE ENGINEER ELECTRICAL DIVISION,
         KSEBL MINI CIVIL STATION, ANGAMALY, PIN - 683572

   13    EXECUTIVE ENGINEER,
         ELECTRICAL DIVISION, KSEBL, PALLOM, PAKKIL P O,
         KOTTAYAM, PIN - 686012

   14    EXECUTIVE ENGINEER ELECTRICAL DIVISION
         KSEBL RAILWAY STATION ROAD, CHALAKUDY,
         PIN - 680307

   15    EXECUTIVE ENGINEER ELECTRICAL DIVISION ,
         KSEBL VYDYUTHI BHAVANAM, IRINJALAKUDA,
         THRISSUR KERALA, PIN - 680121

   16    EXECUTIVE ENGINEER,
         ELECTRICAL DIVISION, KSEBL, PAYYANUR,
         PAYYANUR P O, PIN - 670307

   17    EXECUTIVE ENGINEER, ELECTRICAL DIVISION, KSEBL,
         KANHANGAD, KANHANGAD P O, PIN - 671315

   18    EXECUTIVE ENGINEER, ELECTRICAL DIVISION, KSEBL,
 WP(C) NO. 40017 OF 2024 &
con. Cases                        47          2026:KER:9220

         THALASSERRY, M G ROAD, THALASSERRY P O,
         PIN - 670101

   19    EXECUTIVE ENGINEER, ELECTRICAL DIVISION, KSEBL,
         NEAR MUNCIPAL TOWN HALL, KASARAGOD, PIN - 671121

   20    EXECUTIVE ENGINEER ELECTRICAL DIVISION
         KSEB, KODUNGALLUR, PADAKULAM, PULLUT P.O.,
         THRISSUR, PIN - 680663

   21    EXECUTIVE ENGINEER, ELECTRICAL DIVISION
         THRISSUR (WEST), VYDHYUTHI BHAVANAM, KOTTAPPURAM,
         THRISSUR, PIN - 680004

   22    EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
         KUNNAMKULAM, KANIPAYYUR P O, PIN - 680517

   23    EXECUTIVE ENGINEER, ELECTRICAL DIVISION, KSEBL,
         IRITTY, PAYYANUR P.O., KANNUR, PIN - 670703

   24    EXECUTIVE ENGINEER, KSEB ELECTRIC DIVISION,
         CHADAYAMANGALAM, PUNALUR P.O., KOLLAM,
         PIN - 691305

   25    EXECUTIVE ENGINEER, KSEB ELECTRICAL DIVSION,
         KUNDARA P.O., KOLLAM, PIN - 691501

   26    EXECUTIVE ENGINEER, KSEB ELECTRICAL DIVSION,
         HARIPAD, HARIPAD P.O., ALAPPUZHA, PIN - 690514

         BY ADVS. SHRI.C.DINESH, CGC
         SRI.MATHEWS K.PHILIP, SC, BSNL
         SRI.B.PREMOD, SC
         SMT. O.M. SHALINA, DSGI
         SMT. SURYA BINOY, SR. GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 17.12.2025, ALONG WITH WP(C).44166/2023 AND CONNECTED
CASES, THE COURT ON 05.02.2026 DELIVERED THE FOLLOWING:
 WP(C) NO. 40017 OF 2024 &
con. Cases                                          48                 2026:KER:9220

                                                                           C.R
                                     JUDGMENT

[WP(C) Nos.40017/2024, 29079/2022, 25201/2021, 25574/2020, 29878/2018, 35892/2019, 30646/2024, 38386/2024, 44166/2023, 10780/2025, 24281/2025, 24825/2025, 26617/2025, 28901/2025, 29253/2025, 34810/2025, 35490/2025, 39930/2025, 12680/2024, 44221/2025, 46679/2025, 36973/2024, 43770/2024, 45993/2024]

In W.P.(C) Nos. 40017/2024, 35892/2019, 29878/2018,

25574/2020, 25201/2021, 29079/2022, 30646/2024 and 38386/2024,

the writ petitioners challenge the demand notices issued by the

Kerala State Electricity Board Limited and the Thrissur Municipal

Corporation, the latter being the licensee and electricity

distribution authority within the Thrissur Corporation limits,

demanding pole rentals at rates alleged to be exorbitant and

inconsistent with the applicable Government Orders and the

statutory Right of Way Rules.

2. The details of the said writ petitions are given in the tables below:

Demand Amount Sl Writ Petition and Date of Period Issued by No Number Demand

Asianet Satellite 27.06.2023 issued by Issued by KSEB Communications KSEB-

Limited and Anr. v. The Rs.29,68,05,828/-

 WP(C) NO. 40017 OF 2024 &
con. Cases                                         49               2026:KER:9220

                                   Ext. P15 dated
                                16.02.2024 issued by
         State of Kerala                                2021-2023
                                       KSEB -
                                 Rs.42,20,29,151/-

                                   Ext. P15 dated
                                21.11.2019 issued by

                                      Thrissur
         Asianet Satellite
                                    Corporation
 2       Communications                                 2019-2020
                                    demanding
     Limited v. The Assistant
                                Rs.29,48,059/- at the
      Secretary and Another
                                 rate of Rs. 406.56
                                per pole per annum.

                                   Ext. P11 dated
                                20.07.2018 issued by                   Issued by

                                      Thrissur                          Thrissur
         Asianet Satellite
                                    Corporation                       Corporation
 3       Communications                                 2018-2019
                                    demanding
     Limited v. The Assistant
                                Rs.34,72,410/- at the
      Secretary and Another
                                rate of Rs. 387.2 per
                                  pole per annum.

                                   Ext. P18 dated
       WPC No. 25574/2020       24.09.2020 issued by
         Asianet Satellite            Thrissur
 4       Communications             Corporation-        2020-2021

Limited v. The Assistant Rs.31,56,429/- at the Secretary and Another rate of Rs. 447.22/-

per pole

Ext. P21 dated 13.09.2021 issued by

Thrissur Asianet Satellite Corporation Communications 5 demanding an 2021-2022 Limited v. The Assistant amount of Secretary and Another Rs.34,80,022/- at the rate of Rs.492/- per pole per annum.

Asianet Satellite 16.07.2022 issued by Communications the Thrissur Limited v. The Assistant Corporation WP(C) NO. 40017 OF 2024 & con. Cases 50 2026:KER:9220

demanding Rs. 37,32,094/- at Secretary and Another the rate of 541 per pole per annum.

Ext. P11 dated 12.12.2023

demanding Asianet Communications 2023-2024 7 Rs.42,82,587/- at the Limited v. The Assistant rate of Rs.595/- per Secretary and Another pole per annum.



                                   Ext. P16 dated
         WPC No. 38386/2024          13.09.2024
       Asianet Communications       demanding
  8                                                        2024-2025

Limited v. The Assistant Rs.48,39,073/- at the Secretary and Another rate of Rs. 686/- per pole per annum.

Permissible Rates according to the petitioner v. Demanded Rates

fixed by KSEB in WPC No. 40017/2024:

Sl.  Writ                                       Basis for the
                             Permissible                             Rates
    Petition      Year                          permissible                      Remarks
No.                          Rates (Rs.)                           demanded
      No.                                          rates

      40017/    01.04.2011
      2024                                                             As per
 1                  to          Ext. P9       Ext. P9 settlement                 No dispute
                                                                       award
                31.03.2021

 2              01.04.2021                    Orders in Ext. P2,      506.58
                                              P3, P6, P7 and P9      Demand
                    to            300                               revised at
                                                 in WPC No.
                                                40017/2024.          rates for
                20.10.2021
                                                                    2G/3G/4G
                21.10.2021     One time       Right of Way Rules   and mobile
                    to       compensation            2016          services as
                31.03.2022   Rs. 1000/- per                        provided in
                                  km.                               Ext. P8 in
 WP(C) NO. 40017 OF 2024 &
con. Cases                                         51                   2026:KER:9220




                                                                     WPC No.


                             One time
            01.04.2022                                                531.9
                          compensation        Right of Way
                to                                                 Adding 5%
                           of Rs. 1000/-       Rules, 2016
            17.08.2022                                              to 506.58
                              per km.

                                           Right of Wat Rules,
            18.08.2022                                                531.9
                                            2016 as amended
                to             100                                 Adding 5%
                                            with effect from
            31.03.2023                                              to 506.58
                                               18.08.2022

            01.04.2023
                                              Right of Way         531.9 Adding
                to             100                                                Dispute
                                               Rules, 2016         5% to 506.58
            07.08.2023                                                           Ext.P13.
                                           Right of Way Rules,                   Ext. P15,
 4           08.08.2023                                                          Ext. P17
                                            2016 as amended        531.9 Adding
                 to            100                                               and P17
                                            with effect from       5% to 506.58
             31.03.2024                                                             (a)
                                               08.08.2023
                                                                                challenged
             01.04.2024                                               558.49    in WPC No
                                           Right of Way Rules,


             31.12.2024                                               531.9

             01.01.2025                    Telecommunications         558.49
                 to            100         (Right of Way) Rules,   Adding 5% to
             31.03.2025                            2024               531.9

             01.04.2025                    Telecommunications         615.73
 6               to            100          Right of Way Rules,    adding 5% to
             31.03.2026                            2024               586.41




Permissible Rates according to the petitioner v. Demanded Rates as

fixed by Thrissur Corporation:

WP(C) NO. 40017 OF 2024 & con. Cases 52 2026:KER:9220

Writ Sl. Permissible Basis for the Rates Petition Year Remarks No Rates permissible rates demanded Number

WPC No. 02.12.2008 Ext. P1 agreement 29878/ to 125.20 in WPC No. 125.20

1 No dispute 21.12.2009 Ext. P9 settlement in to 131.40 131.4

31.03.2010

01.04.2011

31.03.2012

01.04.2012

31.03.2013

01.04.2013

31.03.2014

01.04.2014 Ext. P9 settlement

31.03.2015 29878/2018 No dispute

01.04.2015

31.03.2016

01.04.2016

31.03.2017

Dispute Rs. 336 paid

pending

8 to 336 Ext. P9 settlement (Increase of review 31.03.2018 10% on 320) before corporation

9 01.04.2018 353 Ext. P9 settlement 387.20 Dispute Ext.

                     to                                             (Increase of   P11 in WPC
                 31.03.2019                                         10% on 320)        No.
 WP(C) NO. 40017 OF 2024 &
con. Cases                                            53                  2026:KER:9220



                                                                                     Dispute
     WPC No.    01.04.2019                                             406.56
                                                                                   Ext. P15 in
10   35892 /        to            371         Ext. P9 settlement    (increase of
                                                                                    WPC No.
      2019      31.03.2020                                           5% on 387)


                                                                                   Dispute Ext.
     WPC No.    01.04.2020                                             447.22
                                                                                   P17 and P18
11   25574/         to            390         Ext. P9 settlement    (Increase of
                                                                                   in WPC No.
      2020      31.03.2021                                          10% on 407)


                                                   GO(MS)
                                                                                    Dispute
                                               9/2021/Power
                                                                       492          Ext. P20
                01.04.2021                    dated 26.02.2021
                                                                    (increase      and P21 in
                    to            300         Ext. P2 and P3 in
                                                                     10% on         WPC No.
                20.10.2021                        WPC No.
                                                                     447.22)        25201 of
     WPC No.                                  40017/2024 and

     25201 of                                 connected cases


                                                                                    Dispute
                                One time    Right of way Rules,        492          Ext. P20
                21.10.2021
                             compensation 2016 as amended           (Increase      and P21 in
                    to
                              of Rs. 1000/-  w.e.f 21.10.2021       of 10% on       WPC No.
                31.03.2022       per km        (Ext. P10 (a))        447.22)        25201 of
                                                                                     2021.

                01.04.2022      One time
                             compensation       Right of Way                         Dispute
                    to        of Rs. 1000/-      Rules, 2016                         Ext. P10

                                                                                     and P11
     29079 of                                                       (Increase
13                                                                                 challenged
       2022     18.08.2022                                          of 10% on
                                              As amended w.e.f                     in WPC No.
                                                                       592)
                    to            100                                                29079 of
                                                 10.08.2022                            2022
                31.03.2023

                                                                       595         Dispute Ext.
     WPC No.    01.04.2023                      Right of Way
                                                                    (increase      P11 in WPC
14   30646 of       to            100           Rules, 2016 as
                                                                    of 10% on      No. 30646 of
       2024     31.03.2024                        amended
                                                                       541)            2024


                                              Right of Way Rules,
     38386 of       to                                                             Ext. P16 and

       2025     31.03.2024                                                         P17 in WPC
                                                                                   No. 38386 of

 WP(C) NO. 40017 OF 2024 &
con. Cases                                54             2026:KER:9220



             01.01.2025            Telecommunication

                to                (Right of Way Rules,
             31.03.2025                  2024)


3. The writ petitioners in W.P.(C) Nos. 40017/2024,

35892/2019, 29878/2018, 25574/2020, 25201/2021, 29079/2022,

30646/2024 and 38386/2024 are Asianet Satellite Communications

Limited, who is a cable TV and wired-internet service provider

operating under valid licences issued under the Indian Telegraph

Act, 1885 (hereinafter 'Telegraph Act') and the Cable Television

Networks (Regulation) Act, 1995 (hereinafter 'Cable Television Act').

Their networks are established using electricity distribution poles

of the Kerala State Electricity Board Ltd. (hereinafter 'KSEBL'), under

long-standing agreements periodically renewed from 1992 onwards.

According to the petitioners, they have always provided cable TV

and internet through the same cable and the same network, for

which a single pole-rental scheme was consistently followed.

WP(C) NO. 40017 OF 2024 & con. Cases 55 2026:KER:9220

3.1. After a mediation settlement in 2011, pole rentals stood

fixed at Rs.250 for urban poles and Rs.125 for rural poles, with a 5%

annual increase, and this arrangement continued for a decade. The

petitioners assert that the State Government subsequently issued a

series of binding Government Orders, GO(MS) No. 9/2021/Power

dated 26.02.2021, GO(MS) No. 11/2021/Power dated 02.03.2021, and

GO(MS) No. 14/2021/Power dated 08.07.2021, fixing uniform pole-

rental rates of Rs.300 (urban) and Rs.145 (rural) with 3% annual

increase, without any distinction between cable TV and internet

services. These Government Orders were fully accepted and

adopted by KSEBL through subsequent Board Orders, specifically

Board Order dated 13.08.2021. The petitioners submit that, based on

these orders and on specific assurances given by the Government,

including in meetings chaired by the Hon'ble Chief Minister,

particularly in the context of digital-access expansion during the

pandemic, they made substantial investments and were assured a

10-year agreement period, which KSEBL also subsequently WP(C) NO. 40017 OF 2024 & con. Cases 56 2026:KER:9220

approved.

3.2. The grievance of the petitioners is that, despite this

statutory and policy framework, KSEBL has issued a series of

exorbitant demands treating the petitioners as though they were

mobile telecom providers (2G/3G/4G), applying rates in excess of

Rs.550 for urban poles and Rs.280 for rural poles. The petitioners

emphatically contend that they do not possess Access Service

Licences, do not use spectrum, and do not provide mobile

voice/SMS services; hence, the mobile-service pole-rental category

has no application to wired-internet providers such as themselves.

3.3. The petitioners further rely on the Indian Telegraph Right

of Way Rules, 2016 (hereinafter 'the 2016 RoW Rules'), as amended in

2021 and 2022, which mandate that public authorities, including

KSEBL as an "appropriate authority", can levy only (i) a one-time

compensation not exceeding Rs.1000 per kilometre (for over-

ground lines), and (ii) recurring charges not exceeding Rs.100 per WP(C) NO. 40017 OF 2024 & con. Cases 57 2026:KER:9220

pole per annum. They submit that these Rules, saved by Section 61

of the Telecommunications Act, 2023 (hereinafter referred to as

'Telecommunications Act), continue to operate with full statutory

force and override any inconsistent administrative orders.

According to the petitioners, KSEBL cannot ignore these binding

statutory rules and revert to higher rates that contradict both

Central law and the State's own policy.

3.4. The petitioners contend that the impugned demand

notices are arbitrary, without jurisdiction, contrary to binding

Government Orders and Board Orders, and violative of Articles 14

and 19(1)(g). They submit that the reclassification of their wired-

internet service as a "4G service" for the purpose of imposing

higher pole-rentals is irrational and engineered solely to raise

revenue, undermining the State's own digital-access policy and

jeopardising the economic viability of the petitioners' operations.

They maintain that they have already paid the entire pole-rental WP(C) NO. 40017 OF 2024 & con. Cases 58 2026:KER:9220

legally due under the Government-approved rates, subject to their

right to claim the lower rates under the Right of Way Rules. They

therefore seek quashing of the impugned demand notices, a

declaration of the applicable lawful rates, and a direction to execute

renewal agreements at the rates fixed under the GOs/BOs and, after

21.10.2021, at the rates mandated by the Right of Way Rules.

4. In W.P.(C) Nos. 29878/2018, 35892/2019, 25574/2020,

25201/2021, 29079/2022, 30646/2024, 38386/2024, 12680/2024,

44166/2023, 43770/2024, 34810/2025, 45993/2024, 36973/2024,

24281/2025, 10780/2025, 26617/2025, 24825/2025, 28901/2025,

29253/2025, 35490/2025, 39930/2025, 44221/2025 and 46679/2025,

the writ petitioners also challenge the demand notices issued by the

Kerala State Electricity Board Limited and the Thrissur Municipal

Corporation as exorbitant and not in conformity with the applicable

Government Orders and the statutory Right of Way Rules.

4.1. The details of the said writ petitions are given below in WP(C) NO. 40017 OF 2024 & con. Cases 59 2026:KER:9220

the table:

 Sl          Writ Petition            Demand Amount and
                                                                          Period
 No.           Number                   Date of Demand

                                      Issued by KSEB

  1    Arjun C A v. State of Kerala              Demand notice is not challenged
               and Others


       Communication Collective
  2                                              Demand notice is not challenged
         and Others v. Union of
           India and Others


        Extra Net Supports Pvt.        Ext. P15 dated 13.05.2025
  3                                                                      2025-2026
        Limited v. The State of        demanding Rs. 116338/-
                Kerala


        Earth Cable Vision and
              Earth Digital
  4                                              Demand notice is not challenged
       Communication Kodakara
         v. State of Kerala and
                 Others


  5     Muhammed Riyas M.K v.                    Demand notice is not challenged
       State of Kerala and Others

                                       Ext. P7 dated 25.03.2025

                                      demanding Rs.216,748/- at
         Fibernet Solutions v.
                                        the rate of 615.76/- per
  6    Executive Engineer, KSEB                                          2025-2025
                                      pole per annum along with
         Thrissur (West) and
                                            arrear amount
               Another
                                             Rs. 2,56152/-

  7       WPC No. 35490/2025              Ext. P6 demanding              2025-2026
         Bharati Fiber Network,        Rs.439464/- at the rate of
           Wadakanchery v.               337.65/- per pole per
 WP(C) NO. 40017 OF 2024 &
con. Cases                                        60               2026:KER:9220

      Executive Engineer, KSEB
         Wadakanchery and                  annum.
              Another

                                   Ext. P5 dated 29.05.2025
                                  demanding Rs.213556/- at
                                                                     2025-2026
        WPC No. 29253/2025         the rate of 337.65/- per
      Bindu P.D v. Kerala State        pole per annum.

      Electricity Board Limited
             and Others           Ext. P6 dated 27.05.2025 at
                                   the rate of 163.20/- per          2025-2026
                                        pole per annum


                                  Ext. P12 dated 19.03.2025
        Absolute Broadband
                                     demanding total of
  9   Communications Private                                         2025-2026
                                  Rs.481568/- at the rate of
       Limited v. The State of
                                           615.76/-
         Kerala and Others


       Antony Romy v. Kerala       Ext. P2 dated 12.01.2025
 10                                                                  2024-2025
       State Electricity Board     demanding Rs.265066/-
         Limited and Others


      All Kochi Cable Operators
 11    Federation (AKCOF) and                Demand notice is not challenged
       Others v. Union of India
             and Others

                        Issued by Thrissur Corporation

        WPC No. 34810/2025         Ext. P12 dated 19.08.2025
        M/s Kerala Vision v.      demanding Rs. 12,86,520/-
  1                                                                  2025-2026
        Thrissur Corporation      at the rate of Rs.755/- per
              Limited                   pole per annum.

        WPC No. 44166/2023          Ext. P17 notice dated

Kerala Vision Limited v. 12.12.2023 demanding Rs.

  2                                                                  2022-2023
      Thrissur Corporation and    13,53,894/- at the rate of
               Others             624/- per pole per annum

  3    WPC No. 43770/2024          Ext. P6 dated 13.09.2024          2023-2024
      Kerala Vision Limited v.    demanding Rs. 14,53,715/-
       Thrissur Corporation       at the rate of Rs. 686/- per
      Electricity Department           pole per annum.
 WP(C) NO. 40017 OF 2024 &
con. Cases                                            61              2026:KER:9220

              and Another

         WPC No. 12680/2024              Ext. P19 order dated
        Kerala Vision Limited v.        09.01.2024 demanding
  4      Thrissur Corporation         Rs. 13,53,894/- at the rate       2023-2024
        Electricity Department         of Rs.624/- per pole per
             and Another                        annum.


           Nextgen Network
  5                                             Demand notice is not challenged
       Solutions v. State of Kerala
               and Others


4.2. The writ petitioners in the above batch of cases, who are

cable television operators and wired-internet service providers,

have raised common legal contentions questioning the authority of

the KSEBL and the concerned local authority, acting as licensees

under the Electricity Act, 2003 (hereinafter 'the Electricity Act'), to levy

and demand pole rental charges for the use of electricity

distribution poles. According to the petitioners, the impugned

demands are contrary to the governing statutory framework and

binding policy instruments.

4.3. The petitioners contend that, in the course of their

business, they make use of electricity distribution poles maintained WP(C) NO. 40017 OF 2024 & con. Cases 62 2026:KER:9220

by KSEBL for drawing overhead optical fibre cables through which

cable television and wired broadband internet services are provided

to subscribers. It is asserted that a single overhead cable is used for

transmission of both services, without imposing any additional

physical load on the poles. According to the petitioners, despite this

uniform mode of usage, the respondents have proceeded to levy

exorbitant pole rentals.

4.4. The petitioners rely upon the policy decisions of the State

Government as contained in G.O.(Ms) No. 14/2021/Power dated

08.07.2021 (hereinafter 'the 2021 Government Order'), fixing uniform

pole rental rates of Rs.300/- per pole per annum in

Corporation/Municipal areas and Rs.145/- per pole per annum in

Panchayat areas for drawing optical fibre cables through electric

poles, and the subsequent adoption and implementation of the said

Government Order by KSEBL through Board Order dated 13.08.2021

(heareinafter 'the Board Order'). They contend that notwithstanding WP(C) NO. 40017 OF 2024 & con. Cases 63 2026:KER:9220

such policy decisions, the Thrissur Corporation has unilaterally

imposed substantially higher pole rentals and insisted upon

execution of agreements on that basis, which is impermissible.

4.5. It is further contended that the field relating to

compensation for use of street furniture for telecommunication

infrastructure is now fully governed by the RoW Rules, as

consolidated and continued under the Telecommunications (Right

of Way) Rules, 2024 (hereinafter referred to as '2024 RoW Rules).

According to the petitioners, the said Rules expressly distinguish

between telecommunication lines and "small cells" used for mobile

networks, and prescribe separate compensation regimes for each.

The petitioners assert that their use of electric poles is confined

exclusively to laying optical fibre cables, which squarely falls within

the category of telecommunication lines and not small cells.

4.6. Placing reliance on Rule 11(8) read with Part III of the

Schedule to the 2024 Rules, the petitioners contend that the WP(C) NO. 40017 OF 2024 & con. Cases 64 2026:KER:9220

compensation payable for use of street furniture for

telecommunication lines is statutorily capped and that any demand

in excess thereof is ultra vires the Rules. It is argued that electricity

poles fall within the definition of "street furniture" and that KSEBL

is part of the description of an "appropriate authority" under the

RoW Rules, rendering it bound by the statutory ceilings prescribed

therein.

4.7. The petitioners further submit that the definitions of

"telecommunication line" and "overground telegraph

infrastructure" under the RoW Rules clearly encompass optical

fibre cables strung over electric poles, and that the said Rules also

prescribe limits on one-time and recurring charges for such

infrastructure. Any levy beyond those limits, according to the

petitioners, is in direct violation of the statutory scheme. It is also

contended that by virtue of Section 61 of the Telecommunications

Act, 2023, all rules and orders framed under the Telegraph Act, WP(C) NO. 40017 OF 2024 & con. Cases 65 2026:KER:9220

insofar as they are not inconsistent with the Telecommunications

Act, stand saved and continue to have statutory force.

Consequently, the RoW Rules, including the amendments governing

compensation for use of street furniture, continue to operate and

bind all authorities.

4.8. The petitioners emphatically assert that they do not

provide mobile telecommunication services, do not operate using

spectrum, and do not hold licences for 2G, 3G, 4G or mobile

communication services. Therefore, the application of pole rental

rates applicable to mobile or wireless telecommunication

infrastructure to the petitioners' wired networks is arbitrary and

legally unsustainable. Reliance is also placed on the interim

protection granted by this Court in WPC No. 40017 of 2024 and

connected cases, wherein it was directed that upon payment of pole

rent in accordance with the RoW Rules, ie, Rs. 100 per pole, coercive

steps such as dismantling of cables shall not be taken.

WP(C) NO. 40017 OF 2024 & con. Cases 66 2026:KER:9220

4.9. The petitioners further contend that the entire policy

framework governing optical fibre-based telecom connectivity in

the country proceeds on the footing that such infrastructure,

particularly when deployed for universal service objectives, cannot

be burdened with Right of Way charges or pole rental demands by

State utilities or local bodies. The Universal Service Obligation

regime, having statutory backing under the Telegraph Act,

mandates that funds collected from telecom operators are to be

utilised exclusively to ensure affordable and widespread

connectivity, especially in rural and underserved areas, and the

National Optical Fibre Network was established as a national asset

in furtherance of this obligation.

4.10. It is further contended that the Central Government,

while implementing the NOFN project through Bharat Broadband

Network Limited, consciously adopted a policy of non-

discriminatory, charge-free access to existing public infrastructure, WP(C) NO. 40017 OF 2024 & con. Cases 67 2026:KER:9220

including electricity distribution networks, in order to avoid cost

escalation and implementation delays. This policy was not merely

executive in nature, but was formalised through Cabinet decisions,

binding communications of the Department of

Telecommunications, and specific Government Orders issued by the

State Government granting blanket Right of Way permissions

without levy of charges.

4.11. The petitioners assert that the Tripartite Agreement

executed between the Central Government, the State Government

and BBNL has a binding and overriding character, under which the

State expressly undertook that no RoW charges, reinstatement

charges or pole rentals would be levied by any State agency, local

authority or electricity utility, and that electric utilities would

provide access to their distribution infrastructure free of cost. Such

commitments were made in recognition of the public-interest

character of the telecom backbone and the larger constitutional and WP(C) NO. 40017 OF 2024 & con. Cases 68 2026:KER:9220

statutory goal of universal access.

4.12. Accordingly, the petitioners contend that any

subsequent or parallel demand for pole rent or allied charges by

electricity utilities or local authorities is directly contrary to the

declared national telecom policy, the statutory Universal Service

framework, and the binding assurances extended by the State itself.

Such demands defeat the very object of universal connectivity,

amount to an impermissible attempt to monetise public

infrastructure contrary to governmental commitments, and are

liable to be interdicted as arbitrary, unreasonable and ultra vires

the governing policy and legal regime.

4.13. On these grounds, the petitioners seek setting aside and

quashing of the impugned demand notices, invoices, orders and

proceedings issued by the respective respondents demanding pole

rent in excess of the rates lawfully prescribed, and a declaration

that pole rent, can be levied only strictly in accordance with the WP(C) NO. 40017 OF 2024 & con. Cases 69 2026:KER:9220

Telecommunications (Right of Way) Rules, 2024 (and the earlier

applicable Right of Way Rules / Government Orders from time to

time), and for consequential directions to the respondents to refix

the pole rental charges in accordance with the said statutory

framework, adjust or refund excess amounts already collected, and

to refrain from taking any coercive action including dismantling of

cables, so long as the petitioners comply with the rates lawfully

prescribed.

5. Opposing the prayers sought in the writ petitions, a counter

affidavit has been filed by respondent, KSEBL in WPC No.

40017/2024, wherein it is contended that the writ petition is not

maintainable either on facts or in law and is an abuse of the process

of this Court. KSEBL submits that the petitioner is a commercial

operator providing both Cable TV and high-speed broadband

services through a fibre network strung across lakhs of electric

poles of KSEBL, under permissions granted since 1992. The activity WP(C) NO. 40017 OF 2024 & con. Cases 70 2026:KER:9220

is purely commercial in nature, and the petitioners are bound by

the contractual and statutory framework governing the use of

electric poles.

5.1. It is stated that pole-rental rates have, from time to time,

been fixed by KSEBL through various Board Orders, and that the

Government Orders of 2021, issued during the pandemic, were

intended only for Cable TV operators and not for internet service

providers. KSEBL had duly adopted the reduced rates for Cable TV,

while expressly retaining the higher rates applicable to "other

services" including 2G/3G/4G/mobile communication and internet

services, as per the pre-existing Board Orders. KSEBL contends that

the petitioners have deliberately misrepresented the Board Orders

and are attempting to camouflage their true classification as

internet service providers. The Board Orders dated 25.02.2012 and

05.07.2021 make an explicit and deliberate distinction between

Cable TV and "other services". The Hon'ble Supreme Court has WP(C) NO. 40017 OF 2024 & con. Cases 71 2026:KER:9220

consistently held that the use of the term "etc" in legislative or

administrative documents must be interpreted ejusdem genereis (of

the same kind) to include services analogous to those explicitly

mentioned. Applying these principles, "other services" and "etc" in

KSEBL's Board Order clearly encompass internet services and

modern communications technologies like 2G/3G/4G/mobile

communications. The petitioners, being internet service providers,

fall squarely in that latter category and cannot claim Cable TV

rates. The Board's intent to classify such services separately from

Cable TV is unambiguous and was established to ensure fair and

proportional compensation for the use of its infrastructure.

5.2. It is further contended that the writ petition is in essence

a dispute relating to reconciliation of amounts due under a

contractual pole-rental arrangement, which is a civil dispute not

amenable to adjudication under Article 226. The petitioner has not

executed the mandatory agreement since 01.04.2021 despite using WP(C) NO. 40017 OF 2024 & con. Cases 72 2026:KER:9220

more than six lakh poles, and substantial dues remain unpaid.

Though an appellate mechanism is provided under the Government

Order dated 08.07.2021, the petitioners have not invoked that

remedy.

5.3. KSEBL contends that the electricity distribution network

is a statutory asset created under the Electricity Act. The poles

constitute distribution assets erected under powers exercised under

Section 164 of the Act read with Part III of the Telegraph Act.

Permission to use such poles is only a permissive exercise under

Section 51 of the Electricity Act for generating additional non-tariff

revenue. Any reduction in pole-rental rates directly results in

revenue loss and consequent tariff increases, which KSEBL is

statutorily bound to avoid.

5.4. It is specifically asserted that neither the

Telecommunication Act nor the 2024 RoW Rules has any application

to the petitioners. The said Rules are intended for "facility providers"

WP(C) NO. 40017 OF 2024 & con. Cases 73 2026:KER:9220

authorised to establish telecommunication networks, especially for

expanding infrastructure in unserved and remote areas. The

petitioner is not a "facility provider" within the meaning of the Act,

and cannot claim the concessional rate of Rs.100 per pole under

Rule 11(8). It is emphasised that the basic intent of the Right of Way

Rules is not to subsidise commercially established internet

providers, but to facilitate the creation of new infrastructure.

5.5. The KSEBL also contends that Section 174 of the

Electricity Act gives the Act an overriding effect over any

inconsistent law. Hence, the Indian Telegraph Right of Way Rules,

including the 2022 Amendment, cannot override Sections 51, 173,

174, and 175 of the Electricity Act. Only those laws compatible with

the Electricity Act can apply. As such, the pole-rental rates fixed by

KSEBL under the Electricity Act cannot be displaced by the Right of

Way Rules. TRAI restrictions apply only to Cable TV tariffs and not

to pole rents for internet services.

WP(C) NO. 40017 OF 2024 & con. Cases 74 2026:KER:9220

5.6. It is reiterated that no operator has any statutory right to

use KSEBL poles free of cost or at self-determined rates. Use of poles

requires execution of agreements, adherence to safety protocols,

and payment of the rates fixed by the Board. Unauthorised or non-

standard cabling poses safety risks and is liable to be removed. It is

asserted that none of the grounds raised by the petitioner justify

interference under Article 226. The reliefs sought are unsustainable,

the petitioners have suppressed material facts, and their attempt is

merely to evade lawful dues. The writ petition may therefore be

dismissed with costs, allowing KSEBL to recover all amounts

lawfully due under the applicable Board Orders and Government

directives.

6. In the counter filed by the respondent, Thrissur

Corporation, it is contended that the petitions are liable to be

dismissed as the petitioner has no vested or absolute right to insist

that pole rent be fixed at KSEB rates or in terms of settlement,

which pertained only to Cable TV operators. It is asserted that WP(C) NO. 40017 OF 2024 & con. Cases 75 2026:KER:9220

Thrissur Corporation is the only Local Authority in the State which

is also a distribution licensee and is therefore entitled to levy

miscellaneous charges distinct from KSEB. Relying on KSERC cost-

data order dated 14.10.2016 permitting the Corporation to charge

10% above KSEB rates, the Municipal Council revised pole rent by

Resolution No.39 dated 07.06.2018 to Rs.320/-, by Resolution No.90

dated 12.07.2018 to Rs.352/-, and thereafter to Rs.387.20/- per pole,

culminating in Exhibit P17 fixing Rs.686/- for 2024-25. The

respondents submit that the petitioner paid these amounts under

protest without challenging the resolutions and is therefore

estopped from disputing the subsequent revisions. They also

contend that the petitioner cannot now impeach the demand since

KSERC cost-data order dated 14.10.2016, the foundational

regulatory order, has never been challenged.

6.1. The respondents further contend that Government Order

fixing pole rent for KSEB does not bind a distribution licensee such

as the Corporation, and that the RoW Rules and amendments do not WP(C) NO. 40017 OF 2024 & con. Cases 76 2026:KER:9220

govern pole-rent payable for drawing cables through poles owned

by a distribution licensee. They point out that KSEB itself, by Board

order dated 13.08.2021, fixed pole rent at Rs.506.58 per pole in

Corporation areas with effect from 01.04.2021. The dispute,

according to them, arises purely out of contractual terms and

cannot be adjudicated in writ jurisdiction.

7. The learned Senior counsel for the petitioner Sri Ramesh

Babu along with Sri. Saji Varghese argued that the petitioner is both

a cable TV operator and a licensed wireline Internet Service

Provider, and the very same poles used for cable TV distribution are

also used for their broadband services. It is submitted that the

petitioner holds a valid authorisation under Section 3 of the

Telecommunication Act, and therefore qualifies as a "facility

provider" within the meaning of Section 10 of the said Act, entitled

to seek and obtain RoW permissions strictly in accordance with

Section 11 of the said Act. Attention is also invited to Section 56(2)

(n) of the Telecommunication Act, empowering the Central WP(C) NO. 40017 OF 2024 & con. Cases 77 2026:KER:9220

Government to regulate timelines and permissible charges for RoW

in public property, which has been implemented through the RoW

Rules, as amended from time to time.

7.1. Learned Senior Counsel places particular reliance on the

amendment of Right of Way Rules dated 17.08.2022 (produced as

Ext. P10(b) in WPC No. 40017/2024), introducing Section 10A of the

Rules, which creates a uniform national framework for permitting

the use of street furniture, including electricity poles, for

installation of small cells and telegraph lines. Under these Rules, a

licensee may submit an application accompanied only by

administrative fees not exceeding the amounts specified in Part-I of

the Schedule, and the authority may levy compensation not

exceeding the ceiling fixed in Part-III, presently Rs.100 per pole per

annum. The authority must decide the application within 60 days,

failing which permission is deemed to have been granted. The

expression "overground telegraph infrastructure" expressly

includes posts, poles and above-ground contrivances used for WP(C) NO. 40017 OF 2024 & con. Cases 78 2026:KER:9220

establishing or maintaining telegraph lines; therefore, the

electricity poles of the respondents are part of telegraph

infrastructure governed by Central Rules, and cannot be subjected

to arbitrary or unilateral pole-rental fixation.

7.2. The Learned Counsel also submits that mobile towers have

long been recognised as telegraph lines, and the RoW rules applies

uniformly to all categories of telecommunication infrastructure.

The respondents' attempt to apply the pole-rental model meant for

2G/3G/4G mobile operators, who use only a few poles, rely on

licensed spectrum, possess mobile access licences, and serve a

vastly larger subscriber base, is wholly arbitrary, particularly since

the petitioner is only a wired data provider without any mobile-

telephony licence.

7.3. It is further contended that till the period up to

31.03.2021, the petitioner was paying the pole rent in terms of the

agreement entered into between them in view of the settlement WP(C) NO. 40017 OF 2024 & con. Cases 79 2026:KER:9220

arrived in the proceedings before the Kerala Legal Services

Authority. The dispute therefore relates to the period from

01.04.2021. It is argued that the Right of Way is a regulated activity

and all matters relating to the same is governed by the RoW Rules

framed by the Central Government under the powers conferred by

the Telegraph Act and subsequently under the Telecommunications

Act.

7.4. Relying on Section 3(1AA) definition of Telegraph under

the Telegraph Act, it is contended that the activity carried out by

the petitioners whether it is cable TV or broad-band connectivity

falls squarely within the ambit of the definition of telegraph. It is

further submitted that the notification dated 09.01.2004 issued by

the Central Government to the effect that broadcasting services and

cable services as 'telecommunications service'. The statutory

definition was introduced with effect from 01.04.2002. It is argued

that the Right of Way Rules, originally framed in 2016 and WP(C) NO. 40017 OF 2024 & con. Cases 80 2026:KER:9220

subsequently amended in 2021, 2022 and finally replaced by the

RoW Rules, 2024, comprehensively regulate compensation payable

for use of street furniture, including electric poles. From 21.10.2021

onwards, i.e., from the date of amendment of Row Rules in 2016, the

statutory Rules limits compensation to nominal, standardised

amounts, culminating in a rate of Rs.100 per pole per annum,

leaving no scope for higher or variable rentals through executive

orders or contracts.

7.5. The petitioners argued that they qualify as "facility

providers", holding valid Internet Service Authorisation as per

Section 4 under the Telegraph Act, which continues under the

Telecommunications Act, by virtue of saving clauses. Consequently,

the right of way provisions under Chapter III of the 2023 Act and

the Rules framed thereunder are binding on all public entities,

including KSEBL, and override any inconsistent administrative

practice.

WP(C) NO. 40017 OF 2024 & con. Cases 81 2026:KER:9220

7.6. It is further contended that KSEBL's reliance on the

Electricity Act, 2003, particularly Sections 51, 174 and 175, is

misplaced, as there is no inconsistency between the Electricity Act

and the Right of Way Rules, which operate in distinct but

complementary fields. It is argued that Section 174 of the Electricity

Act speaks of the overriding effect of the provisions of the Act and

inconsistent with any other law for the time being in force. Firstly

there is no inconsistency and secondly the right of way rules are

enforced with effect from 2016 whereas the Electricity Act was

brought into force with effect from 10.06.2003. Section 175 says that

the provisions of the Act are in addition to and not in derogation of

other laws. The application of the Right of Way Rules therefore

applies even going by Section 175 of the Electricity Act. It is argued

that Section 51 is not a provision which enables the Board to

engaging in commercial activity dehors the RoW Rules, 2016. Any

such contention also invites the frown of Article 19 of the

Constitution. Even assuming that the Board is an entity covered by WP(C) NO. 40017 OF 2024 & con. Cases 82 2026:KER:9220

Article 19, such freedom can be exercised only subject to the

restrictions under Article 19(6). This measure is the RoW Rules.

Government of Kerala, on 10th July 2025 also decided to implement

2024 Telecommunication (Right of Way) Rules. Hence, KSEBL cannot

override the decision of Central Government, State Government and

insist on demanding higher pole rentals.

7.7. It is also argued that contention premised on Cable TV

Act, is also not sustainable. In this context, it is submitted that

Cable TV is treated as telecommunication vide Gazette notification

39 dated 9th January, 2004. The Right of Way provisions under the

Cable TV Act also do not enable the Board to indiscriminately

demand pole rentals. Going by Section 4B of the the Cable TV Act, it

applies firstly in the context of underground cables. Secondly it

permits only for recouping the expenses for laying underground

cables and erecting posts making it evident that it is intended to

cover instances where the pole is to be erected by the cable WP(C) NO. 40017 OF 2024 & con. Cases 83 2026:KER:9220

operator. Therefore, going by the said Act, the Board can claim no

amount for providing right of way.

7.8. It is also submitted by the petitioner that petitioners are

not going back on their obligation up to 31.03.2021 where the pole

rental gets fixed by virtue of the agreement in terms of the

settlement under the Legal Services authority and they are willing

to comply with pole rental as per Exts.P2, P3 and P7 in W.P.(C)

No.40017 of 2024 till 21st October, 2021 post which rates as per RoW

Rules, 2016 and 2024 are applicable.

8. Adv.M.P. Shameem Ahamed appearing in W.P.(C) No.

35490/2025, contends that, from the inception of the regulatory

framework governing the sector, cable services have consistently

been treated and classified as "telecommunication services". It is

submitted that the evolution of the cable television industry,

particularly post digitisation, clearly demonstrates its integration

into the larger telecom regulatory regime.

WP(C) NO. 40017 OF 2024 & con. Cases 84 2026:KER:9220

8.1. It is contended that prior to digitisation, local cable

operators were able to downlink television signals in analogue

mode with minimal infrastructure. However, with the introduction

of mandatory digitisation, television signals could thereafter be

downlinked only in encrypted digital mode, necessitating

substantial investment in sophisticated head-end infrastructure. In

order to ensure that small and local cable operators were not

displaced from the system, the regulatory framework introduced

the concept of Multi System Operators (MSOs), who would establish

the necessary digital infrastructure and supply encrypted signals to

Local Cable Operators (LCOs) for further distribution to subscribers.

8.2. It is pointed out that the regulatory intent behind

introduction of MSOs and the restructuring of the cable television

sector is reflected in the consultation papers and regulations issued

by TRAI, including the consultation paper dated 09.04.2019 on

entry-level net worth requirements for MSOs. Post digitisation, the WP(C) NO. 40017 OF 2024 & con. Cases 85 2026:KER:9220

relationship between broadcasters, MSOs and LCOs has been

comprehensively governed by statutory interconnection

arrangements, ensuring a level playing field and continuity of

service delivery.

8.3. Reference is made to the Telecommunication

(Broadcasting and Cable) Services Interconnection (Addressable

Systems) Regulations, 2017, which mandate interconnection

between service providers and incorporate a "must provide"

obligation, requiring MSOs to supply signals to LCOs on request,

subject to prescribed statutory contracts. It is contended that such

interconnection and infrastructure sharing is a defining feature of

the telecom sector and is equally applicable to cable television

services.

8.4. Against this historical and regulatory backdrop, reliance

is placed on Section 3(1) of the Telecom Regulatory Authority of

India Act (TRAI), 1997, under which TRAI was constituted for WP(C) NO. 40017 OF 2024 & con. Cases 86 2026:KER:9220

regulating telecommunication services. The expression

"telecommunication service" is defined under Section 2(k) of the

Act, and the proviso thereto empowers the Central Government to

notify additional services, including broadcasting services, as

telecommunication services.

8.5. In exercise of the said power, the Government of India, by

Notification dated 09.01.2004, expressly notified broadcasting

services and cable services as telecommunication services.

Consequently, cable services stand statutorily recognised as

telecommunication services. This position was further reinforced

by the amendment introduced through Act 21 of 2011 to the Cable

Television Networks (Regulation) Act, 1995, whereby clause (ai) was

inserted in Section 2 defining the "Authority" as the Telecom

Regulatory Authority of India, thereby expressly vesting regulatory

oversight of the cable television sector with the telecom regulator.

8.6. It is further submitted that the Telecommunications Act, WP(C) NO. 40017 OF 2024 & con. Cases 87 2026:KER:9220

2023 has amended certain provisions of the TRAI Act, including

insertion of a new definition of "telecommunication" under Section

2(ja) by virtue of Section 59(c) of the 2023 Act. However, the

definition of "telecommunication service" under Section 2(k) of the

TRAI Act has not been disturbed, and the notification dated

09.01.2004 issued thereunder continues to operate with full force.

As a result, two distinct expressions now coexist: (i)

"telecommunication", as newly defined under the 2023 Act, and (ii)

"telecommunication service", which continues to expressly include

cable services.

8.7. Attention is also drawn to the amendments made to the

definitions of "licensor" and "licensee" under the TRAI Act by

Sections 59(A) and 59(B) of the Telecommunications Act, 2023,

whereby cable operators have been expressly brought within the

statutory framework. It is contended that even under the

Telecommunications Act, 2023, the expression WP(C) NO. 40017 OF 2024 & con. Cases 88 2026:KER:9220

"telecommunication" is defined broadly enough to include cable

services, having regard to the definition of "message" under Section

2(g), which includes any sign, signal, sound, video or data

transmitted through telecommunication.

8.8. It is further argued that a local cable operator is not an

internet service provider in its own right. Cable operators function

under valid registrations under the Cable Television Networks

(Regulation) Act and operate their own cable television networks,

billing subscribers exclusively for cable television services.

Broadband services are billed directly by licensed internet service

providers, and cable operators merely provide last-mile

connectivity through their pre-existing cable infrastructure, in

compliance with Rule 5C of the Cable Television Networks Rules,

2023. The same optical fibre cable is used for both cable television

signals and broadband data, without installation of any additional

cables or equipment on electricity poles.

WP(C) NO. 40017 OF 2024 & con. Cases 89 2026:KER:9220

8.9. According to the petitioners, once pole rent is paid and

permission is granted for drawal of cables, the nature of the data

transmitted through the cable is irrelevant to the Kerala State

Electricity Board Limited, particularly when no additional

infrastructure is installed on the poles. Such sharing of

infrastructure is stated to be analogous to interconnection and

infrastructure-sharing practices prevalent across the telecom

sector.

8.10. Reliance is also placed on a Board Order dated 21.05.2021

produced by the respondent Board, wherein permissions were

granted for drawal of cables and the purpose of usage was indicated

as "BSNL FTTH", thereby demonstrating that the internet service

provider licence holder is BSNL and not the cable operator. It is

contended that if an ISP licence was required to be held by the

cable operator, such permissions would not have been granted.

8.11. It is further submitted that although the respondent WP(C) NO. 40017 OF 2024 & con. Cases 90 2026:KER:9220

Board has raised practical and financial concerns regarding

implementation of the Right of Way Rules, the validity of the said

Rules has not been challenged. In the absence of any such challenge,

administrative inconvenience or financial implications cannot be

relied upon as a justification to deny the statutory rights conferred

upon cable operators under the applicable legal and regulatory

framework.

9. The learned Standing Counsel for the KSEB, Sri. B Premod,

argued that the petitioners are major provider of both cable TV and

high speed internet service providers and their activities are purely

commercial. The petitioners, M/s Asianet Stellite Communications

Ltd and M/s Asianet Digital Network Pvt. Limited has consistently

represented themselves before KSEBL as Multi System Operators

(MSOs) licensed under the cable Television Networks (Regulation)

Act, 1995. All agreement, correspondences and submissions over

the preceding years are to the effect that the petitioners are WP(C) NO. 40017 OF 2024 & con. Cases 91 2026:KER:9220

engaged in broadcasting video signals and Cable TV operations. In

the Tripartitie Agreement as well it is seen that KSEB poles are used

for video and allied services. It is also submitted that the activity of

the petitioners are carried out on the basis of the certificate issued

by the Registering Authority under Section 4 r/w Rule 5 of the Cable

Television Rules, 1994, and is regulated by the Cable Television

Networks Regulation Act, 1995, as far as the Cable TV Operations

are concerned and the Information Technology Act, 2000 as far as

Internet Service are concerned. The petitioners infrastructure is

pre existing and is used for cable TV operations and is not intended

for expanding rural telecom connectivity and the

Telecommunication Act has no application to them and therefore

has no legal right to claim concessional pole rental rates. It is

argued that going by the status of an Internet Service Provider

under the Information Technology Act, 2000, Internet Service

Providers are treated only as intermediaries/network service

providers whose role is confined to providing access to the internet WP(C) NO. 40017 OF 2024 & con. Cases 92 2026:KER:9220

and transmission of data, without undertaking any

telecommunication service. The Unified License also prohibits voice

communication except internet telephony which is different service

in its scope and nature and kind from real time voice service offered

in telecommunication service. It also provides that the licensee

shall have no connectivity with public switched telephone

network/public land mobile network/Global mobile personal

communication by satellite. As such the provisions of the telegraph

Act or the Telecommunication Act and their Rules are not

applicable to the petitioner and its activity.

9.1. Cable TV and internet connectivity in Kerala is provided

by both private operators and the State initiative KFON, with

private providers such as Asianet and Kerala Vision operating

through fibre and traditional cable networks using KSEB poles

under pole-rent agreements, instead of exercising powers under

Section 4B of the Cable TV Act. Pole rent has been periodically fixed WP(C) NO. 40017 OF 2024 & con. Cases 93 2026:KER:9220

by KSEB through Board orders, with a temporary reduction granted

in 2021 due to the COVID-19 pandemic, which was expressly

intended as a short-term and progressive arrangement. It is also

argued that the RoW rules is not intended to fix or refix the pole

rental rates payable by the existing cable TV and internet service

providers who have already established their network service and

they are paying the rent fixed by the KSEBL for hiring the poles.

9.2. It is also urged that KSEBL, as a distribution licensee

under the Electricity Act enjoys statutory autonomy to manage its

assets and finances, and that pole rentals constitute a legitimate

source of non-tariff revenue, which directly impacts the Board's

obligation to maintain financial viability and ensure stable

electricity tariffs as regulated by the KSERC. It is further argued

that the electric poles erected by the KSEBL is the part of the

distribution asset of the Board and its usage strictly rest within the

domain of the KSEBL.

WP(C) NO. 40017 OF 2024 & con. Cases 94 2026:KER:9220

9.3. The grant of poles for purpose of transmitting cable TV

signal, internet and other services are done by the Board intending

to generate additional revenue as provided under Section 51 of the

Electricity Act. The State has sought to bridge residual connectivity

gaps, particularly in rural areas, through the Kerala Fiber Optic

Network (KFON) project, aligned with the Central Government's

Digital India mission. The project is implemented by a consortium

led by Bharat Electronics Limited, a Central Public Sector

Undertaking, which has accepted the pole rental rates fixed by

KSEB Limited.

9.4. As per the details from annual accounts of KSEBL the total

revenue towards pole rent for the Financial Year 2023-2024 is

Rs.60.58 crores and higher the revenue generated, the lesser will be

the burden of tariff. Therefore, the KSEBL cannot offer its poles

either at reduced rates or free of cost to anyone. Any decision in

reduction of rates for pole rental charges will result in susbstantial WP(C) NO. 40017 OF 2024 & con. Cases 95 2026:KER:9220

revenue loss for the utility which will affect the liquidity and cash

flow and is not compatible with the Electricity Act of 2003.

According to Section 185 of the Electricity Act, 2003 "Only laws that

are compatible with the provisions of this Act shall be applicable."

Therefore, the rates provided under the Indian Telegraph Right of

Way (Amendment) Rules, 2022 has no applicbaility to the Board.

9.5. It is also argued that in view of Sections 41, 51, 174 and

175 of the Electricity Act which prohibit subsidisation or

encumbrance of transmission and distribution assets and confer

overriding effect on the Act, the RoW Rules 2022 are inapplicable to

KSEBL to the extent they are inconsistent with the provisions of the

Electricity Act.

10. Heard, learned Senior Counsel, Sri. S Ramesh Babu,

instructed by Sri. Saji Varghese, Smt. Mariam Mathai,

Sri. N.Krishnaprasad for the petitioner in WPC No. 40017/2024 and

connected cases, Sri. M.P Shameem Ahamed, Sri.Philip T. Varghese, WP(C) NO. 40017 OF 2024 & con. Cases 96 2026:KER:9220

Smt. Daisy A. Philipose, Sri. Saijo M George, Sri. M.Sasindran,

Sri. S. Shanavas Khan, Sri. Sandeep Gopalakrishnan, Smt. Anju

Davis.K., Sri. Saijo Hassan, Sri. G Hariharan, Sri. Aji V. Dev, Sri. Jagan

Abraham M. George for petitioners in other writ petitions,

Sri. B Pramod, learned Standing Counsel for the KSEB, Smt. Surya

Binoy, learned Senior Government Pleader and Sri. Santosh

Poduval, learned Standing Cousel for Thrissur corporation.

11. It is necessary to advert to the relevant statutory

provisions to decide the issues arising for consideration.

I. The Telecommunications Act, 2023:

1. Section 2-Definitions:

(e) "authorised entity" means a person holding an authorisation under section 3;

(p) "telecommunication" means transmission, emission or reception of any messages, by wire, radio, optical or other electro-magnetic systems, whether or not such messages have been subjected to rearrangement, computation or other processes by any means in the course of their transmission, emission or reception;

(s) "telecommunication network" means a system or series of systems of telecommunication equipment or infrastructure, WP(C) NO. 40017 OF 2024 & con. Cases 97 2026:KER:9220

including terrestrial or satellite networks or submarine networks, or a combination of such networks, used or intended to be used for providing telecommunication services, but does not include such telecommunication equipment as notified by the Central Government;

(t) "telecommunication service" means any service for telecommunication;

2. Section 3-Authorisation (1) Any person intending to---

(a) provide telecommunication services;

(b) establish, operate, maintain or expand telecommunication network; or

(c) possess radio equipment, shall obtain an authorisation from the Central Government, subject to such terms and conditions, including fees or charges, as may be prescribed.

(3) The Central Government, if it determines that it is necessary in the public interest so to do, may provide exemption from the requirement of authorisation under sub-section (1), in such manner as may be prescribed.

(4) Any exemption granted prior to the appointed day under the Indian Telegraph Act, 1885 (13 of 1885) or the Indian Wireless Telegraphy Act, 1933 (17 of 1933) shall continue under this Act, unless otherwise notified by the Central Government. (5) Any authorised entity may undertake any merger, demerger or acquisition, or other forms of restructuring, subject to any WP(C) NO. 40017 OF 2024 & con. Cases 98 2026:KER:9220

law for the time being in force and any authorised entity that emerges pursuant to such process, shall comply with the terms and conditions, including fees and charges, applicable to the original authorised entity, and such other terms and conditions, as may be prescribed.

(6) A licence, registration, permission, by whatever name called, granted prior to the appointed day under the Indian Telegraph Act, 1885 (13 of 1885) or the Indian Wireless Telegraphy Act, 1933 (17 of 1933), in respect of provision of telecommunication services or telecommunication network---

(a) where a definite validity period is given, shall be entitled to continue to operate under the terms and conditions and for the duration as specified under such licence or registration or permission, or to migrate to such terms and conditions of the relevant authorisation, as may be prescribed; or

(b) where a definite validity period is not given, shall be entitled to continue to operate on the terms and conditions of such licence or registration or permission for a period of five years from the appointed day, or to migrate to such terms and conditions of the relevant authorisation, as may be prescribed. (7) Any authorised entity which provides such telecommunication services as may be notified by the Central Government, shall identify the person to whom it provides telecommunication services through use of any verifiable biometric based identification as may be prescribed.

(8) The Central Government may, subject to such terms and WP(C) NO. 40017 OF 2024 & con. Cases 99 2026:KER:9220

conditions, including fees or charges as may be prescribed, allot telecommunication identifiers for use by authorised entities. (9) The Central Government may allow use of telecommunication identifiers allotted by international bodies which are recognised by the Central Government from time to time.

3. Section 10-Definition of terms used in this For the purpose of this Chapter,---

(a) "facility provider" means the Central Government or any authorised entity, including any contractor or sub-contractor or agent working for the Central Government or authorised entity, and shall include their successor or assignee;

(b) "public entity" means,---

(i) the Central Government;

(ii) the State Government;

(iii) local authority;

(iv) any authority, body, company or institution incorporated or established by the Central Government or the State Government, or under any statute; or

(v) any non-government entity vested with the ownership, control or management of any public facility or class of public facilities, as may be notified by the Central Government;

(c) "public property" means any property, whether movable or immovable including any machinery, which is owned by, or in the possession of, or under the control or management of any public entity.

4. Section 11-Right of way for telecommunication network in public WP(C) NO. 40017 OF 2024 & con. Cases 100 2026:KER:9220

property:

(1) Any facility provider may submit an application to a public entity under whose ownership, control or management, the public property is vested, to seek permissions for right of way for telecommunication network under, over, along, across, in or upon such public property.

(2) On receipt of an application from a facility provider under sub-section (1), the public entity shall, subject to the provisions of sub-section (4), grant permission for all or any of the following acts, namely:---

(a) survey such property for the purpose of assessing the feasibilty for establishing telecommunication network; or

(b) enter the property from time to time to establish, operate, maintain, repair, replace, augment, remove or relocate any telecommunication network.

(3) The public entity shall grant permission under sub-section (2) in an expeditious manner and within such timelines as may be prescribed, and subject to such administrative expenses and compensation for right of way, which shall not exceed such amount as may be prescribed.

(4) Any rejection of an application under sub-section (1) shall be based on reasonable grounds to be recorded in writing. (5) The facility provider shall do as little damage as possible to the public property, and ensure that the functionality and continuity of operations over such public property is not adversely affected, while undertaking any of the activities for WP(C) NO. 40017 OF 2024 & con. Cases 101 2026:KER:9220

which permission has been granted under sub-section (2). (6) If any damage is caused to the property, the facility provider shall, at the option of the public entity, either,---

(a) restore such property to its state as existed prior to the undertaking of such activities; or

(b) pay compensation for such damage as may be mutually agreed.

(7) The provisions of this section shall be applicable to any public property vested for such projects or class of projects as notified by the Central Government, in respect of which, applications under sub-section (1) shall be made to the public entity granting the concession, contract or permission for such projects.

5. Section 56-Power of Central Government to make rules:

(1) The Central Government may, by notification, and subject to the condition of previous publication, make rules not inconsistent with the provisions of this Act, to carry out the purposes of this Act. (2) In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:---

(a) the terms and conditions, including fees or charges for obtaining authorisation under sub-section (1) of section 3;

(b) the manner of exemption for providing authorisation under sub- section (3) of section 3;

(c) the terms and conditions, including fees and charges, applicable to the original authorised entity that emerges WP(C) NO. 40017 OF 2024 & con. Cases 102 2026:KER:9220

pursuant to any merger, demerger, acquisition, or other forms of restructuring, under sub-section (5) of section 3;

(d) the terms and conditions for migration under sub-section (6) of section 3;

(e) the verifiable biometric based identification to be used by an authorised entity of telecommunication services under sub-section (7) of section 3;

(f) the terms and conditions, including fees or charges for allotment of telecommunication identifiers for use by authorised entities under sub-section (8) of section 3;

(g) the terms and conditions for the assignment of spectrum, including the frequency range, methodology for pricing, price, fees and charges, payment mechanism, duration and procedure under sub-section (3) of section 4;

(h) the manner of exemptions for assignment of spectrum under sub- section (7) of section 4;

(i) the terms and conditions for re-farming and harmonisation under section 5;

(j) the terms and conditions, including applicable fees and charges, and any other relevant condition subject to which the utilisation of the spectrum in a flexible, liberalised and technologically neutral manner under section 6;

(k) the terms and conditions for optimal utilisation of spectrum under sub-section (1) of section 7;

(l) the period of unutilised spectrum for insufficient reasons and further terms and conditions relating to spectrum utilisation under WP(C) NO. 40017 OF 2024 & con. Cases 103 2026:KER:9220

sub-section (2) of section 7;

(m) the terms and conditions, including applicable fees or charges for sharing, trading, leasing and surrender of assigned spectrum, under sub-section (2) of section 8;

(n) ) the timeline for granting permission for right of way for telecommunication network in public property; and the amount for administrative expenses and compensation for right of way under sub-section (3) of section 11;

(o) the procedure to be followed by a facility provider to enter, survey, establish, operate, maintain, repair, replace or relocate the telecommunication network, including the notice period, the manner of issuance of notice, the framework governing objections by owner or occupier of the property, the manner in which such objections would be resolved, and matters relating to the compensation payable for any damage under sub-section (5) of section 12;

(p) the terms and conditions, including charges for right of way, and compensation for damage to the property, under sub- section (6) of section 12;

(q) the terms and conditions, including fees and charges subject to which the telecommunication network to be made available on open access basis to facility providers under sub-section (2) of section 15;

(r) the procedure and manner for giving prior notice under sub- section (1) of section 17;

(s) the timeline for responding the notice with details of telecommunication network and precautionary measures to be undertaken by the facility provider under sub-section (2) of section WP(C) NO. 40017 OF 2024 & con. Cases 104 2026:KER:9220

17;

(t) the procedure and safeguards for public emergency or public safety under sub-section (2) of section 20; (u) the duration and manner of taking action for public emergency or public safety under sub-section (4) of section 20;

(v) the measures to protect and ensure cyber security of, telecommunication networks and telecommunication services under sub-section (1) of section 22;

(w) the standards, security practices, upgradation requirements and procedures to be implemented for the Critical Telecommunication Infrastructure under sub-section (4) of section 22;

(x) the manner for administration of Digital Bharat Nidhi under section 26;

(y) the manner and duration for creating Regulatory Sandbox under section 27;

(z) the measures for protection of users under sub-section (2) of section 28;

(za) the manner for registration of any grievance and redressal of such grievances pertaining to the telecommunication service under sub-section (3) of section 28;

(zb) the terms and conditions for participating in the dispute resolution mechanism under sub-section (2) of section 30; (zc) the form, manner and fees to be accompanied with the complaint under sub-section (1) of section 33;

(zd) the manner for holding inquiry by the Adjudicating Officer under sub-section (1) of section 35;

WP(C) NO. 40017 OF 2024 & con. Cases 105 2026:KER:9220

(ze) the form, manner and fees for filing an appeal before the Designated Appeals Committee under sub-section (2) of section 36; (zf) the techno-legal measures for functioning of the Adjudicating Officer and the Designated Appeals Committee under sub-section (1) of section 37;

(zg) the terms and conditions of security interest under section 45; (zh) the terms and conditions, including applicable fees and charges for granting certificates under section 46; (zi) the manner of certification, qualification, and terms and conditions, including fees and charges for the examination for amateur station operator under section 47; (zj) any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made by rules. (3) Every rule made under this Act and amendment to the Schedule made under section 57 shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or amendment to the Schedule or both Houses agree that the rule or amendment to the Schedule should not be made, the rule or amendment to the Schedule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or amendment to WP(C) NO. 40017 OF 2024 & con. Cases 106 2026:KER:9220

the Schedule.

II. The Cable Television Networks (Regulation) Act, 1995:

1. Section 2-Definitions:

In this Act, unless the context otherwise requires,-- 1 [(a) "authorised officer" means, within his local limits of jurisdiction,--

(i) a District Magistrate, or

(ii) a Sub-divisional Magistrate, or

(iii) a Commissioner of Police, and includes any other officer notified in the Official Gazette, by the Central Government or the State Government, to be an authorised officer for such local limits of jurisdiction as may be determined by that Government;] (ai) "Authority" means the Telecom Regulatory Authority of India established under sub-section (1) of section 3 of the Telecom Regulatory Authority of India Act, 1997 (24 of 1997); (aii) "Broadcaster" means a person or a group of persons, or body corporate, or any organisation or body providing programming services and includes his or its authorised distribution agencies;

(aiii) "cable operator" means any person who provides cable service through a cable television network or otherwise controls or is responsible for the management and operation of a cable television network and fulfils the prescribed eligibility criteria and conditions;]

(b) "cable service" means the transmission by cables of programmes WP(C) NO. 40017 OF 2024 & con. Cases 107 2026:KER:9220

including re-transmission by cables of any broadcast television signals;

(c) "cable television network" means any system consisting of a set of closed transmission paths and associated signal generation, control and distribution equipment, designed to provide cable service for reception by multiple subscribers;

(d) "company" means a company as defined in section 3 of the Companies Act, 1956 (1 of 1956);

(e) "person" means--

(i) an individual who is a citizen of India;

(ii) an association of individuals or body of individuals, whether incorporated or not, whose members are citizens of India;

(iii) a company as defined in section 3 of the Companies Act, 1956 (1 of 1956);] (ei) "post" means a post and includes a pole, tower, standard, stay, strut, cabinet, pillar or any above ground contrivance for carrying, suspending or supporting any network infrastructure facility;]

(f) "prescribed" means prescribed by rules made under this Act;

(g) "programme" means any television broadcast and includes--

(i) exhibition of films, features, dramas, advertisements and serials [ ***];

(ii) any audio or visual or audio-visual live performance or presentation, and the expression programming service shall be construed accordingly;

(gi) "public authority" means any authority, body or institution of WP(C) NO. 40017 OF 2024 & con. Cases 108 2026:KER:9220

local self-government constituted or established by or under--

(i) the Constitution of India;

(ii) any law made by Parliament;

(iii) any law made by a State Legislature;

(iv) any notification issued or order made by the appropriate Government, and includes any--

(v) body owned, controlled or substantially financed; or

(vi) non-governmental organisation substantially financed, directly or indirectly by funds provided by the appropriate Government;]

(h) "registering authority" means such authority as the Central Government may, by notification in the Official Gazette, specify to perform the functions of the registering authority under this Act within such local limits of jurisdiction as may be determined by that Government];

(i) "subscriber" means [any individual, or association of individuals, or a company, or any other organisation or body] who receives the signals of cable television network at a place [indicated by him or it] to the cable operator, without further transmitting it to any other person.

2. 4B. Right of way for cable operators and permission by public authority.--

(1) Subject to the provisions of this Act, any cable operator entitled for providing cable services may, from time to time, lay and establish cables WP(C) NO. 40017 OF 2024 & con. Cases 109 2026:KER:9220

and erect posts under, over, along, across, in or upon any immovable property vested in or under the control or management of a public authority.

(2) Any public authority under whose control or management any immovable property is vested may, on receipt of a request from a cable operator permit the cable operator to do all or any of the following acts, namely:--

(a) to place and maintain underground cables or posts; and

(b) to enter on the property, from time to time, in order to place, examine, repair, alter or remove such cables or posts. (3) The facility of right of way under this section for laying underground cables, and erecting posts, shall be available to all cable operators subject to the obligation of reinstatement or restoration of the property or payment of reinstatement or restoration charges in respect thereof at the option of the public authority. (4) When a public authority in public interest considers it necessary and expedient that the underground cable or post placed by any cable operator under the provisions of this section should be removed or shifted or its position altered, it may require the cable operator to remove it or shift it or alter its position, as the case may be, at its own cost in the timeframe indicated by the public authority. (5) The Central Government may lay down appropriate guidelines to enable the State Governments to put in place an appropriate mechanism for speedy clearance of requests from cable operators for laying cables or erecting posts on any property vested in, or under the control or management of, any public authority and for WP(C) NO. 40017 OF 2024 & con. Cases 110 2026:KER:9220

settlement of disputes, including refusal of permission by the public authority.

(6) Any permission granted by a public authority under this section may be given subject to such reasonable conditions as that public authority thinks fit to impose as to the payment of any expenses, or time or mode of execution of any work, or as to any other matter connected with or related to any work undertaken by the cable operator in exercise of those rights. (7) Nothing in this section shall confer any right upon any cable operator other than that of user for the purpose only of laying underground cable or erecting posts or maintaining them.

III. Indian Telegraph Act, 1885

1. Section 3-Definitions Section 3 (1AA)-"telegraph" means any appliance, instrument, material or apparatus used or capable of use for transmission or reception of signs, signals, writing, images and sounds or intelligence of any nature by wire, visual or other electro- magnetic emissions, Radio waves or Hertzian waves, galvanic, electric or magnetic means; Explanation.--"Radio waves" or "Hertzian waves" means electro-magnetic waves of frequencies lower than 3,000 giga-cycles per second propagated in space without artificial guide.

(4)-"telegraph line" means a wire or wires used for the purpose of a telegraph, with any casing, coating, tube or pipe enclosing the same, and any appliances and apparatus connected therewith for the purpose of fixing or insulating the same;

WP(C) NO. 40017 OF 2024 & con. Cases 111 2026:KER:9220

(5) "post" means a post, pole, standard, stay, strut or other above- ground contrivance for carrying, suspending or supporting a telegraph line;

IV. Indian Telgraph Act (Amendment Rules, 2022) -

Section 10A-Usage of street furniture for installation of small cells and telegraph line:

1. A licensee shall for the purpose of installation of small cell and telegraph line submit an application, along with details of street furniture and a copy of certification by a structural engineer authorised by appropriate authority, attesting to the structural safety of the street furniture where installation of small cells and telegraph line is proposed to be deployed to the appropriate authority for permission to use street furniture for installation of small cells and telegraph line.

2. The application under sub-rule (1), shall be accompanied with such fees as may be determined by the appropriate authority to meet administrative expenses for examination of the application, which shall not exceed the amount specified in Part-I of the Schedule.

3. The appropriate authority shall, within a period not exceeding sixty days from the date of application made, grant permission or reject the application for reasons to be recorded in writing;

Provided that no application shall be rejected unless the applicant has been given an opportunity of being heard on the reasons for such rejection:

Provided further that the permission shall be deemed to have been granted if the appropriate authority fails to either grant permission or reject the application.

WP(C) NO. 40017 OF 2024 & con. Cases 112 2026:KER:9220

4. The appropriate authority shall be entitled to receive such compensation from the licensee, not exceeding the amount specified in Part-III of the Schedule, for use of street furniture for installation of small cells and telegraph line, as may be determined by the appropriate authority.

5. The appropriate central authority may permit installation of small cells on their buildings and structures.

6. For the purpose of sub-rule (5), the "appropriate central authority"

means the Central Government or the authority, body, company or institution, incorporated or established by the Central Government, in respect of property, under, over, along, across, in or upon which underground or overground telegraph infrastructure is to be established or maintained, vested in, or under, the control or management of such Government, authority, body, company or institution.

V. Indian Telegraph Right of Way Rules, 2016:

1. Rule 2(e): "overground telegraph infrastructure" means a telegraph or a telegraph line established over the ground and includes posts or other above-ground contrivances, appliances and apparatus for the purpose of establishment or maintenance of the telegraph or the telegraph line;

2. Rule 10: Grant of permission by appropriate authority: (1) The appropriate authority shall examine the application with respect to the following parameters, namely:-

(a) the extent of land required for the overground telegraph infrastructure;

WP(C) NO. 40017 OF 2024 & con. Cases 113 2026:KER:9220

(b) the location proposed;

(c) the approval issued by the duly authorised officer of the Central Government for location of the above ground contrivances proposed to be used for transmission of Radio waves or Hertzian waves;

(d) the mode of and time duration for execution of the work;

(e) the estimation of expenses that the appropriate authority shall necessarily be put in consequence of the work proposed to be undertaken;

(f) assessment of the inconvenience that the public is likely to be put to in consequence of the establishment or maintenance of the overground telegraph infrastructure, and the measures to mitigate such inconvenience indicated by the licensee;

(g) certification of the technical design by a structural engineer attesting to the structural safety of the overground telegraph infrastructure;

(h) certification, by a structural engineer, of the structural safety of the building on which the post or other above ground contrivances is proposed to be established;

(i) any other matter, consistent with the provision of the Act and these rules, connected with or related to the laying of overground telegraph infrastructure, through a general or special order or guidelines by the Central Government, appropriate State Government or the appropriate local authority:

(2) Where the establishment of the overground telegraph infrastructure renders the immoveable property, vested in the control or management of any appropriate authority over which WP(C) NO. 40017 OF 2024 & con. Cases 114 2026:KER:9220

such overground telegraph infrastructure is established, unlikely to be used for any other purpose, the appropriate authority shall be entitled to compensation for the value of the immoveable property, either once or annually, assessed on such rates as that appropriate authority may, by general order, specify. (3) The appropriate authority shall, within a period not exceeding sixty days from the date of application made under rule 9 -

(a) grant permission on such conditions including, but not limited to, the time, mode of execution, measures to mitigate public inconvenience or enhance public safety or structural safety and payment of restoration charge, not exeeding the amout speicifed in part II of the schedule, or compensation, as specified in sub rule (2); or

(b) reject the application for reasons to be recorded in writing:

Provided that no application shall be rejected unless the applicant licensee has been given an opportunity of being heard on the reasons for such rejection: Provided further that the permission shall be deemed to have been granted if the appropriate authority fails to either grant permission under clause (a) or reject the application under clause (b) and the same shall be communicated in writing to the applicant not later than five working days after permission is deemed to have been granted.

(4) The appropriate authority shall not charge any fee and compensation other than those mentioned under sub-rule (3) of rule 9, sub-rule (2) and clause (a) of sub-rule (3) from the licensee for establishing, maintaining, working, repairing, transferring or WP(C) NO. 40017 OF 2024 & con. Cases 115 2026:KER:9220

shifting overground telegraph infrastructure.

11. Obligations of licensee in undertaking work.--

(1) The licensee shall ensure that -

(a) prior to the commencement of establishment and maintenance of overground telegraph infrastructure and at all times, the measures to mitigate public inconvenience and ensure public safety, including structural safety of such overground telegraph infrastructure are implemented;

(b) the work of establishment and maintenance of overground telegraph infrastructure is carried out in accordance with the conditions specified in the grant of permission by the appropriate authority.

VI. Electricity Act:

1. Section 51: (Other businesses of distribution licensees): A distribution licensee may, with prior intimation to the Appropriate Commission, engage in any other business for optimum utilisation of its assets:

Provided that a proportion of the revenues derived from such business shall, as may be specified by the concerned State Commission, be utilised for reducing its charges for wheeling : Provided further that the distribution licensee shall maintain separate accounts for each such business undertaking to ensure that distribution business neither subsidises in any way such business undertaking nor encumbers its distribution assets in any way to support such business. Provided also that nothing contained in this section shall apply to a local authority engaged, before the commencement of this Act, in the business of distribution of electricity.

WP(C) NO. 40017 OF 2024 & con. Cases 116 2026:KER:9220

12. The central issue that crops up for consideration is

whether the Kerala State Electricity Board Limited and the Thrissur

Municipal Corporation have the statutory authority to levy and

demand pole rental charges at rates exceeding those prescribed

under the Government Orders and the Telecommunications (Right

of Way) Rules, and whether such demands are legally sustainable in

light of the governing statutory and policy framework.

13. A careful examination of the above statutory framework

shows that the statutory scheme under the Telecommunications

Act, 2023 defines "telecommunication" under Section 2(p) to

include the transmission, emission or reception of messages by

wire, radio, optical or other electromagnetic systems, irrespective

of any computational or processing functions applied during

transmission. When this is read together with the definitions of

"telecommunication network" under Section 2(s) and WP(C) NO. 40017 OF 2024 & con. Cases 117 2026:KER:9220

"telecommunication service" under Section 2(t), it becomes clear

that wired broadband delivered through fibre-optic and coaxial

cables squarely falls within the scope of telecommunication, as such

services function through established systems of electromagnetic

transmission over physical media.

13.1. Under the Telecommunication Act also, the expression

"telecommunication'"covers 'cable services'. The expression reads as

below:

"(p) "telecommunication" means transmission, emission or reception of any messages, by wire, radio, optical or other electro-magnetic systems, whether or not such messages have been subjected to rearrangement, computation or other processes by any means in the course of their transmission, emission or reception;"

The expression 'messages' is defined under sec 2 (g) which

reads as below:

"(g) "message" means any sign, signal, writing, text, image, sound, video, data stream, intelligence or WP(C) NO. 40017 OF 2024 & con. Cases 118 2026:KER:9220

information sent through telecommunication;"

13.2. The expression 'message' is wide enough to cover the TV

Signals and the data which is passed through the optical cable

network owned and established by the Local Cable Operator.

13.3. It is also important to note that right from the beginning,

Cable Services are treated and classified as "Telecom Services".

TRAI was established under Sec 3 (1) of the TRAI Act with the

objective of regulating the Telecom Service. The expression

'Telecommunication Services' is defined in Section 2(k) of the TRAI

Act, 1997 and as the proviso to the said section, the Central

Government can notify other services to be 'telecommunication

services' including broadcasting services. The Government of India

vide Notification No.39 dated 09.01.2004 expanded the scope of the

expression 'telecommunication services' (as defined in Section 2(k)

of the TRAI Act, 1997 as amended) to include 'broadcasting services

and cable services'. In other words, broadcasting and cable services WP(C) NO. 40017 OF 2024 & con. Cases 119 2026:KER:9220

are expressly treated and notified as 'Telecommunication Services'.

The said notification reads as below:

"NOTIFICATION NO. 39 [DATED 09.01.2004] MINISTRY OF COMMUNCIATION AND INFORMATION TECHNOLOGY (Department of Telecommunications)

"NOTIFICATION New Delhi, the 9th January, 2004 S.O. 44(E). In exercise of the powers conferred by the proviso to clause (k) of Sub-section (1) of Section 2 of the Telecom Regulatory Authority of India Act, 1997 (24 of 1997), the Central Government hereby notifies the broadcasting services and cable services to be telecommunication service. [F.No. 13-1/2004 Restg.] P.K. TIWARI, Dy. Secy (Restg.)"

13.4. Further, an amendment in Section 2 of the cable TV Act

was made vide Act 21 of 2011, wherein clause (ai) was inserted to

define the 'Authority' to mean 'The Telecom Regulatory Authority

of India' established under sub-sec(1)of Sec 3 of the Telecom

Regulatory Authority of India Act, 1997. Thus TRAI which is

established as the Telecom Regulator has also been entrusted with WP(C) NO. 40017 OF 2024 & con. Cases 120 2026:KER:9220

the regulation of Cable TV industry and specific notification has

been published notifying Cable TV service as Telecommunication

Service and also corresponding amendments were made in Cable TV

Act. This notification is sufficient to negate the argument of the

Respondent KSEB that, 'Cable Services' are not Telecommunication

Services.

13.5. Further, the new Telecommunications Act, 2023 had also

made amendments to few sections of the TRAI Act and in this

regard, reference is made to Sec 59 of the Telecommunications Act

2023. As per Section 59 (C), a new definition has been inserted for

'telecommunication' as sub clause 2(ja) in the TRAI Act, which reads

as below:

"(ja) "telecommunication' shall have the meaning as assigned to it in the Telecommunications Act, 2023."

13.6. It may be noted that, the notification dated 9.01.2004 was

issued under the proviso to Sec 2(j) which defined WP(C) NO. 40017 OF 2024 & con. Cases 121 2026:KER:9220

telecommunication service and that section has not been disturbed

and therefore the notification still survives. It is only a new

definition for the expression 'telecommunication' which has been

inserted. In other words, there are two expressions now, a)

Telecommunication newly added same as under the

Telecommunication Act and b) Telecommunication Services-which

specifically covers 'cable services. Further, amendments were also

made to the definition of 'licensor' and 'licensee' under TRAI Act,

amended vide Sec 59 (A) and (B) of Telecommunication Act to

specifically include Cable Operator.

13.7. The distinction between the earlier Telegraph Act, 1885

and the present Telecommunications Act, 2023 also becomes

relevant in this context: while the Telegraph Act defined

"telegraph" in Section 3(1AA) in equipment-centric terms, referring

to the apparatus used for transmitting or receiving signals, the 2023

Act shifts the regulatory focus from the physical device to the WP(C) NO. 40017 OF 2024 & con. Cases 122 2026:KER:9220

communicative activity itself. The earlier enactment therefore

regulated the hardware, cables, poles, fibre and the like, whereas

the new legislation regulates the communication service

irrespective of the underlying technology. This legislative

transition, read with the saving clause under Section 61 of the 2023

Act, indicates that although certain telegraph-related rules

continue to operate, the overarching framework for the

classification of communication services is now governed by the

more comprehensive and technology-neutral definitions under the

Telecommunications Act, 2023.

13.8. In the light of the above statutory scheme, notifications

and legislative history, the contention of the respondent KSEB that

cable television operators fall outside the ambit of

"telecommunication" cannot be accepted. Cable services, including

transmission of television signals and data through optical fibre

networks, stand expressly recognised as "telecommunication WP(C) NO. 40017 OF 2024 & con. Cases 123 2026:KER:9220

services" both under the TRAI Act pursuant to the notification

dated 09.01.2004 and within the ambit of Telecommunications Act,

2023.

14. The dispute also centres on whether the petitioner can be

regarded as a "facility provider" within the meaning of Section

10(a) of the Telecommunications Act, 2023, which defines a facility

provider as the Central Government or any authorised entity,

including contractors, sub-contractors or agents working for such

authorised entity, and including their successors or assignees. The

respondents contend that this definition is limited to entities

directly authorised by the Central Government for the purpose of

establishing or maintaining telecommunication infrastructure, and

that the petitioners, being service providers utilising the poles of

the 2nd respondent, cannot claim the status of a facility provider so

as to invoke the Right of Way framework under the Act and the

Rules. The petitioners, Asianet Satellite Communications Limited, WP(C) NO. 40017 OF 2024 & con. Cases 124 2026:KER:9220

however, rely on the Unified Licence Agreement executed with the

President of India under Section 4 of the Telegraph Act, 1885, (Ext.

P21 in WPC No.40017/2024), authorising them to establish and

operate ISP services across the national service area, and hence the

1885 Act continues to be valid under the Telecommunications Act,

2023 and hence the Right of Way Rules under the

Telecommunications Act, 2023 will govern the situation. According

to them, such authorisation by the Central Government brings them

within the fold of "authorised entities" contemplated under Section

10(a), and therefore they stand statutorily recognised as facility

providers for the purpose of seeking right of way permissions and

corresponding charges under the central regime.

14.1. Once the petitioner is seen to fall within the definition of

a "facility provider" under Section 10(a) of the Telecommunications

Act, 2023, the statutory consequence that follows is the applicability

of Section 11, which governs the right of way for WP(C) NO. 40017 OF 2024 & con. Cases 125 2026:KER:9220

telecommunication networks in public property. Section 11(1)

enables any facility provider to submit an application to a "public

entity" for permission to establish or maintain telecommunication

networks "under, over, along, across, in or upon" public property.

The expression "public entity" under Section 10(b) expressly

includes the State Government, local authorities, and any authority,

body, company or institution incorporated by the State

Government. The 2nd respondent, Kerala State Electricity Board

Limited, being a company wholly owned and established by the

State Government and functioning as a distribution licensee,

therefore squarely falls within the ambit of a "public entity" for the

purposes of Section 11. Statutorily, such a public entity is obligated

under Section 11(2) and 11(3) to grant permission, within the

prescribed timelines, for establishing or maintaining

telecommunication networks, subject only to administrative

expenses and compensation not exceeding the limits prescribed

under the Rules. Rejection is permissible only on reasonable WP(C) NO. 40017 OF 2024 & con. Cases 126 2026:KER:9220

grounds to be recorded in writing under Section 11(4). In this

statutory framework, the poles of the 2 nd respondent, being public

property under its control, are capable of being accessed for

telecommunication networks through the right-of-way mechanism,

and the petitioner's application for the same cannot be repelled by

categorically denying their eligibility under the Act.

14.2. On a cumulative reading of Sections 10(a) and 11 of the

Telecommunications Act, 2023, I am unable to accept the

contention of the respondent KSEB that the petitioners do not

qualify as "facility providers". The statutory definition is not

confined to entities owning public property or infrastructure, but

extends to any authorised entity, including those operating under

authority of the Central Government. The petitioners, holding valid

licences granted by the Central Government for provision of

telecommunication services, clearly answer the description of

authorised entities within the meaning of Section 10(a). Once such WP(C) NO. 40017 OF 2024 & con. Cases 127 2026:KER:9220

status is recognised, the entitlement to seek right of way under

Section 11 necessarily follows. The attempt of the respondent to

exclude the petitioners from the statutory framework by a

restrictive interpretation of "facility provider" is contrary to the

text, scheme and object of the Act, and therefore cannot be

countenanced.

15. The next aspect that requires consideration is the effect of

the Telecommunications (Right of Way) Rules, 2024, framed under

the Telecommunications Act, 2023, and whether the said Rules

govern the levy of charges for use of electricity poles for

overground telecommunication networks.

15.1. Section 56 of the Telecommunications Act, 2023

empowers the Central Government to frame rules, including in

particular under clauses (c), (n) and (p), governing the timelines for

the grant of right of way, the permissible administrative expenses

and compensation payable under Section 11(3), and the procedure WP(C) NO. 40017 OF 2024 & con. Cases 128 2026:KER:9220

to be followed by facility providers while establishing overground

telecommunication networks. In exercise of this rule-making

power, the Central Government has enacted the Telecommunication

Right of Way Rules, 2024, which supersede the earlier Telegraph Right

of Way Rule and now comprehensively regulate both underground

and overground telecommunication infrastructure. The amended

Rules explicitly define "street furniture" to include any post or pole,

and further define "overground telecommunication network" to

include posts, poles, telecommunication lines and other above-ground

contrivances used for establishing or maintaining a

telecommunication network. Rule 11 specifically provides that

installation of telecommunication lines on street furniture requires

no rent or financial levy other than the limited compensation

prescribed in the Schedule, and mandates strict timelines within

which a "public entity", which includes a local authority, State-

owned company or statutory body, must grant or reject permission.

Rule 8 correspondingly provides that a facility provider, upon WP(C) NO. 40017 OF 2024 & con. Cases 129 2026:KER:9220

furnishing its central authorisation or license, may apply through

the designated portal for right of way in any public property,

including for the purpose of stringing overground

telecommunication lines.

15.2. Read together, Section 56 of the Act and the 2024 Rules

create a complete code for right-of-way permissions and the

charges payable therefore, and the Rules, being subordinate

legislation traceable directly to the Act, have overriding effect over

any inconsistent executive or contractual arrangement. The

definitions introduced in 2024 make it explicit that electricity poles

fall within "street furniture" and "overground telecommunication

network", and therefore the use of such poles by a duly authorised

facility provider is governed by the statutory RoW Rules. KSEB,

being a State-owned company and therefore a "public entity" under

Section 10(b), is bound to act in conformity with these Rules and

cannot prescribe or collect pole-rental charges in excess of the WP(C) NO. 40017 OF 2024 & con. Cases 130 2026:KER:9220

administrative expenses and compensation ceilings that the Central

Government has prescribed under Rule 8 read with Section 56. The

legal position that emerges is that, once the petitioner satisfies the

statutory definition of a facility provider and establishes that its fibre

network constitutes an overground telecommunication line, its right-

of-way applications must be processed under the 2024 Rules, and

the compensation payable for use of poles cannot exceed the

amount notified under the Central Rules, which presently stipulate

the uniform figure of Rs.100 per pole per annum for overground

telecommunication lines. Accordingly, the respondent-KSEB's

attempt to impose higher pole-rental rates by relying on Board

Orders, council resolutions or internal policy prescriptions stands

overridden by the explicit statutory mechanism under the

Telecommunications Act and the Rules framed thereunder.

15.3. The Government of Kerala on 17.07.2025 issued an Order

which states the Telecommunications (Right of Way) Rules, 2024 WP(C) NO. 40017 OF 2024 & con. Cases 131 2026:KER:9220

shall be applicable to the permissions for Right of Way for

telecommunication network in the state. It further states that the

guidelines for right of way issued as per Government order of

Kerala State stand cancelled. This is not an executive advisory, but a

reaffirmation of the binding statutory framework framed under

Section 56 of the Telecommunications Act, 2023, and operates as an

authoritative clarification to all public entities, including State

utilities such as KSEB, that the Central Rules are to be implemented

uniformly across the country. Once the Central Government has

exercised its rule-making power and notified the applicable

compensation and fee structure for the use of street furniture,

individual public entities have no discretion to impose higher or

additional charges under their own internal policies. The

amendment to RoW Rules, 2024 therefore evidences the Central

Government's insistence that the statutory RoW framework be

enforced in letter and spirit, and serves to remove any ambiguity

regarding the rate applicable for overground telecommunication WP(C) NO. 40017 OF 2024 & con. Cases 132 2026:KER:9220

lines. In the face of such a specific directive, KSEB is bound, both as

a "public entity" under Section 10(b) and as an authority

functioning within the constitutional distribution of legislative

power, to align its pole-rent practices with the statutory ceiling

prescribed in the 2024 Rules and cannot insist upon or recover

amounts in excess thereof.

15.4. Sections 60, 61 and 3(6) of the Telecommunications Act,

2023 collectively operate as a comprehensive saving mechanism,

ensuring full continuity of all licences, permissions, rules and

actions taken under the earlier framework of the Indian Telegraph

Act, 1885. Section 60(2) provides that despite repeal of the

Telegraph Act and the Wireless Telegraphy Act, every licence,

registration, assignment, order or proceeding issued or undertaken

under those enactments shall be deemed to have been made under

the 2023 Act, thereby preserving the legal validity of all pre-existing

authorisations, including the petitioner's Unified Licence which WP(C) NO. 40017 OF 2024 & con. Cases 133 2026:KER:9220

originated under the Telegraph Act framework. Section 61 further

reinforces this continuity by expressly saving all rules and orders

framed under the Telegraph Act, such as the Indian Telegraph Right

of Way Rules, 2016 and their subsequent amendments, declaring

that these rules must continue to operate as if they were rules

under the new Act, unless superseded by new rules. Read conjointly

with Section 3(6), which statutorily guarantees that all licences

granted under the Telegraph Act shall continue for their full term

and remain governed by their original terms and conditions unless

the licensee opts to migrate to the new authorisation framework, it

becomes evident that neither the petitioner's licence nor the rights

flowing from the Telegraph Rules stand extinguished or altered by

the repeal. The combined effect of these saving clauses is that the

statutory Right of Way Rules, including fee ceilings and the

classification of poles as street furniture, remains fully binding on

all public entities such as the KSEB, and the petitioner continues to

enjoy all corresponding rights and protections under the new Act.

WP(C) NO. 40017 OF 2024 & con. Cases 134 2026:KER:9220

15.5. In view of the above statutory scheme, I hold that the

Telecommunications (Right of Way) Rules, 2024 constitute a

complete and exhaustive code governing permissions and charges

for establishment and maintenance of overground

telecommunication networks on public property. Once electricity

poles are expressly brought within the ambit of 'street furniture'

and 'overground telecommunication network', and once the

petitioner qualifies as a facility provider under the Act, the

respondent-KSEB, being a 'public entity', is bound to process right-

of-way applications strictly in accordance with the 2024 Rules. Any

demand for pole rent or charges in excess of the compensation

prescribed under the Central Rules is therefore legally

unsustainable and stands overridden by the statutory regime

enacted under the Telecommunications Act, 2023.

16. The next argument of the petitioners is that they are only

providing wired internet service and therefore cannot be categorised WP(C) NO. 40017 OF 2024 & con. Cases 135 2026:KER:9220

as entities offering mobile access services under the 2012 Board

Order, which stipulates higher pole rentals for operators providing

2G/3G/4G connectivity. In support of this contention, the

petitioners rely on the terms of the Unified Licence executed

between them and the Government of India in February 2016 (Ext.

P21). A careful reading of the relevant clauses of the licence makes

it evident that the petitioners' authorisation is strictly confined to

internet service providers operations and Internet Protocol

Television (IPTV) delivery, and does not extend to mobile access

service or real-time telephony. Clause 2.1(I) of Ext. P21 permits the

petitioners to provide internet access including IPTV, but expressly

prohibits them from offering Virtual Private Network (VPN) or

Closed User Group services. Clause 5, which deals with IPTV,

restricts the petitioners to retransmitting only those television

channels registered or permitted by the Ministry of Information

and Broadcasting, and clarifies that IPTV is merely an internet-

based content delivery mode and not a broadcasting or mobile WP(C) NO. 40017 OF 2024 & con. Cases 136 2026:KER:9220

access facility. With respect to telephony, Clauses 2.1(ii) to (iv)

impose stringent restrictions by allowing only limited Internet

Telephony such as PC-to-PC or IP-to-IP communication over the

public Internet, and expressly barring any voice communication to

or from PSTN/PLMN/GMPCS networks or the use of E.164

numbering. This prohibition categorically excludes the petitioners

from offering any service that resembles or constitutes mobile

telephony or 2G/3G/4G voice services. The licence further permits

only the establishment of last-mile wired infrastructure, whether

fibre, coaxial or copper, which is consistent exclusively with wired

internet delivery. Clauses 4.1 and 4.2 on interconnection also show

that the petitioners can interconnect only with other ISPs and are

barred from having any connectivity with PSTN/PLMN networks,

which is a defining feature of mobile access service. Taken

cumulatively, these clauses demonstrate that the petitioners are

statutorily confined to wired internet service and IPTV, and are not

licensed to provide mobile access connectivity, spectrum-based WP(C) NO. 40017 OF 2024 & con. Cases 137 2026:KER:9220

telecommunication, real-time voice service, or any service

requiring an Access Service Licence. Hence, the classification of the

petitioners under the higher tariff category applicable to 2G/3G/4G

mobile operators is prima facie without legal foundation.

16.1. Therefore the contentions of the KSEB that the

petitioners do not come within the ambit of the telecommunication

Act and that they are not facility providers under the Act, but only

are governed by the Cable TV regulations cannot be accepted and

are accordingly rejected.

16.2. The respondents' objection that the Right of Way Rules is

violative of Sections 174 and 51 of the Electricity Act also cannot be

sustained. The Rules have not been challenged by the respondents

before any competent forum, and so long as they remain valid,

administrative or financial inconvenience cannot be invoked to

deny a statutory entitlement. Section 51 is merely an enabling

provision permitting distribution licensees to undertake other WP(C) NO. 40017 OF 2024 & con. Cases 138 2026:KER:9220

business with separate accounts, and it does not create a vested

right to demand any particular level of revenue or to override a

binding Central framework governing the use of public

infrastructure for telecommunication purposes. The apprehension

that adherence to the compensation ceilings prescribed under the

Rules will reduce non-tariff revenue or affect tariff fixation is

speculative and contrary to the statutory scheme in which tariff

determination lies exclusively with KSERC. The argument that the

use of poles is a permissive act of grace and therefore cannot be

extended at uniform or reduced rates is equally misconceived, for

once the Central Rules mandate the terms and compensation

payable, earlier permissive practices cannot override statutory

obligations. The contention that TRAI-linked benchmarks are

inapplicable also stands negated in view of the specific regime

created for right of way and the compulsory nature of the process

prescribed therein.

WP(C) NO. 40017 OF 2024 & con. Cases 139 2026:KER:9220

16.3. The Electricity Board is a non-profit public utility stands

clearly affirmed by the Supreme Court in Kerala State Electricity

Board v. Indian Aluminium Co. Ltd [(1976) 1 SCC 466]. The Court

held that the Board is constituted solely for the rationalisation and

development of electricity supply, is not a trading corporation, and

functions without any profit motive. Its statutory duty is to ensure

efficient and economical generation and distribution of electricity,

and the only requirement is that it shall, as far as practicable, avoid

operating at a loss. The Board receives State support and is bound

by governmental policy directions, has no shareholders, and

distributes no profits. These principles make it clear that KSEB

cannot rely on revenue considerations or protection of ancillary

income to oppose the statutory Right of Way framework.

17. In view of the binding statutory scheme governing right of

way for overground telecommunication infrastructure, this Court WP(C) NO. 40017 OF 2024 & con. Cases 140 2026:KER:9220

holds that the respondents have no authority to levy or demand

pole rent or usage charges except strictly in accordance with the

rates prescribed under the applicable statutory amendments and

rules in force from time to time. Any levy or demand dehors the

ceilings fixed under the Indian Telegraph Right of Way

(Amendment) Rules, 2021 and 2022, and thereafter under the

Telecommunications Act, 2023 and the Telecommunications (Right

of Way) Rules, 2024, is without jurisdiction and legally

unsustainable. From 17.08.2022 onwards, the compensation payable

for use of electricity poles, being street furniture for overground

telecommunication networks, stands statutorily capped at Rs.100/-

per pole per annum, and the respondents were clearly in error in

insisting upon or recovering higher or exorbitant amounts in

disregard of the mandatory Central framework.

18. Accordingly, it is declared that the liability of the

petitioners to pay pole rent or compensation is to be determined WP(C) NO. 40017 OF 2024 & con. Cases 141 2026:KER:9220

strictly in accordance with the agreements, settlements and

statutory regimes applicable during the respective periods and not

otherwise. The amounts fixed under agreements or Adalath

settlements shall govern so long as they remained operative, and in

the case of Asianet Satellite Communications Limited, they do not

dispute the amounts fixed in the Adalath up to 31.03.2021 and are

bound to discharge such liability for that period.

19. With effect from 26.02.2021, the rate of pole rent stood

fixed by the Government of Kerala at Rs.300/- per pole per annum

for urban and Rs. 145/- per pole annum for rural, under G.O.(Ms)

No.9/2021/POWER, which rate was subsequently adopted and

implemented by the Kerala State Electricity Board Limited through

its Board Order dated 13.08.2021, and therefore the rate of Rs.300/-

and Rs. 145/- per pole per annum respectively, lawfully governed

the field up to 21.10.2021. With effect from 21.10.2021, upon the

coming into force of the Indian Telegraph Right of Way

(Amendment) Rules, 2021, the levy of recurring pole rent stood WP(C) NO. 40017 OF 2024 & con. Cases 142 2026:KER:9220

replaced by a statutory regime providing only for one-time

compensation not exceeding Rs.1,000/- per kilometre for

overground telegraph infrastructure, and any demand beyond such

statutory ceiling is without authority of law.

20. With effect from 17.08.2022, the Indian Telegraph Right of

Way (Amendment) Rules, 2022 prescribed a maximum charge of

Rs.100/- per annum per street furniture, which, in view of the

statutory definitions and the clarification issued by the Ministry of

Communications, expressly includes electricity poles, and therefore

only the said amount is legally recoverable thereafter. The said

statutory position continues unabated under the

Telecommunications Act, 2023 by virtue of its saving provisions and

stands reaffirmed under the Telecommunications (Right of Way)

Rules, 2024, which constitute a complete code governing

overground telecommunication networks and cap the

compensation payable for use of electricity poles at Rs.100/- per

pole per annum from 17.08.2022 onwards.

WP(C) NO. 40017 OF 2024 & con. Cases 143 2026:KER:9220

21. In respect of the other writ petitions, where the liability to

pay pole rent is governed by settlements arrived at in Adalath

proceedings, such amounts shall be payable only up to 26.02.2021,

being the date on which the Government of Kerala fixed the rate by

Government Order, and thereafter the liability of the petitioners

shall stand regulated exclusively by the rates and compensation

prescribed under the statutory Right of Way Rules as in force from

time to time.

22. It is consequently declared that any demand raised by the

respondents in excess of the above rates for the corresponding

periods is illegal and unsustainable in law and are thereby quashed.

There will be a direction to the respondents concerned to revise

and rework the demands raised against the petitioners strictly in

terms of the above declaration and the applicable statutory rates

for each period, and to issue revised demands, within a period of six WP(C) NO. 40017 OF 2024 & con. Cases 144 2026:KER:9220

weeks from the date of receipt of a copy of this judgment.

The Writ Petitions are allowed as above.

Sd/-

MOHAMMED NIAS C.P. JUDGE

DMR/-

WP(C) NO. 40017 OF 2024 & con. Cases 145 2026:KER:9220

APPENDIX OF WP(C) NO. 40017 OF 2024

PETITIONERS' EXHIBITS

Exhibit P1 A TRUE COPY OF THE TRIPARTITE AGREEMENT ENTERED INTO BETWEEN THE PETITIONERS AND THE 2ND RESPONDENT DATED 4.5.2020.

Exhibit P2 A TRUE COPY OF THE ABOVE GO(MS) NO 9/2021/POWER DATED 26/02/2021 ISSUED BY THE FIRST RESPONDENT WITH ENGLISH TRANSLATIONS.

Exhibit P3 A TRUE COPY OF THE ORDER GO(MS) NO 11/2021/POWER DATED 02/03/2021 ISSUED BY THE FIRST RESPONDENT WITH ENGLISH TRANSLATIONS.

Exhibit P4 A TRUE COPY OF THE ORDER NO C3/450/2019- POWER DATED 29.4.2021 ISSUED BY THE FIRST RESPONDENT WITH ENGLISH TRANSLATIONS.

Exhibit P5 A TRUE COPY OF THE COVERING LETTER NO ESTT. XI/ASIANET POLE RENTAL/2019-20 DATED 27.5.2021.

Exhibit P5(a) A TRUE COPY OF THE DRAFT AGREEMENT SENT BY THE 3RD RESPONDENT.

Exhibit P6 A TRUE COPY OF THE BOARD ORDER B. O (D B) NO. 514/2021 (D (D& IT)/D 5/CABLE - POLES/2021 - 22/0001) DATED TVPM 5. 7. 2021.

Exhibit P7 A TRUE COPY OF THE GOVERNMENT ORDER, G. O (MS) NO. 14/2021/POWER DATED 8.7.

2021.

Exhibit P8 A TRUE COPY OF THE BOARD ORDER B. O (FTD) NO. 614/2021 (D (D& IT)/D 5/CABLE

- POLES/2021 - 22/0001) TVPM DATED 13.8.2021.

Exhibit P9 TRUE COPY OF THE B. O (FTD) NO. 747/2021 (ESTT.XI/ASIANET/2020 - 21) DATED TVPM 7.10.2021.

Exhibit P10 TRUE COPY OF THE NOTIFICATION OF THE MINISTRY OF COMMUNICATIONS (DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 146 2026:KER:9220

OF TELECOMMUNICATIONS) G.S.R. 1070(E) DATED 15TH NOVEMBER, 2016 PUBLISHING THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016.

Exhibit P10(a) TRUE COPY OF THE NOTIFICATION OF THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) ISSUED NOTIFICATION NO G.S.R. 749(E) DATED 21ST OCTOBER, 2021 PUBLISHING THE RULES FURTHER TO AMEND THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016.

Exhibit P10(b) TRUE COPY OF THE NOTIFICATION OF MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION NO GSR 635(E) DATED 17.8.2022.

Exhibit P10(c) TRUE COPY OF THE THE OFFICE MEMORANDUM NO. 2-10/2022-POLICY DATED 26.10.2022 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS). Exhibit P11 TRUE COPY OF THE THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016 AS AMENDED FROM TIME TO TIME IN 2017, 2021, 2022 AND 2023.

Exhibit P12 A TRUE COPY OF THE TELECOMMUNICATIONS ACT 2023.

Exhibit P13 A TRUE COPY OF THE LETTER NO ESTT.

XI/ASIANET POLE RENT/2023-24 DATED 27.6.2023 BY WHICH THE 3RD RESPONDENT HAS DEMANDED RS 29,68,05,828/-.

Exhibit P14 A TRUE COPY OF THE ABOVE REPLY SENT BY THE PETITIONERS DATED 16.8.2023 TO THE THIRD RESPONDENT.

Exhibit P15 A TRUE COPY OF THE LETTER NO ESTT.

XI/ASIANET POLE RENT/2023-24 DATED 16.2.2024 ISSUED BY THE 3RD RESPONDENT CLAIMING RS 42,20,29,151/- AS THE DIFFERENTIAL AMOUNT FOR THE INTERNET SERVICE.

Exhibit P16        TRUE COPY OF THE REPRESENTATION FILED BY
                   THE    PETITIONERS       BEFORE   THE    3RD

RESPONDENT DATED 8.4.2024 REQUESTING TO WP(C) NO. 40017 OF 2024 & con. Cases 147 2026:KER:9220

RENEW THE AGREEMENT AND TO WITHDRAW THE WRONGFUL DEMANDS MADE.

Exhibit P17 A TRUE COPY OF THE PROFORMA INVOICE NO ESTT/11/ASIANET/2023-24(1) DATED 21.10.2024 ISSUED BY THE 3RD RESPONDENT DATED 21.10.2024.

Exhibit P17(a) A TRUE COPY OF THE PROFORMA INVOICE NO ESTT/11/ASIANET/2023-24(1) DATED 21.10.2024 DEMANDING AN AMOUNT OF RS 1, 47,87,585.33 BY THE 3RD RESPONDENT FROM THE PETITIONERS.

Exhibit P18 TRUE COPY OF THE LETTER DATED 7.11.2024 ISSUED BY THE PETITIONERS TO THE 3RD RESPONDENT.

Exhibit P19 TRUE COPY OF THE LETTER NO PWR-

C3/49/2023- POWER DATED 25.3.2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO THE GOVERNMENT TO THE RESPONDENT KSEBL. Exhibit P20 TRUE COPY OF THE TELECOMMUNICATION (RIGHT OF WAY) RULES 2024.

Exhibit P21 TRUE COPY OF THE LICENSE AGREEMENT FOR UNIFIED LICENSE NO 821-221/2014 - DS, SIGNED BY THE PETITIONER ON 1.2. 2016 WITH THE PRESIDENT OF INDIA, ACTING THROUGH SRI, SUBASH SHARMA, ASSISTANT DIRECTOR GENERAL (ISP-1), DEPARTMENT OF TELECOMMUNICATIONS.

DATED, 09.01.2004, S.O.44(E) ISSUED BY THE MINISTRY OF COMMUNICATION AND INFORMATION TECHNOLOGY (DEPARTMENT OF TELECOMMUNICATIONS).

RESPONDENTS' EXHIBITS

EXHIBIT R2(a) THE TRUE COPY OF THE BOARD ORDER DATED 21.05.2021.

EXHIBIT R2(b) THE TRUE COPY OF THE BOARD ORDER DATED 16.06.2021.

 WP(C) NO. 40017 OF 2024 &
con. Cases                        148        2026:KER:9220

EXHIBIT R2(c)      THE TRUE COPY OF THE BOARD ORDER DATED
                   29.06.2021.
EXHIBIT R2(d)      THE TRUE COPY OF THE BOARD ORDER DATED
                   02.07.2021.
EXHIBIT R2(e)      THE TRUE COPY OF THE BOARD ORDER DATED
                   05.07.2021.
EXHIBIT R2(f)      THE TRUE COPY OF THE BOARD ORDER DATED
                   13.08.2021.
EXHIBIT R2(g)      THE TRUE COPY OF THE BOARD ORDER DATED
                   16.09.2021.
EXHIBIT R2(h)      THE TRUE COPY OF THE BOARD ORDER DATED
                   23.11.2021.
EXHIBIT R2(i)      THE TRUE COPY OF THE BOARD ORDER DATED
                   28.09.2022.
EXHIBIT R2(j)      THE TRUE COPY OF THE BOARD ORDER DATED
                   03.10.2022.
EXHIBIT R2(k)      THE TRUE COPY OF THE BOARD ORDER DATED
                   30.06.2025.
EXHIBIT R2(l)      THE TRUE COPY OF THE COMMUNICATION

ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT.

WP(C) NO. 40017 OF 2024 & con. Cases 149 2026:KER:9220

APPENDIX OF WP(C) NO. 29079 OF 2022

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE AWARD OF THE DISTRICT LEGAL SERVICE AUTHORITY TRIVANDRUM DATED

8. 8. 2014.

Exhibit P2 TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT IN WP(C) 19747 OF 2014. Exhibit P3 TRUE COPY OF THE INTERIM ORDER OF STAY DATED 25.9.2018 PASSED BY THIS HON'BLE COURT IN WP(C) NO 29878 OF 2018.

Exhibit P4 TRUE COPY OF THE INTERIM ORDER DATED 27.12.2019 PASSED BY THIS HON'BLE COURT IN WP(C) NO 35892 OF 2019.

Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 26/11/2020 PASSED BY THIS HON'BLE COURT IN WP(C) NO 25574 OF 2020.

Exhibit P6 TRUE COPY OF THE ORDER NO. GO (MS) NO 9/2021/POWER DATED 26.2.2021 ISSUED BY THE GOVERNMENT OF KERALA.

Exhibit P6(a) TRUE ENGLISH TRANSLATION OF EXHIBIT P6. Exhibit P7 MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION G.S.R. 1070(E) DATED 15TH NOVEMBER, 2016 PUBLISHING THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016.

Exhibit P8 MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION NO G.S.R. 749(E) DATED 21ST OCTOBER, 2021 PUBLISHING THE RULES FURTHER TO AMEND THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 15.11.2021. Exhibit P10 TRUE COPY OF THE NOTICE NO ED/7031/21 DATED 16.7.2022 ISSUED BY THE FIRST RESPONDENT.

 WP(C) NO. 40017 OF 2024 &
con. Cases                        150         2026:KER:9220

Exhibit P11        TRUE ENGLISH TRANSLATION OF EXHIBIT P10.
Exhibit P12        TRUE COPY OF THE DECISION NO 54 OF THE

COUNCIL OF THE FIRST RESPONDENT DATED 17.5.2022 WHICH WAS OBTAINED BY THE PETITIONER BY MAKING APPLICATION UNDER THE RIGHT TO INFORMATION ACT.

Exhibit P13 TRUE COPY OF ENGLISH TRANSLATION OF EXHIBIT P12.

Exhibit P14 TRUE COPY OF THE NOTICE NO ED 7031/21DATED 30.8.2022 ISSUED BY THE FIRST RESPONDENT WHICH WAS SERVED ON THE PETITIONER ON 2.9.2022.

Exhibit P15 TRUE COPY OF ENGLISH TRANSLATION OF EXHIBIT P14.

RESPONDENTS' EXHIBITS

Exhibit R2(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION WP(C) NO. 40017 OF 2024 & con. Cases 151 2026:KER:9220

APPENDIX OF WP(C) NO. 25201 OF 2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE AGREEMENT EXECUTED BETWEEN THE PETITIONER AND THE 2ND RESPONDENT CORPORATION DATED 28.1.2009. Exhibit P2 TRUE COPY OF THE DECISION OF THE KSEB DATED 14.10.2009 INCREASING THE POLE RENTAL CHARGES APPLICABLE TO THE PETITIONER FROM RS.131.4 TO RS.277/-. Exhibit P3 TRUE COPY OF THE INTERIM ORDER DATED 3.11.2009 PASSED BY THIS HON'BLE COURT WPC 310014 OF 2009.

Exhibit P4 TRUE COPY OF THE REPRESENTATION DATED 19.11.2011 TO REVIEW THE DECISION OF THE COUNCIL, SUBMITTED BY THE PETITIONER. Exhibit P5 TRUE COPY OF THE DECISION NO.76 DATED 23.2.2021 WHICH WAS OBTAINED BY THE PETITIONER UNDER THE RIGHT TO INFORMATION ACT.

Exhibit P5(a)       TRUE COPY OF THE UNDERTAKING SIGNED ON
                    BEHALF    OF   THE     PETITIONER    DATED
                    8.12.2011.
Exhibit P6          TRUE COPY OF THE LETTER ED2.6225/05

DATED 13.2.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

Exhibit P7 TRUE COPY OF THE LETTER ED 2.6225/05 DATED 11.4.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

Exhibit P8 TRUE COPY OF THE LETTER ED 2.6225/05 DATED 17.7.2914 ISSUED BY THE FIRST RESPONDENT.

Exhibit P9 TRUE COPY OF THE AWARD DATED 8.8.2014 PASSED BY THE LEGAL SERVICE AUTHORITY TRIVANDRUM.

Exhibit P10 TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT IN WPC 11872 OF 2013 AND WPC 19747 OF 2014.

 WP(C) NO. 40017 OF 2024 &
con. Cases                        152          2026:KER:9220

Exhibit P11        TRUE COPY OF THE NOTICE NO.ED1-2014/18
                   DATED 20.7. 18 ISSUED BY THE 2ND
                   RESPONDENT   DEMANDING    AN   AMOUNT   OF
                   RS.34,72,410/-   TOWARDS    ALLEGED   POLE
                   RENTALS FOR THE YEAR 2018-19.
Exhibit P12        TRUE COPY OF THE INTERIM ORDER OF STAY

DATED 25.9.2018 PASSED BY THIS HON'BLE COURT IN WPC NO.29878 OF 2018.

Exhibit P13        TRUE COPY OF THE LETTER NO.TCR/ATN/12/18
                   DATED    31.12.2018    ISSUED    BY    THE

PETITIONER TO THE FIRST RESPONDENT. Exhibit P14 TRUE COPY OF THE DECISION NO.59 OF THE MUNICIPAL CORPORATION COUNCIL DATED 27.9.2019.

Exhibit P15 TRUE COPY OF THE DEMAND NO.ED1-8571/18 DATED 21.11.2019 ISSUED BY THE FIRST RESPONDENT DEMANDING AN AMOUNT OF RS 29,48,059/-.

Exhibit P16 TRUE COPY OF THE INTERIM ORDER DATED 27.12.2019 PASSED BY THIS HON'BLE COURT IN WPC NO 35892 OF 2019.

Exhibit P17 TRUE COPY OF THE DECISION NO.23 OF THE COUNCIL OF THE 2ND RESPONDENT DATED 14.9.2020.

Exhibit P18 TRUE COPY OF THE NOTICE NO.ED1-7613/19 DATED 24.9.2020 ISSUED BY THE 1ST RESPONDENT DEMANDING AN AMOUNT OF RS 31,56,29/- TOWARDS ALLEGED POLE RENTALS FOR THE YEAR 2020-21.

Exhibit P19 TRUE COPY OF THE INTERIM ORDER DATED 26.11.2020 PASSED BY THIS HON'BLE COURT IN WPC NO.25574 OF 2020.

Exhibit P20 TRUE COPY OF THE DECISION NO.34 OF THE COUNCIL OF THE 2ND RESPONDENT DATED 13.8.2021.

Exhibit P21 TRUE COPY OF THE NOTICE NO.ED1-6379/20 DATED 13.9.2021 ISSUED BY THE 1ST RESPONDENT DEMANDING AN AMOUNT F RS 34,80,022/- TOWARDS ALLEGED POLE RENTALS FOR THE YEAR 2021-22.

 WP(C) NO. 40017 OF 2024 &
con. Cases                        153         2026:KER:9220

Exhibit P22        TRUE   COPY   OF  THE   ORDER   NO.GO(MS)

NO.9/2021 /POWER DATED 26.2.2021 ISSUED BY THE GOVERNMENT OF KERALA.

Exhibit P23 MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION G.S.R.1070(E) DATED 15TH NOVEMBER 2016 PUBLISHING THE INDIA TELEGRAPH RIGHT OF WAY RULES 2016.

Exhibit P24 MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION G.S.R.749 (E) DATED 21ST OCTOBER 2021 PUBLISHING THE INDIA TELEGRAPH RIGHT OF WAY RULES 2016.

RESPONDENTS' EXHIBITS

Annexure -R2(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION.

WP(C) NO. 40017 OF 2024 & con. Cases 154 2026:KER:9220

APPENDIX OF WP(C) NO. 25574 OF 2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE AGREEMENT EXECUTED BETWEEN THE PETITIONER AND THE 2ND RESPONDENT CORPORATION DATED 28.1.2009. EXHIBIT P2 TRUE COPY OF THE DECISION OF THE KSEB DATED 14.10.2009 INCREASING THE POLE RENTAL CHARGES APPLICABLE TO THE PETITIONER FROM RS.131.4 TO RS.277/-. EXHIBIT P3 TRUE COPY OF THE INTERIM ORDER DATED 3.11.2009 PASSED BY THE HON'BLE COURT WPC 31014 OF 2009.

EXHIBIT P4 TRUE COPY OF THE REPRESENTATION DATED 19.11.2011 TO REVIEW THE DECISION OF THE COUNCIL, SUBMITTED BY THE PETITIONER. EXHIBIT P5 TRUE COPY OF THE DECISION NO.76 DATED 23.2.2012, WHICH WAS OBTAINED BY THE PETITIONER.

EXHIBIT P5(a)       TRUE COPY OF THE UNDERTAKING SIGNED ON
                    BEHALF    OF   THE    PETITIONER    DATED
                    8.12.2011.
EXHIBIT P6          TRUE COPY OF THE LETTER ED2:6525/05

DATED 13.2.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

EXHIBIT P7 TRUE COPY OF THE LETTER ED 2:6525/05 DATED 11.4.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

EXHIBIT P8 TRUE COPY OF THE ORDER NO.ED 2 6525/05 DATED 17.7.2014 ISSUED BY THE FIRST RESPONDENT.

EXHIBIT P9 TRUE COPY FO THE AWARD DATED 8.8.2014 PASSED BY THE LEGAL SERVICE AUTHORITY TRIVANDRUM.

EXHIBIT P10 TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT IN WPC 11872 OF 2013 AND WPC 19747 OF 2014.

EXHIBIT P11         TRUE COPY OF THE NOTICE NO.ED1-2014/18
 WP(C) NO. 40017 OF 2024 &
con. Cases                         155          2026:KER:9220

                   DATED   20.7.18     ISSUED   BY   THE   2ND
                   RESPONDENT    DEMANDING    AN   AMOUNT   OF
                   RS.34,72,410/-    TOWARDS    ALLEGED   POLE
                   RENTALS FOR THE YEAR 2018-19.
EXHIBIT P12        TRUE COPY OF THE INTERIM ORDER OF STAY

DATED 25.9.2018 PASSED BY THIS HON'BLE COURT IN WPC NO.29878 OF 2018.

EXHIBIT P13 TRUE COPY OF THE LETTER NO.

TCR/ATN/12/18 DATED 31.12.2018 ISSUED BY THE PETITIONER TO THE FIRST RESPONDENT. EXHIBIT P14 TRUE COPY OF THE DECISION NO.59 OF THE MUNICIPAL CORPORATION COUNCIL DATED 27.9.2019.

EXHIBIT P15 TRUE COPY OF THE DEMAND NO. ED1-8571/18 DATED 21.11.2019 ISSUED BY THE FIRST RESPONDENT DEMANDING AN AMOUNT OF RS.29,48,059/-.

EXHIBIT P16 TRUE COPY OF THE INTERIM ORDER DATED 27.12.2019 PASSED BY THIS HON'BLE COURT IN WPC NO.35892 OF 2019.

EXHIBIT P17 TRUE COPY OF THE DECISION NO.23 OF THE COUNCIL OF THE 2ND RESPONDENT DATED 14.9.2020.

EXHIBIT P18        TRUE COPY OF THE NOTICE NO.ED1-7613/19
                   DATED 24.9.2020 ISSUED BY THE IST
                   RESPONDENT    DEMANDING    AN   AMOUNT   OF
                   RS.31,56,429/-    TOWARDS    ALLEGED   POLE
                   RENTALS FOR THE YEAR 2020-21.
RESPONDENTS'
ANNEXURES
ANNEXURE R2(a)     TRUE COPY OF ORDER DATED 14.10.16 OF

KERALA STATE ELECTRICITY REGULATORY COMMISSION.

ANNEXURE R2(b) TRUE COPY OF RESOLUTION No.90 OF CORPORATION COUNCIL DATED 12.7.18.

WP(C) NO. 40017 OF 2024 & con. Cases 156 2026:KER:9220

APPENDIX OF WP(C) NO. 29878 OF 2018

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE AGREEMENT EXECUTED BETWEEN THE PETITIONER AND THE 2ND RESPONDENT CORPORATION DATED 28/1/2009. EXHIBIT P2 TRUE COPY OF THE DECISION OF THE KSEB DATED 14/10/2009 INCREASING THE POLE RENTAL CHARGES APPLICABLE TO THE PETITIONER FROM RS.131.4 TO RS.277/-. EXHIBIT P3 TRUE COPY OF THE INTERIM ORDER DATED 3/11/2009 PASSED BY THIS HON'BLE COURT WPC 31014 OF 2009.

EXHIBIT P4 TRUE COPY OF THE REPRESENTATION DATED 19/11/2011 TO REVIEW THE DECISION OF THE COUNCIL, SUBMITTED BY THE PETITIONER. EXHIBIT P5 TRUE COPY OF THE DECISION NO.76 DATED 23/2/2012, WHICH WAS OBTAINED BY THE PETITIONER UNDER THE RIGHT TO INFORMATION ACT.

EXHIBIT P5(a)       TRUE COPY OF THE UNDERTAKING SIGNED ON
                    BEHALF    OF   THE     PETITIONER    DATED
                    8/12/2011.
EXHIBIT P6          TRUE COPY OF THE LETTER ED2.6525/05

DATED 13/2/2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

EXHIBIT P7 TRUE COPY OF THE LETTER ED 2.6525/05 DATED 11/4/2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.

EXHIBIT P8 TRUE COPY OF THE ORDER NO.ED 26525/05 DATED 17/7/2014 ISSUED BY THE FIRST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE AWARD DATED 8/8/2014 PASSED BY THE LEGAL SERVICE AUTHORITY TRIVANDRUM.

EXHIBIT P10 TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN WPC 19747 OF 2014.

EXHIBIT P11 TRUE COPY OF THE NOTICE NO.ED1-2014/18 WP(C) NO. 40017 OF 2024 & con. Cases 157 2026:KER:9220

DATED 20/7/18 ISSUED BY THE 2ND RESPONDENT DEMANDING AN AMOUNT OF RS.34,72,410/- TOWARDS ALLEGED POLE RENTALS FOR THE YEAR 2018-19.

RESPONDENTS' EXHIBITS

EXHIBIT R2(a) TRUE COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION.

EXHIBIT R3(b) TRUE COPY OF RESOLUTION NO.90 OF CORPORATION COUNCIL DATED 12/7/2018.

WP(C) NO. 40017 OF 2024 & con. Cases 158 2026:KER:9220

APPENDIX OF WP(C) NO. 35892 OF 2019

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE AGREEMENT EXECUTED BETWEEN THE PETITIONER AND THE 2ND RESPONDENT CORPORATION DATED 28.1.2009 EXHIBIT P2 TRUE COPY OF THE DECISION OF THE KSEB DATED 14.10.2009 INCREASING THE POLE RENTAL CHARGES APPLICABLE TO THE PETITIONER FROM RS.1314 TO RS.277/- EXHIBIT P3 TRUE COPY OF THE INTERIM ORDER DATED 3.11.2009 PASSED BY THIS HON'BLE COURT

EXHIBIT P4 TRUE COPY OF THE REPRESENTATION DATED 19.11.2011 TO REVIEW THE DECISION OF THE COUNCIL, SUBMITTED BY THE PETITIONER EXHIBIT P5 TRUE COPY OF THE DECISION NO.76 DATED 23.2.2012, WHICH WAS OBTAINED BY THE PETITIONER UNDER THE RIGHT TO INFORMATION ACT EXHIBIT P5(a) TRUE COPY OF THE UNDERTAKING SIGNED ON BEHALF OF THE PETITIONER DATED 8.12.2011 EXHIBIT P6 TRUE COPY OF THE LETTER ED2.6525/05 DATED 13.2.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER EXHIBIT P7 TRUE COPY OF THE LETTER ED 2: 6525/05 DATED 11.4.2013 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER EXHIBIT P8 TRUE COPY OF THE ORDER NO.ED.26525/05 DATED 17.07.2014 ISSUED BY THE FIRST RESPONDENT EXHIBIT P9 TRUE COPY OF THE AWARD DATED 8.8.2014 PASSED BY THE LEGAL SERVICE AUTHORITY TRIVANDRUM EXHIBIT P10 TRUE COPY OF THE COMMON JUDGMENT OF THE HON'BLE COURT IN WPC 11872 OF 2013 AND

EXHIBIT P11 TRUE COPY OF THE NOTICE NO.ED1-2014/18 WP(C) NO. 40017 OF 2024 & con. Cases 159 2026:KER:9220

DATED 20.07.18 ISSUED BY THE 2ND RESPONDENT DEMANDING AN AMOUNT OF RS.34,72,410/- TOWARDS ALLEGED POLE RENTALS FOR THE YEAR 2018-19 EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER OF STAY DATED 25.09.2018 PASSED BY THIS HON'BLE

EXHIBIT P13 TRUE COPY OF THE LETTER NO.T.CR/ATN/12/18 DATED 31.12.2018 ISSUED BY THE PETITIONER TO THE FIRST RESPONDENT EXHIBIT P14 TRUE COPY OF THE DECISION ON 59 OF THE MUNICIPAL CORPORATION COUNCIL DATED 27.09.2019 EXHIBIT P15 TRUE COPY OF THE DEMAND NO.ED1-8571/18 DATED 21.11.2019 ISSUED BY THE FIRST RESPONDENT DEMANDING AN AMOUNT OF RS.29,48.059/-

RESPONDENTS' EXHIBITS ANNEXURE R2(a) TRUE COPY OF ORDER DATED 14.10.16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION.

ANNEXURE R2(b) TRUE COPY OF RESOLUTION NO.90 OF CORPORATION COUNCIL DATED 12.7.18.

WP(C) NO. 40017 OF 2024 & con. Cases 160 2026:KER:9220

APPENDIX OF WP(C) NO. 30646 OF 2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE AWARD OF THE DISTRICT LEGAL SERVICE AUTHORITY TRIVANDRUM DATED 8.8.2014 Exhibit P2 TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT DATED 27.8.2014 IN WP(C) 11872 OF 2013 AND WP(C) 19747 OF 2014 Exhibit P3 TRUE COPY OF THE INTERIM ORDER OF STAY DATED 25.9.2018 PASSED BY THIS HON'BLE COURT IN WP(C) NO 29878 OF 2018 Exhibit P4 TRUE COPY OF THE INTERIM ORDER DATED 27.12.2019 PASSED BY THIS HON'BLE COURT IN WP(C) NO 35892 OF 2019 Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 26/11/2020 PASSED BY THIS HON'BLE COURT IN WP(C) NO 25574 OF 2020 Exhibit P6 TRUE COPY OF THE ORDER GO (MS) NO 9/2021/POWER DATED 26.2.2021, ISSUED BY THE GOVERNMENT OF KERALA WITH ENGLISH TRANSLATION Exhibit 6(a) TRUE COPY OF G.O. NO. 11/2021/POWER DATED 2.3.2021 MODIFIED DURATION AS 10 YEARS WITH ENGLISH TRANSLATION Exhibit P6(b) TRUE COPY OF THE BOARD ORDER (FTD) NO.747/2021 (ESTT.XI/ASIANET/2020-21) DATED 7.10.2021 Exhibit P7 TRUE COPY OF THE GAZETTE NOTIFICATION NO. G.S.R. 1070(E) (DEPARTMENT OF TELECOMMUNICATIONS) DATED 15TH NOVEMBER, 2016 PUBLISHING THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016 Exhibit P8 TRUE COPY OF THE GAZETTE NOTIFICATION NO G.S.R. 749(E) DATED 21ST OCTOBER, 2021 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) PUBLISHING THE RULES FURTHER TO AMEND THE INDIAN TELEGRAPH RIGHT OF WAY RULES, WP(C) NO. 40017 OF 2024 & con. Cases 161 2026:KER:9220

Exhibit P8(a) MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION NO GSR 635(E) DATED 17.8.2022 Exhibit P8(b) TRUE COPY OF THE CLARIFICATION NO. 2- 10/2022-POLICY. DATED 26.10.2022 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) Exhibit P9 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 15.11.2021 IN WPC NO. 25201 OF 2021 Exhibit P10 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 6.09.2022 IN WPC NO. 29079 OF 2022 Exhibit P11 TRUE COPY OF THE NOTICE NO ED1-326/23 DATED 12.12.2023 ISSUED BY THE FIRST RESPONDENT WITH ENGLISH TRANSLATION Exhibit P12 TRUE COPY OF THE DECISION NO 24 OF THE COUNCIL OF THE FIRST RESPONDENT DATED 10.11.2023 WITH ENGLISH TRANSLATION Exhibit P13 TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT DATED 4.4.2024 IN WPC NO 13780 OF 2024 Exhibit P14 TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT DATED 28.5.2024 IN WPC NO 13780 OF 2024 Exhibit P15 TRUE COPY OF THE JUDGEMENT OF THIS HON'BLE COURT DATED 27.6.2024 IN WPC NO 13780 OF 2024 RESPONDENTS' EXHIBITS

Exhibit -R1(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION Exhibit -R1(b) A COPY OF ORDER DATED 13/8/21 ISSUED BY KERALA STATE ELECTRICITY BOARD LTD WP(C) NO. 40017 OF 2024 & con. Cases 162 2026:KER:9220

APPENDIX OF WP(C) NO. 38386 OF 2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE AWARD OF THE DISTRICT LEGAL SERVICE AUTHORITY TRIVANDRUM DATED 8.8.2014 Exhibit P2 TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT IN WP(C) 11872 OF 2013 AND WP(C) 19747 OF 2014 DATED 27.8.2014 Exhibit P3 TRUE COPY OF THE INTERIM ORDER OF STAY DATED 25.9.2018 PASSED BY THIS HON'BLE COURT IN WP(C) NO 29878 OF 2018 Exhibit P4 TRUE COPY OF THE INTERIM ORDER DATED 27.12.2019 PASSED BY THIS HON'BLE COURT IN WP(C) NO 35892 OF 2019 Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 26/11/2020 PASSED BY THIS HON'BLE COURT IN WP(C) NO 25574 OF 2020 Exhibit P6 TRUE COPY OF THE ABOVE ORDER GO (MS) NO 9/2021/POWER DATED 26.2.2021, ISSUED BY THE GOVERNMENT OF KERALA Exhibit 6(a) TRUE COPY OF G.O. NO. 11/2021/POWER DATED 2.3.2021 Exhibit 6(b) TRUE COPY OF THE BOARD ORDER (FTD) NO.747/2021 (ESTT.XI/ASIANET/2020-21) DATED 7.10.2021 Exhibit P7 TRUE COPY OF NOTIFICATION NO. G.S.R. 1070(E) DATED 15TH NOVEMBER, 2016 PUBLISHING THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016 ISSUED BY MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) Exhibit P8 TRUE COPY OF THE NOTIFICATION NO. G.S.R. 749(E) DATED 21ST OCTOBER, 2021 PUBLISHING THE RULES FURTHER TO AMEND THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016 ISSUED BY 11. MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) WP(C) NO. 40017 OF 2024 & con. Cases 163 2026:KER:9220

Exhibit P8(a) TRUE COPY OF THE NOTIFICATION NO GSR 635(E) DATED 17.8.2022 ISSUED BY MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) Exhibit P8(b) TRUE COPY OF THE THE CLARIFICATION NO.

2-10/2022-POLICY. DATED 26.10.2022 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) Exhibit P9 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 15.11.2021 IN WPC NO. 25201 OF 2021 Exhibit P10 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 6.09.2022 IN WPC NO. 29079 OF 2022 Exhibit P11 TRUE COPY OF THE NOTICE NO ED1-326/23 DATED 12.12.2023 ISSUED BY THE FIRST RESPONDENT Exhibit P12 TRUE COPY OF DECISION NO 24 OF THE COUNCIL OF 1ST RESPONDENT DATED 10.11.2023 Exhibit P13 TRUE COPY OF THE SAID INTERIM ORDER OF THIS HON'BLE COURT DATED 4.4.2024 IN WPC NO 13780 OF 2024 Exhibit P14 TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT DATED 28.5.2024 IN WPC NO 13780 OF 2024 Exhibit P15 TRUE COPY OF THE JUDGEMENT OF THIS HON'BLE COURT DATED 27.6.2024 IN WPC NO 13780 OF 2024 Exhibit P16 TRUE COPY OF THE NOTICE NO ED1-698/24 DATED 13.09.2024 ISSUED BY THE FIRST RESPONDENT Exhibit P17 TRUE COPY OF THE DECISION NO 84 OF THE COUNCIL OF THE FIRST RESPONDENT DATED 8.8.2024 RESPONDENTS' EXHIBITS Exhibit -R1(a) A COPY OF ORDER DATE 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY CORNMISSION Exhibit -R1(b) A COPYOFÖRDER DATED 13/8/21ISSUED BY KERALA STATE ELECTRICITY BOARD LTD.

WP(C) NO. 40017 OF 2024 & con. Cases 164 2026:KER:9220

APPENDIX OF WP(C) NO. 44166 OF 2023

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE G.O. (MS) NO.

9/2021/POWER DATED 26.02.2021, ALONG WITH TRANSLATION COPY.

Exhibit P2 TRUE COPY OF THE B.O. (DB) NO. 514/ 2021 (D(D&IT)/ D5/ CABLE - POLES/2021 -

22/0001) DATED, TVPM 05.07.2021.

Exhibit P3 TRUE COPY OF THE REPRESENTATION DATED 03.08.2021 BY THE PETITIONER TO THE 1ST RESPONDENT, ALONG WITH TRANSLATION COPY. Exhibit P4 TRUE COPY OF THE REVISED RENTAL LETTER NO. E.D. 1-228/21 DATED 13.09.2021 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P5 TRUE COPY OF THE ORDER DATED 11.10.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit P5 (a) TRUE COPY OF THE ORDER DATED 28.12.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit P6 TRUE COPY OF THE APPLICATION DATED 15.02.2022 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT.

Exhibit P7 TRUE COPY OF THE DECISION OF 52ND

HELD ON 17.05.2022.

Exhibit P8 TRUE COPY OF THE NOTICE NO. E.D. 1- 1023/22 DATED 16.07.2022 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P9 TRUE COPY OF THE REPLY DATED 28.07.2022 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT Exhibit P10 TRUE COPY OF THE APPLICATION DATED 30/7/2022 FILED BY THE PETITIONER WITH THE 2ND RESPONDENT.

Exhibit P11         TRUE    COPY   OF    THE   NOTICE    DATED
 WP(C) NO. 40017 OF 2024 &
con. Cases                         165         2026:KER:9220

01.09.2022, ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER Exhibit P12 TRUE COPY OF THE NOTICE DATED 30.09.2022, ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER Exhibit P13 TRUE COPY OF THE NOTICE DATED 14.10.2022, ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P14 TRUE COPY OF THE ORDER DATED 27.10.2022 IN WRIT PETITION (CIVIL) NO. 33592/2022 FILED BY THE PETITIONER.

Exhibit P15        THE ARGUMENT NOTE (WITHOUT ANNEXURES)
                   DATED    28.10.2023,     FILED    BY   THE

PETITIONER BEFORE THE 1ST RESPONDENT. Exhibit P16 THE TRUE COPY OF THE APPLICATION DATED 13/1/2023 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT.

Exhibit P17 THE TRUE COPY OF THE NOTICE NO. EDI-

335/23, DATED 12.12.2023, ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P18 TRUE COPY OF THE ORDER DATED 03.09.2020 PASSED BY THE KSERC.

RESPONDENTS' EXHIBITS

Exhibit -R1(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION Exhibit -R1(b) A COPY OF ORDER DATED 13/8/21 ISSUED BY KERALA STATE ELECTRICITY BOARD LTD.

WP(C) NO. 40017 OF 2024 & con. Cases 166 2026:KER:9220

APPENDIX OF WP(C) NO. 10780 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF G.O[MS]NO.9/2021/POWER DATED 26/2/2021 ISSUED BY THE 1ST RESPONDENT.

Exhibit P2 TRUE COPY OF G.O (MS)NO.14/2021/POWER DATED, 08.07.2021 ISSUED BY THE 2ND RESPONDENT.

Exhibit P3 TRUE COPY OF B.O[FTD]NO.614/2021[D[D&IT] /D5/CABLE POLES/2021- 22/0001] TVPM, DATED 13/8/2021 ISSUED BY THE 4TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE JUDGMENT IN W.P.[C] NO.21277 OF 2022 DATED 07.08.2024.

Exhibit P5 TRUE COPY OF THE REPRESENTATION DATED 27/07/2024 SUBMITTED BY THE PETITIONER BEFORE THE 6TH RESPONDENT.

Exhibit P6 TRUE COPY OF THE NOTICE NO. ED1 /5438/24 DATED 01.02.2025 ISSUED BY THE 6TH RESPONDENT TO THE PETITIONER.

Exhibit P7          TRUE COPY OF THE MINUTES OF THE MEETING
                    HELD    BY    THE     1ST    RESPONDENT    ON
                    06/07/2024.
Exhibit P8          TRUE COPY OF THE INDIAN TELEGRAPH RIGHT

OF WAY [AMENDMENT] RULES, 2022 PUBLISHED AS G.S.R.635[E] DATED 17/08/2022.

Exhibit P9 A TRUE COPY OF THE LETTER NO.PWR-

C3/I58/2025-POWER DATED 03/04/2025, ISSUED TO SREEKAND. C.P., BY STATE PUBLIC INFORMATION OFFICER OF THE POWER [C] DEPARTMENT, ALONG WITH LETTER NO.PWR-C3/49/2023-POWER DATED 25/3/2025, ISSUED BY THE ADDITIONAL CHIEF SECRETARY, POWER [C] DEPARTMENT.

Exhibit P10         A    TRUE      COPY       OF     THE     G.O.
                    (MS)NO.12/2025/ITD       DATED    17.07.2025
                    ISSUED BY THE SPECIAL SECRETARY TO

GOVERNMENT, ELECTRONICS AND INFORMATION WP(C) NO. 40017 OF 2024 & con. Cases 167 2026:KER:9220

TECHNOLOGY [B]DEPARTMENT.

RESPONDENTS' EXHIBITS

Exhibit -R6(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY. REGULATORY COMMISSION WP(C) NO. 40017 OF 2024 & con. Cases 168 2026:KER:9220

APPENDIX OF WP(C) NO. 24281 OF 2025

PETITIONERS' EXHIBITS

Exhibit P1 TRUE COPY OF THE GO(MS) NO 9/2021/POWER DATED 26/02/2021 ISSUED BY THE FIRST RESPONDENT.

Exhibit P2 TRUE COPY OF THE ORDER GO(MS)NO.

11/2021/POWER DATED 02/03/2021 ISSUED BY THE FIRST RESPONDENT.

Exhibit P3 TRUE COPY OF THE BOARD ORDER B. O (D B) NO. 514/2021 (D (D& IT)/D 5/CABLE -

                   POLES/2021     -    22/0001)     DATED    TVPM
                   5.7.2021.
Exhibit P4         TRUE COPY OF GOVERNMENT ORDER, G. O (MS)

NO. 14/2021/POWER DATED 8.7.2021.

Exhibit P5 TRUE COPY OF BOARD ORDER B. O (FTD) NO.

                   614/2021    (D    (D&    IT)/D    5/CABLE    -
                   POLES/2021     -    22/0001)     TVPM    DATED
                   13.8.2021.
Exhibit P6         TRUE COPY OF NOTIFICATION G.S.R. 1070(E)
                   DATED   15TH     NOVEMBER,    2016    OF   THE

MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) PUBLISHING THE INDIAN TELEGRAPH RIGHT OF WAY RULES, 2016.

Exhibit P6(a) TRUE COPY OF THE NOTIFICATION NO G.S.R. 749(E) DATED 21ST OCTOBER, 2021 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS). Exhibit P6(b) TRUE COPY OF THE NOTIFICATION NO GSR 635(E) DATED 17.8.2022 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS).

Exhibit P6(c) TRUE COPY OF THE OFFICE MEMORANDUM NO.

2-10/2022-POLICY DATED 26.10.2022-POLICY DATED 26.10.2022 ISSUED BY THE MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS).

Exhibit P7         TRUE COPY OF THE INDIAN TELEGRAPH RIGHT
 WP(C) NO. 40017 OF 2024 &
con. Cases                        169         2026:KER:9220

                   OF WAY RULES, 2016.
Exhibit P8         TRUE COPY OF THE TELECOMMUNICATIONS ACT
                   2023.
Exhibit P9         TRUE COPY OF THE INTERIM ORDER PASSED BY
                   THE HON'BLE HIGH COURT IN IA NO 1 OF

2025 DATED 11.6.2025 IN WPC NO 40017 OF 2024.

Exhibit P10 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO 6 DATED 20.3.2025 ISSUED BY THE 4TH RESPONDENT FOR 4049 POLES FOR THE YEAR 2025-26 TO THE THIRD PETITIONER.

Exhibit P10(a) LEGIBLE TYPED COPY OF EXHIBIT P10. Exhibit P11 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO PDN 5111242500198 DATED 26.3.2025 ISSUED BY THE 5TH RESPONDENT FOR 397 POLES IN RURAL AREA FOR THE YEAR 2025-26 TO THE FIRST PETITIONER.

Exhibit 11(a) LEGIBLE TYPED COPY OF EXHIBIT P11. Exhibit P12 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO PDN 5107242500081 DATED 5.4.2025 ISSUED BY THE 6TH RESPONDENT FOR 399 POLES TO THE FIRST PETITIONER.

Exhibit P12(a) LEGIBLE TYPED COPY OF EXHIBIT P12. Exhibit P13 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO PDN5106252600059 DATED 3.4.2025 ISSUED BY THE 7TH RESPONDENT FOR 1861 POLES FOR THE YEAR 2025-26 ISSUED TO THE FIRST PETITIONER.

Exhibit 13(a) LEGIBLE TYPED COPY OF EXHIBIT P13. Exhibit P14 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO 137 DATED 19.4.2025 ISSUED BY THE 8TH RESPONDENT POLES FOR THE YEAR 2025-26 TO THE SECOND PETITIONER.

Exhibit P14(a) LEGIBLE COPY OF EXHIBIT P14. Exhibit P15 TRUE COPY OF THE DEMAND NOTICE/INVOICE NO PDN5101242500142 DATED 13.3.2025 ISSUED BY THE 10TH RESPONDENT FOR 405 POLES TO THE SECOND RESPONDENT.

Exhibit P15 (a) LEGIBLE TYPED COPY OF EXHIBIT P15.

 WP(C) NO. 40017 OF 2024 &
con. Cases                         170        2026:KER:9220

Exhibit P(16)      TRUE   COPY  OF   THE  LETTER   NO  PWR-

C3/49/2023- POWER DATED 25.3.2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO THE GOVERNMENT TO THE RESPONDENT KSEBL. Exhibit P17 TRUE COPY OF THE TELECOMMUNICATION (RIGHT OF WAY) RULES 2024.

Exhibit P18 TRUE COPY OF THE LICENSE AGREEMENT FOR UNIFIED LICENSE NO 821-86/2014 - DS SIGNED BY THE M/S DIWAN SUPPORTS PVT. LTD. ON 8.8. 2016 Exhibit P19 LETTER NO 821-86/2014-DS(VO-II) DATED 11.1.2024 OF THE GOVERNMENT OF INDIA, MINISTRY TAKING ON RECORD THE CHANGE OF NAME OF THE 1ST PETITIONER FROM M/S DIWAN SUPPORTS PVT LTD TO EXTRANET SUPPORTS PVT LTD RESPONDENTS' EXHIBITS

EXHIBIT R2 (a) THE TRUE COPY OF THE BOARD ORDER DATED 21.05.2021.

EXHIBIT R2 (b) THE TRUE COPY OF THE BOARD ORDER DATED 16.06.2021.

EXHIBIT R2 (c) THE TRUE COPY OF THE BOARD ORDER DATED 29.06.2021.

EXHIBIT R2 (d) THE TRUE COPY OF THE BOARD ORDER DATED 02.07.2021.

EXHIBIT R2 (e) THE TRUE COPY OF THE BOARD ORDER DATED 05.07.2021.

EXHIBIT R2 (f) THE TRUE COPY OF THE BOARD ORDER DATED 13.08.2021.

EXHIBIT R2 (g) THE TRUE COPY OF THE BOARD ORDER DATED 16.09.2021.

EXHIBIT R 2 (h) THE TRUE COPY OF THE BOARD ORDER DATED 23.11.2021.

EXHIBIT R2 (i) THE TRUE COPY OF THE BOARD ORDER DATED 28.09.2022.

EXHIBIT R2(j) THE TRUE COPY OF THE BOARD ORDER DATED 03.10.2022.

 WP(C) NO. 40017 OF 2024 &
con. Cases                        171        2026:KER:9220

EXHIBIT R2(k)      THE TRUE COPY OF THE BOARD ORDER DATED
                   30.06.2025.
EXHIBIT R2(l)      THE TRUE COPY OF THE COMMUNICATION

ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT.

WP(C) NO. 40017 OF 2024 & con. Cases 172 2026:KER:9220

APPENDIX OF WP(C) NO. 24825 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 A TRUE COPY OF THE REGISTRATION CERTIFICATE DATED 13.12.2023 ISSUED BY THE POST MASTER, OFFICE OF THE POST MASTER, HEAD POST OFFICE, THALASSERY TO THE PETITIONER.

Exhibit P2         A TRUE COPY OF THE DEMAND RECOVERY
                   NOTICE          NO.ED/THALASSERY/AB1/CABLE
                   TV/2024-2025/26     SENT     BY    THE   1ST
                   RESPONDENT DATED 17.01.2025.
Exhibit P3         A TRUE COPY OF THE BOARD ORDER NO. BO/
                   (FB)(GENL)    NO.443/2012(DPCII/     ASIANET
                   -2/2011) DATED 25.02.2012.
Exhibit P4         A TRUE COPY OF THE ABOVE G.O (MS)

NO.9/2021/POWER DATED 26.02.2021. Exhibit P5 A TRUE COPY OF THE GO.(MS).NO.

11/2021.ED. DATED 02.03.2021.

Exhibit P6 A TRUE COPY OF THE BOARD ORDER NO.B.O(DB)NO.514/2021(D(D&IT)/D5/CABLE- POLES/2021-22/0001 DATED 05.07.2021. Exhibit P7 A TRUE COPY OF THE ORDER DATED 17.8.2022 ISSUED BY THE GOVERNMENT OF INDIA.

Exhibit P8 A TRUE COPY OF THE INTERIM ORDER DATED 27.06.2025 IN I.A.NO.1/2025 IN W.P. (C).NO.40017/2024.

RESPONDENTS' EXHIBITS

Exhibit R1(a). THE TRUE COPY OF THE BOARD ORDER DATED 21.05.2021 Exhibit R1(b). THE TRUE COPY OF THE BOARD ORDER DATED 16.06.2021 Exhibit R1(c). THE TRUE COPY OF THE BOARD ORDER DATED 29.06.2021 Exhibit R1(d). THE TRUE COPY OF THE BOARD ORDER DATED 02.07.2021 Exhibit R1(e). THE TRUE COPY OF THE BOARD ORDER DATED WP(C) NO. 40017 OF 2024 & con. Cases 173 2026:KER:9220

05.07.2021 Exhibit R1(f). THE TRUE COPY OF THE BOARD ORDER DATED 13.08.2021 Exhibit R1(g). THE TRUE COPY OF THE BOARD ORDER DATED 16.09.2021 Exhibit R1(h). THE TRUE COPY OF THE BOARD ORDER DATED 23.11.2021 Exhibit R1(i). THE TRUE COPY OF THE BOARD ORDER DATED 28.09.2022 Exhibit R1(j). THE TRUE COPY OF THE BOARD ORDER DATED 03.10.2022 Exhibit R1(k). THE TRUE COPY OF THE BOARD ORDER DATED 30.06.2025 Exhibit R1(l). THE TRUE COPY OF THE COMMUNICATION ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 174 2026:KER:9220

APPENDIX OF WP(C) NO. 26617 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF G.O[MS]NO.9/2021/POWER DATED 26/2/2021 ISSUED BY SECOND RESPONDENT Exhibit P2 TRUE COPY OF GO(MS) NO 11/2021/POWER DATED 02/03/2021 ISSUED BY SECOND RESPONDENT Exhibit P3 TRUE COPY OF THE BOARD ORDER B.O(D B) NO 514/2021(D (D & IT)/D 5/ CABLE/ POLES/2021-22/0001) DATED THIRUVANANTHAPURAM 05/07/2021 ISSUED BY FIFTH RESPONDENT Exhibit P4 TRUE COPY OF THE INDIAN TELEGRAPH RIGHT OF WAY [AMENDMENT] RULES, 2022 PUBLISHED AS G.S.R.635[E] DATED 17/8/2022 Exhibit P5 TRUE COPY OF THE CASH RECEIPT DATED 19/06/2025 EVIDENCING THE PAYMENT OF POLE RENT BY THE 17TH PETITIONER Exhibit P6 TRUE COPY OF THE CASH RECEIPT DATED 30/03/2024 EVIDENCING THE PAYMENT OF POLE RENT BY THE 2ND PETITIONER Exhibit P7 TRUE COPY OF THE CASH RECEIPT DATED 25/06/2025 EVIDENCING THE PAYMENT OF POLE RENT BY THE 4TH PETITIONER Exhibit P8 TRUE COPY OF THE CASH RECEIPT DATED 15/03/2023 EVIDENCING THE PAYMENT OF POLE RENT BY THE 11TH PETITIONER Exhibit P9 TRUE COPY OF THE CASH RECEIPT DATED 18/10/2023 EVIDENCING THE PAYMENT OF POLE RENT BY THE 9TH PETITIONER Exhibit P10 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 451 DATED 16/11/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS, ALUVA HEAD POST OFFICE TO THE 2NDPETITIONER Exhibit P11 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 548 DATED 28/3/2023 WP(C) NO. 40017 OF 2024 & con. Cases 175 2026:KER:9220

ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 3RD PETITIONER Exhibit P12 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 114 DATED 22/12/2020 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS, ALUVA HEAD POST OFFICE TO THE 4TH PETITIONER Exhibit P13 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 540 DATED 20/1/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS, ALUVA HEAD POST OFFICE TO THE 7TH PETITIONER Exhibit P14 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 536 DATED 27/10/2022 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS, ALUVA HEAD POST OFFICE TO THE 8TH PETITIONER Exhibit P15 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 346 DATED 03/8/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 10TH PETITIONER Exhibit P16 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 579 DATED 09/05/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS, ALUVA HEAD POST OFFICE TO THE 11TH PETITIONER Exhibit P17 TRUE COPY OF THE REGISTRATION CERTIFICATE DATED 14/7/2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION AND BROADCASTING TO THE 12TH PETITIONER Exhibit P18 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 276 DATED 01/11/2022 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 13TH PETITIONER Exhibit P19 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 538 DATED 23/11/2022 ISSUED BY THE POSTMASTER, DEPARTMENT OF WP(C) NO. 40017 OF 2024 & con. Cases 176 2026:KER:9220

POSTS,ALUVA HEAD POST OFFICE TO THE 14TH PETITIONER Exhibit P20 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 439 DATED 25/11/2020 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 15TH PETITIONER Exhibit P21 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 432 DATED 03/02/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 16TH PETITIONER Exhibit P22 TRUE COPY OF THE REGISTRATION CERTIFICATE DATED 19/6/2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION AND BROADCASTING TO THE 17TH PETITIONER Exhibit P23 TRUE COPY OF THE REGISTRATION CERTIFICATE NO 541 DATED 06/12/2023 ISSUED BY THE POSTMASTER, DEPARTMENT OF POSTS,ALUVA HEAD POST OFFICE TO THE 18TH PETITIONER Exhibit P24 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 7TH PETITIONER'S FRANCHISE Exhibit P25 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 6TH PETITIONER'S FRANCHISE Exhibit P26 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 13TH PETITIONER'S FRANCHISE Exhibit P27 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 5TH PETITIONER'S FRANCHISE Exhibit P28 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT WP(C) NO. 40017 OF 2024 & con. Cases 177 2026:KER:9220

LTD TO THE 12TH PETITIONER'S FRANCHISE Exhibit P29 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 18TH PETITIONER'S FRANCHISE Exhibit P30 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 14TH PETITIONER'S FRANCHISE Exhibit P31 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 3RD PETITIONER'S FRANCHISE Exhibit P32 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 10TH PETITIONER'S FRANCHISE Exhibit P33 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 8TH PETITIONER'S FRANCHISE Exhibit P34 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 16TH PETITIONER'S FRANCHISE Exhibit P35 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 9TH PETITIONER'S FRANCHISE Exhibit P36 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 15TH PETITIONER'S FRANCHISE Exhibit P37 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 2ND PETITIONER'S FRANCHISE Exhibit P38 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT WP(C) NO. 40017 OF 2024 & con. Cases 178 2026:KER:9220

LTD TO THE 4TH PETITIONER'S FRANCHISE Exhibit P39 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 17TH PETITIONER'S FRANCHISE Exhibit P40 TRUE COPY OF THE CERTIFICATE OF AUTHORISATION DATED NIL ISSUED BY THE MANAGING DIRECTOR, EXTRANET SUPPORTS PVT LTD TO THE 11TH PETITIONER'S FRANCHISE Exhibit P41 TRUE COPY OF THE INTERIM ORDER DATED 11/06/2025 IN IA NO 1 OF 2025 IN WP(C) NO 40017 OF 2024 OF THIS HON'BLE COURT Exhibit P42 TRUE COPY OF THE LETTER NO.PWR-

C3/49/2023-POWER DATED 25/03/2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO THE GOVERNMENT TO THE 5TH RESPONDENT RESPONDENT EXHIBITS

EXHIBIT R5 (a) TRUE COPY OF B.O DATED 21.05.2021 EXHIBIT R5 (j) TRUE COPY OF B.O DATED 03.10.2022 EXHIBIT R5 (b) TRUE COPY OF B.O DATED 16.06.2021 EXHIBIT R5 (c) TRUE COPY OF B.O DATED 29.06.2021 EXHIBIT R5 (d) TRUE COPY OF B.O DATED 02.07.2021 EXHIBIT R5 (e) TRUE COPY OF B.O DATED 05.07.2021 EXHIBIT R5 (f) TRUE COPY OF B.O DATED 13.08.2021 EXHIBIT R5 (g) TRUE COPY OF B.O DATED 16.09.2021 EXHIBIT R5 (h) TRUE COPY OF B.O DATED 23.11.2021 EXHIBIT R5 (i) TRUE COPY OF B.O DATED 28.09.2022 EXHIBIT R5 (k) TRUE COPY OF B.O DATED 30.06.2025 EXHIBIT R5 (l) TRUE COPY OF COMMUNICATION ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 179 2026:KER:9220

APPENDIX OF WP(C) NO. 28901 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE SAID GO (MS) NO.

9/2021/POWER DATED 26-02-2021 ISSUED BY THE 1ST RESPONDENT Exhibit P2 TRUE COPY OF THE ORDER AS GO (MS).NO.

11/2021/POWER DATED 02-03-2021 ISSUED BY THE 1ST RESPONDENT Exhibit P3 TRUE COPY OF THE BOARD ORDER AS B.O(D B) NO.514/2021 (D (D & TT)/D 5/CABLE POLES/2021- 22/0001) DATED TVPM 05-07-

Exhibit P4 TRUE COPY OF THE ORDER AS G.O.(MS).

NO.14/2021/POWER DATED 08-07-2021 ISSUED BY THE GOVERNMENT OF KERALA Exhibit P5 TRUE COPY OF BOARD ORDER IN B.O (FTD) NO.614/2021 (D (D&TT) D 5/CABLE POLES 2021-22/0001) TVPM DATED 13-08-2021 Exhibit P6 TRUE COPY OF THE NOTIFICATION OF MINISTRY OF COMMUNICATIONS (DEPARTMENT OF TELECOMMUNICATIONS) NOTIFICATION G.S.R. 1070 (E) DATED 15-11-2016 Exhibit P6(a) TRUE COPY OF THE NOTIFICATION NO. G.S.R 749 (E) DATED 21-10-2021 Exhibitp6(b) TRUE COPY OF THE NOTIFICATION NO. GSR 635 (E) DATED 17-08-2022 Exhibitp6(c) TRUE COPY OF THE OFFICE MEMORANDUM NO.2- 10/2022-POLICY DATED 26-10-2022 Exhibit P7 TRUE COPY OF THE TELEGRAPH RIGHT OF WAY RULES, 2016 AS AMENDED FROM TIME TO TIME IN 2017, 2021, 2022 AND 2023 Exhibit P8 A TRUE COPY OF THE TELECOMMUNICATIONS ACT, 2023 Exhibit P9 TRUE COPY OF THE LETTER NO.PWRC3/49/2023-POWER DATED 25-03-2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO THE GOVERNMENT TO THE RESPONDENT WP(C) NO. 40017 OF 2024 & con. Cases 180 2026:KER:9220

KSEBL Exhibit 10 A TRUE COPY OF THE PUBLISHED BY'AUTI]ORITY RULES, 2024 Exhibit P11 TRUE COPY OF THE INTERIM ORDER 11-06- 2025 PASSED BY THIS HON'BLE COURT IN IA.NO.1/2025 DATED 11-06-2025 IN

Exhibit P12 THE POLE RENT CALCULATION DATED 19-03- 2025 FOR THE YEAR 2025-26, ISSUED BY THE 5TH RESPONDENT TO THE 1ST PETITIONER FOR 1032 POLES USED BY THE IT AT THE RATE OF RS. 615.76 FOR 289 POLES IN URBAN AREA AND AT THE RATE OF RS. 307.88 FOR THE 743 POLES IN RURAL AREA Exhibit P13 THE CASH RECEIPT DATED 17-06-2025 ISSUED FROM THE OFFICE OF THE 5TH RESPONDENT FOR THE PAYMENT OF RS. 1,24,973/-

TOWARDS POLE RENT FOR THE 1ST QUARTER OF 2025-26, FOR THE 1032 POLES Exhibit P14 TRUE COPY OF THE POLE RENT CALCULATION FOR YEAR 2025-26 ISSUED BY THE 5TH RESPONDENT TO THE PREDECESSOR Exhibit P15 TRUE COPY OF THE INVOICE NO. IN-MAY-25- 00662 DATED 12-05-2025 ISSUED BY THE 5TH RESPONDENT TO THE 2ND PETITIONER Exhibit P16 THE POLE RENT CALCULATION DATED 20-03- 2025 FOR THE YEAR 2025-26 ISSUED BY THE 5TH RESPONDENT TO THE 3RD PETITIONER FOR 482 POLES Exhibit P17 TRUE COPY OF THE CASH RECEIPT DATED 19- 06-2025 ISSUED BY THE OFFICERS OF THE 5TH RESPONDENT TO TH3 3RD PETITIONER WITH RESPECT TO THE 1ST QUARTER POLE RENT FOR THE YEAR 2025-26 FOR 482 POLES Exhibit P18 TRUE COPY OF THE TAX INVOICE DATED 25- 06-2025 ISSUED BY THE OFFICE OF THE 6TH RESPONDENT WITH RESPECT TO 384 POLES WITH TYPED COPY WP(C) NO. 40017 OF 2024 & con. Cases 181 2026:KER:9220

RESPONDENT EXHIBITS

EXHIBIT R3 (a) TRUE COPY OF THE B.O DATED 21.05.2021 EXHIBIT R3 (b) TRUE COPY OF THE B.O DATED 16.06.2021 EXHIBIT R3 (c) TRUE COPY OF THE B.O DATED 29.06.2021 EXHIBIT R3 (d) TRUE COPY OF THE B.O DATED 02.07.2021 EXHIBIT R3 (e) TRUE COPY OF THE B.O DATED 05.07.2021 EXHIBIT R3 (f) TRUE COPY OF THE B.O DATED 13.08.2021 EXHIBIT R3 (g) TRUE COPY OF THE B.O DATED 16.09.2021 EXHIBIT R3 (h) TRUE COPY OF THE B.O DATED 23.11.2021 EXHIBIT R3 (i) TRUE COPY OF THE B.O DATED 28.09.2022 EXHIBIT R3 (j) TRUE COPY OF THE B.O DATED 03.10.2022 EXHIBIT R3 (k) TRUE COPY OF THE B.O DATED 30.06.2025 EXHIBIT R3 (l) TRUE COPY OF THE COMMUNICATION ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 182 2026:KER:9220

APPENDIX OF WP(C) NO. 29253 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND BSNL DATED 19.09.2020.

Exhibit P2 TRUE COPY OF THE G.O.(MS) NO.21/2012/ITD DATED 20.10.2012.

Exhibit P3 TRUE COPY OF G.O[MS]NO. 9/2021/POWER DATED 26/2/2021.

Exhibit P4 TRUE COPY OF THE INDIAN TELEGRAPH RIGHT OF WAY [AMENDMENT] RULES, 2022 PUBLISHED AS G.S.R.635[E] DATED 17.8.2022.

Exhibit P5 TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 3RD RESPONDENT DATED 29.05.2025.

Exhibit P6 TRUE COPY OF THE DEMAND NOTICE ISSUED BY 4TH RESPONDENT DATED 27.05.2025.

Exhibit P7 TRUE COPY OF THE DEMAND NOTICE ISSUED BY 5TH RESPONDENT DATED 02.07.2025.

WP(C) NO. 40017 OF 2024 & con. Cases 183 2026:KER:9220

APPENDIX OF WP(C) NO. 34810 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE TELECOMMUNICATIONS (RIGHT OF WAY) RULES 2024.

Exhibit P2 TRUE COPY OF THE NOTICE NO. ED1 -

3933/25 DATED 19.08.2025 ISSUED BY 1ST RESPONDENT TO THE PETITIONER.

Exhibit P3 TRUE COPY OF THE INSTRUCTIONS NO. PWR-

C3/ 49 /2023- POWER DATED 25.03.2025 ISSUED BY THE GOVERNMENT OF KERALA (POWER DEPARTMENT).

Exhibit P4 TRUE COPY OF THE G.O.(MS)NO.12/2025/ITD DATED 17.07.2025 ISSUED BY THE SPECIAL SECRETARY TO ELECTRONICS AND INFORMATION TECHNOLOGY DEPARTMENT.

RESPONDENTS' EXHIBITS

Exhibit -R1(a) A COPY OF ORDER DATED 14/10/16 IN OA 12 OF 2016 OF KERALA STATE ELECTRICITY. REGULATORY COMMISSION.

WP(C) NO. 40017 OF 2024 & con. Cases 184 2026:KER:9220

APPENDIX OF WP(C) NO. 35490 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE REGISTRATION CERTIFICATE WITH LICENSE NO. CTV/1268 DATED 26-11-2024.

Exhibit P2 TRUE COPY OF G.O (MS). N.9/2021/POWER DATED 26.02.2021.

Exhibit P3 B.O(DB) NO.514/2021(D(D&IT)/D5CABLE-

OLES/2021-22/0001 DATED TVPM DATED 5.07.2021.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE TELECOMMUNICATION (RIGHT OF WAY) RULE, 2024.

Exhibit P5 TRUE COPY OF THE LETTER DATED 25.03.2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT TO KSEB.

Exhibit P6 TRUE COPY OF THE PROFORMA INVOICE ISSUE BY THE 1ST RESPONDENT.

Exhibit P7 TRUE COPY OF THE BANK STATEMENT SHOWING THE REMITTANCE OF THE RENT TO THE RESPONDENT.

Exhibit P8 TRUE COPY OF THE INTERIM ORDER IN I.A. NO. 1 OF 2025 IN W.P.(C) NO. 19754 OF 2024.

Exhibit P9 COPY OF NOTIFICATION NO.39 DATED 09.01.2004 ISSUED BY MINISTRY OF INFORMATION AND BROADCASTING RESPONDENTS' EXHIBITS

EXHIBIT R1 (a) THE TRUE COPY OF THE BOARD ORDER DATED 21.05.2021 EXHIBIT R1 (b) THE TRUE COPY OF THE BOARD ORDER DATED 16.06.2021 EXHIBIT R1 (c) THE TRUE COPY OF THE BOARD ORDER DATED 29.06.2021 EXHIBIT R1 (d) THE TRUE COPY OF THE BOARD ORDER DATED 02.07.2021 WP(C) NO. 40017 OF 2024 & con. Cases 185 2026:KER:9220

EXHIBIT R1 (e) THE TRUE COPY OF THE BOARD ORDER DATED 05.07.2021 EXHIBIT R1 (f) THE TRUE COPY OF THE BOARD ORDER DATED 13.08.2021 EXHIBIT R1 (g) THE TRUE COPY OF THE BOARD ORDER DATED 16.09.2021 EXHIBIT R1 (h) THE TRUE COPY OF THE BOARD ORDER DATED 23.11.2021 EXHIBIT R1 (i) THE TRUE COPY OF THE BOARD ORDER DATED 28.09.2022 EXHIBIT R1 (j) THE TRUE COPY OF THE BOARD ORDER DATED 03.10.2022 EXHIBIT R1 (k) THE TRUE COPY OF THE BOARD ORDER DATED 30.06.2025 EXHIBIT R1 (l) THE TRUE COPY OF THE COMMUNICATION ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 186 2026:KER:9220

APPENDIX OF WP(C) NO. 39930 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 A TRUE COPY OF THE REGISTRATION CERTIFICATE WITH REGISTRATION NUMBER 3015 DATED 05.01.2022.

Exhibit P2 A TRUE COPY OF THE CERTIFICATE ISSUED BY THE OFFICE OF THE ELECTRICAL INSPECTOR DATED 19.06.2023.

Exhibit P3 COPY OF G.O (MS). N.9/2021/POWER DATED 26.02.2021.

Exhibit P4 COPY OF B.O(DB) NO.514/2021(D(D&IT)/ D5CABLE-OLES/2021-22/0001 DATED TVPM 5.07.2021.

Exhibit P5 COPY OF THE TELECOMMUNICATION (RIGHT OF WAY) RULE, 2024.

Exhibit P6 A COPY OF THE LETTER DATED 25.3.2025 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT TO KSEB.

Exhibit P7 A TRUE COPY OF THE PROFORMA INVOICE ISSUE BY THE 1ST RESPONDENT.

Exhibit P8 A TRUE COPY OF THE INTERIM ORDER IN I.A. NO. 1 OF 2025 IN W.P.(C) NO. 1974 OF 2024.

RESPONDENTS' EXHIBITS

Exhibit R1(a). THE TRUE COPY OF THE BOARD ORDER DATED 21.05.2021 Exhibit R1(b). THE TRUE COPY OF THE BOARD ORDER DATED 16.06.2021 Exhibit R1(c). THE TRUE COPY OF THE BOARD ORDER DATED 29.06.2021 Exhibit R1(d). THE TRUE COPY OF THE BOARD ORDER DATED 02.07.2021 Exhibit R1(e). THE TRUE COPY OF THE BOARD ORDER DATED 05.07.2021 Exhibit R1(f). THE TRUE COPY OF THE BOARD ORDER DATED 13.08.2021 WP(C) NO. 40017 OF 2024 & con. Cases 187 2026:KER:9220

Exhibit R1(g). THE TRUE COPY OF THE BOARD ORDER DATED 16.09.2021 Exhibit R1(h). THE TRUE COPY OF THE BOARD ORDER DATED 23.11.2021 Exhibit R1(i). HE TRUE COPY OF THE BOARD ORDER DATED 28.09.2022 Exhibit R1(j). THE TRUE COPY OF THE BOARD ORDER DATED 03.10.2022 Exhibit R1(k). THE TRUE COPY OF THE BOARD ORDER DATED 30.06.2025 Exhibit R1(l). THE TRUE COPY OF THE COMMUNICATION ISSUED BY THE BOARD ON 17.06.2025 TO THE ADDITIONAL CHIEF SECRETARY, POWER DEPARTMENT WP(C) NO. 40017 OF 2024 & con. Cases 188 2026:KER:9220

APPENDIX OF WP(C) NO. 12680 OF 2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE G.O. (MS) NO.

9/2021/POWER DATED 26.02.2021.

Exhibit P2 TRUE COPY OF THE B.O. (DB) NO. 514/ 2021 (D(D&IT)/ D5/ CABLE - POLES/2021 -

22/0001) DATED, TVPM 05.07.2021.

Exhibit P3 TRUE COPY OF THE REPRESENTATION DATED 03.08.2021 BY THE PETITIONER TO THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF THE REVISED RENTAL LETTER NO. E.D. 1-228/21 DATED 13.09.2021 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2021- 22.

Exhibit P5 TRUE COPY OF THE ORDER DATED 11.10.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit P5(a) TRUE COPY OF THE ORDER DATED 28.12.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit P6 TRUE COPY OF THE APPLICATION DATED 15.02.2022 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT.

Exhibit P7 TRUE COPY OF THE AGENDA AND DECISION OF THE 52ND COUNCIL MEETING OF THE RESPONDENT NO. 1, DATED 17.05.2022. Exhibit P8 TRUE COPY OF THE NOTICE NO. E.D. 1- 1023/22 DATED 16.07.2022 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2022 - 23.

Exhibit P9 TRUE COPY OF THE REPLY DATED 28.07.2022 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT.

Exhibit P10 TRUE COPY OF THE APPLICATION DATED 30.07.2022 FILED ON 01.08.2022 BY THE PETITIONER WITH THE 2ND RESPONDENT.

Exhibit P11 TRUE COPY OF THE NOTICE DATED 01.09.2022 WP(C) NO. 40017 OF 2024 & con. Cases 189 2026:KER:9220

ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2022 - 23.

Exhibit P12 TRUE COPY OF THE NOTICE DATED 30.09.2022 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2022 - 23.

Exhibit P13 TRUE COPY OF THE NOTICE DATED 14.10.2022, ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2022 - 23.

Exhibit P14 TRUE COPY OF THE ORDER DATED 27.10.2022 IN WRIT PETITION (CIVIL) NO 33592/2022 FILED BY THE PETITIONER.

Exhibit P15 TRUE COPY OF THE ARGUMENT NOTE (WITHOUT ANNEXURES) DATED 28.10.2022, FILED BY THE PETITIONER BEFORE THE 1ST RESPONDENT.

Exhibit P16 TRUE COPY OF THE RECEIPT DATED 03.11.2022 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P17 TRUE COPY OF THE APPLICATION DATED 13.01.2023 FILED BY THE PETITIONER WITH THE 1ST RESPONDENT.

Exhibit P18 TRUE COPY OF THE NOTICE NO. EDI-335/23, DATED 12.12.2023 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER FOR 2023 -

Exhibit P19 TRUE COPY OF THE NOTICE DATED 09.01.2024 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P20 TRUE COPY RELEVANT PAGES OF THE AUDIT REPORT PUBLISHED BY THE COMPTROLLER & AUDIT GENERAL OF INDIA AS REPORT OF 2007

- FINANCIAL & PERFORMANCE AUDIT OF LOCAL SELF GOVERNMENT.

RESPONDENTS' EXHIBITS

Exhibit -R1(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY REGULATORY COMMISSION Exhibit -R1(b) A COPY OF ORDER DATED 13/8/21 ISSUED BY KERALA STATE ELECTRICITY BOARD LTD.

WP(C) NO. 40017 OF 2024 & con. Cases 190 2026:KER:9220

APPENDIX OF WP(C) NO. 44221 OF 2025

PETITIONERS' EXHIBITS

Exhibit P1 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.KL/2025/ 349742382 DATED 01.03.2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSING SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI. Exhibit P2 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.396 DATED 01.11.2024 ISSUED BY THE POSTMASTER CALICUT CIVIL STATION HEAD POST OFFICE IN THE NAME OF THE 2ND PETITIONER.

Exhibit P3 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.CEH- 1241(NEW) DATED 16.01.2025 ISSUED BY THE POSTMASTER KANNUR HEAD POST OFFICE IN THE NAME OF THE 3RD PETITIONER.

Exhibit P4 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.KL/2025/463609813 DATED 07.04.2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSING SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 4TH PETITIONER. Exhibit P5 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.KL/2025/1095726735 DATED 15.02.2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSING SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 5TH PETITIONER.

Exhibit P6 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO.KL/2025/210650712 DATED 21.04.2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSING SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN WP(C) NO. 40017 OF 2024 & con. Cases 191 2026:KER:9220

THE NAME OF THE 6TH PETITIONER.

Exhibit P7 A TRUE COPY OF THE ORDER ISSUED BY THE ELECTRONICS AND INFORMATION TECHNOLOGY (B) DEPARTMENT IN G.O.(MS)NO.12/2025/ITD DATED 17.07.2025.

Exhibit P8 A TRUE COPY OF THE INTERIM ORDER MADE IN W.P.(C) NO.19754/2024 DATED 27.06.2025 AND CONNECTED CASES BY THIS HON'BLE COURT.

Exhibit P9 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 1ST PETITIONER ADDRESSED TO THE RESPONDENTS 2 TO 5.

Exhibit P10 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 2ND PETITIONER ADDRESSED TO THE RESPONDENTS 2 TO 5.

Exhibit P11 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 3RD PETITIONER ADDRESSED TO THE RESPONDENTS 2,3, 8 AND

Exhibit P12 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 4TH PETITIONER ADDRESSED TO THE RESPONDENTS 2, 3 AND 7. Exhibit P13 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 5TH PETITIONER ADDRESSED TO THE RESPONDENTS 2,3,4 AND

Exhibit P14 A TRUE COPY OF THE REPRESENTATION DATED 01.07.2025 SENT BY THE 6TH PETITIONER ADDRESSED TO THE RESPONDENTS 2,3, 7, AND

WP(C) NO. 40017 OF 2024 & con. Cases 192 2026:KER:9220

APPENDIX OF WP(C) NO. 46679 OF 2025

PETITIONERS' EXHIBITS

Exhibit P1 A TRUE COPY OF THE RENEWED REGISTRATION CERTIFICATE BEARING REGISTRATION NO.507 DATED 23.02.2024 ISSUED BY THE POSTMASTER CHALAKUDY IN THE NAME OF THE 1ST PETITIONER.

Exhibit P2 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/535539016 DATED 24.06.2025 ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI. Exhibit P3 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. 1980 DATED 29.05.2024 ISSUED BY THE POSTMASTER IRINJALAKUDA IN THE NAME OF THE 3RD PETITIONER ALONG WITH LEGIBLE COPY.

Exhibit P4 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/568689238 DATED 06.12.2025 IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 4TH PETITIONER.

Exhibit P5 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/885567960 DATED 21.11.2025IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 5TH PETITIONER.

Exhibit P6 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. 1866 DATED 05.10.2023 ISSUED BY THE POSTMASTER IRINJALAKUDA IN THE NAME OF THE 6TH PETITIONER.

Exhibit P7         A   TRUE   COPY   OF    THE    REGISTRATION
 WP(C) NO. 40017 OF 2024 &
con. Cases                        193          2026:KER:9220

CERTIFICATE BEARING REGISTRATION NO. KL/2025/117316017 DATED 06.05.2025 IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 7TH PETITIONER.

Exhibit P8 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. 3500 DATED 20.04.2024 ISSUED BY THE POSTMASTER THRISSUR IN THE NAME OF THE 8TH PETITIONER.

Exhibit P9 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/898732234 DATED 15.05.2025 IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 9TH PETITIONER.

Exhibit P10 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/191678709 DATED 10.07.2025 IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 10TH PETITIONER.

Exhibit P11 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. KL/2025/944238090 DATED 22.08.2025 IS ISSUED BY THE SECTION OFFICER, DIGITAL ADDRESSABLE SYSTEM, MINISTRY OF INFORMATION & BROADCASTING, NEW DELHI IN THE NAME OF THE 11TH PETITIONER.

Exhibit P12 A TRUE COPY OF THE REGISTRATION CERTIFICATE BEARING REGISTRATION NO. 1932 DATED 27.02.2025 ISSUED BY THE POSTMASTER THRISSUR IN THE NAME OF THE 12TH PETITIONER.

Exhibit P13 A TRUE COPY OF THE ORDER ISSUED BY THE ELECTRONICS AND INFORMATION TECHNOLOGY (B) DEPARTMENT IN G.O.(MS)NO.12/2025/ITD DATED 17.07.2025.

WP(C) NO. 40017 OF 2024 & con. Cases 194 2026:KER:9220

Exhibit P14 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.19754/2024 DATED 27.06.2025 AND CONNECTED CASES BY THIS HON'BLE COURT.

WP(C) NO. 40017 OF 2024 & con. Cases 195 2026:KER:9220

APPENDIX OF WP(C) NO. 36973 OF 2024

PETITIONERS' EXHIBITS

Exhibit P1 TRUE COPY AT REGISTRATION CERTIFICATE DATED 16.11.2023 BEARING NUMBER 3324 ISSUED TO THE 1ST PETITIONER BY POST MASTER, THRISSUR.

Exhibit P2 TRUE COPY OF REGISTRATION CERTIFICATE DATED 25.02.2022 ISSUED TO THE 2ND PETITIONER UNDER TRADE NAME ‘TECH INNOVATIONS' UNDER KAST ACT BY GOVERNMENT OF INDIA.

Exhibit P3 TRUE COPY OF REGISTRATION CERTIFICATE DATED 16.11.2023 BEARING NUMBER 3325 ISSUED TO THE 3RD PETITIONER.

Exhibit P4 TRUE COPY OF REGISTRATION CERTIFICATES DATED 16.11.2023 BEARING NUMBER 3323 ISSUED TO THE 4TH PETITIONER.

Exhibit P5          TRUE COPY OF REGISTRATION CERTIFICATE
                    DATED          7.11.2023          BEARING

NO.KLM/CTN/766/2023 TO 5TH PETITIONER. Exhibit P6 TRUE COPY OF REGISTRATION CERTIFICATE DATED 15.02.2024 BEARING REGISTRATION NUMBER IS 3409 ISSUED TO THE 6TH PETITIONER.

Exhibit P7 TRUE COPY OF SANCTION LETTER NO RB/CABLE TV/ 2021 - 22/ 434/ 09-07-2021 ISSUED BY KSEB, ELECTRICAL DIVISION (EAST) THRISSUR TO 7TH PETITIONER.

Exhibit P8 TRUE COPY OF REGISTRATION CERTIFICATE DATED 08.09.2023 BEARING NO 541 ISSUED TO 8TH PETITIONER.

Exhibit P9 TRUE COPY OF REGISTRATION CERTIFICATE DATED 15.03.2024 ISSUED TO THE 9TH PETITIONER.

Exhibit P10 TRUE COPY OF REGISTRATION CERTIFICATE DATED 29.7.2023 ISSUED TO THE 10TH PETITIONER.

Exhibit P11         TRUE COPY OF THE BOARD ORDER NO. BO/(FB)
 WP(C) NO. 40017 OF 2024 &
con. Cases                          196          2026:KER:9220

                   (GNL)      NO.       443/2012(DPCII/ASIANET
                   -2/2011) DATED 25.02.2012.
Exhibit P12        TRUE   COPY    OF    THE   G.O   (MS)    NO.
                   9/2021POWER DATED 26.02.2021.
Exhibit P13        TRUE COPY OF THE BOARD ORDER B.O (DB )
                   NO. 514/2021 (D ( D & IT ) / D5/ CABLE -

POLES/ 2021-22/0001 DATED 05.07.2021. Exhibit P14 TRUE COPY OF THE BOARD ORDER NO. B..O.

(D(D&IT)/D5/GENERAL/2017-18/0007 DATED 18.07.2018.

Exhibit P15 TRUE COPY OF G.O(MS) NO. 14/2021/POWER DATED 08.07.2021.

Exhibit P16        TRUE COPY OF B.O (FTD) NO.614/2021
                   (D(D&IT)/              D5/CABLE-POLES/2021-
                   22/0001)TVPM DATED 13.8.2021.
Exhibit P17        TRUE COPY OF GOVERNMENT ORDER DATED
                   02.03.2021.
Exhibit P18        TRUE COPY OF JUDGMENT DATED 14.06.2024
                   IN W.P ( C ) NO. 16889/2024 OF THE
                   HON'BLE HIGH COURT OF KERALA.
Exhibit 19         TRUE   COPY     OF    THE   INVOICE    DATED

28.06.2024 WITH ITS TRUE TRANSLATION.

Exhibit P20        TRUE COPY OF LETTER NO. PWRC3/49/2023
                   -POWER    DATED    25.03.025    ISSUED    BY
                   ADDITIONAL       CHIEF     SECRETARY      TO
                   GOVERNMENT.
Exhibit P21        TRUE COPY OF ORDER DATED 27.06.2025
                   PASSED BY THIS HON'BLE COURT IN W.P
                   ( C ) NO. 19754/2024.
RESPONDENTS' EXHIBITS

Exhibit -R12(a)     A COPY OF ORDER DATED 14.10.2016 OF

KERALA STATE ELECTRICITY REGULATORY COMMISSION WP(C) NO. 40017 OF 2024 & con. Cases 197 2026:KER:9220

APPENDIX OF WP(C) NO. 43770 OF 2024

PETITIONER'S EXHIBITS

Exhibit - P1 TRUE COPY OF THE G.O. (MS) NO.

9/2021/POWER DATED 26.02.2021.

Exhibit - P2 TRUE COPY OF THE B.O. (DB) NO. 514/ 2021 (D(D&IT)/ D5/ CABLE - POLES/2021 -

22/0001) DATED, TVPM 05.07.2021.

Exhibit - P3 TRUE COPY OF THE ORDER DATED 11.10.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit - P3 (a) TRUE COPY OF THE ORDER DATED 28.12.2021 IN WRIT PETITION (CIVIL) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit - P4 TRUE COPY OF THE JUDGEMENT DATED 27.10.2022 IN W.P. (C) NO. 33592/2022 & W.P. (C) NO. 21685/2021 FILED BY THE PETITIONER.

Exhibit - P5 TRUE COPY OF THE ORDER DATED 02.04.2024 IN W.P. (C) NO. 44166/2023.

Exhibit - P6         TRUE COPY OF THE NOTICE NO. ED1 - 864/24
                     DATED   13.09.2024    ISSUED   BY   1   ST
                     RESPONDENT TO THE PETITIONER.
Exhibit - P7         TRUE COPY OF THE REPLY DATED 12.11.2024

FILED BY THE PETITIONER WITH THE 1 ST RESPONDENT, WITH ACKNOWLEDGMENT RECEIPT.

Exhibit - P8         TRUE COPY OF THE NOTICE NO. ED1 - 864/24
                     DATED   27.11.2024    ISSUED   BY   1   ST
                     RESPONDENT TO THE PETITIONER.
Exhibit - P9         TRUE COPY OF THE ORDER DATED 03.09.2020
                     PASSED BY THE KSERC.
Exhibit - P10        TRUE COPY RELEVANT PAGES OF THE AUDIT

REPORT PUBLISHED BY THE COMPTROLLER & AUDIT GENERAL OF INDIA AS REPORT OF 2007

- FINANCIAL & PERFORMANCE AUDIT OF LOCAL SELF GOVERNMENT INSTITUTIONS OF GOVERNMENT OF KERALA FOR 2007 - 2008.

WP(C) NO. 40017 OF 2024 & con. Cases 198 2026:KER:9220

RESPONDENTS' EXHIBITS

Exhibit -R1(a) A COPY OF ORDER DATED 14/10/16 OF KERALA STATE ELECTRICITY. REGULATORY COMMISSION Exhibit -R1(b) A COPY OF ORDER DATED 13/8/21 ISSUED BY KERALA STATE ELECTRICITY BOARD LTD WP(C) NO. 40017 OF 2024 & con. Cases 199 2026:KER:9220

APPENDIX OF WP(C) NO. 45993 OF 2024

PETITIONERS' EXHIBITS

Exhibit P-1 A TRUE COPY OF G.O[MS]NO.21/2012/ITD. Exhibit P-2 A TRUE COPY OF THE TRIPARTITE AGREEMENT DATED 26/10/2012, SIGNED BETWEEN 1ST RESPONDENT, BHARAT BROADBAND NETWORK LIMITED AND GOVERNMENT OF KERALA FOR THE IMPLEMENTATION OF PROJECT.

Exhibit P-3 A TRUE COPY OF G.O[MS]NO.9/2021/POWER DATED 26/2/2021.

Exhibit P-4 A TRUE COPY OF THE INDIAN TELEGRAPH RIGHT OF WAY [AMENDMENT] RULES, 2022 PUBLISHED AS G.S.R.635[E] DATED 17/8/2022.

Exhibit P-5 A TRUE COPY OF THE LETTER D.O.NO.30- 352/2022-BNU-USF DATED 15/2/2023, ISSUED BY THE SECOND RESPONDENT TO THE THIRD RESPONDENT.

Exhibit P-6 A TRUE COPY OF THE RESOLUTION PASSED IN THE 224TH MEETING OF THE BOARD OF DIRECTORS OF THE BSNL HELD ON 10/8/2023. Exhibit P-7 A TRUE COPY OF THE MINUTES OF THE MEETING HELD BY THE 3RD RESPONDENT ON 6/7/2024A TRUE COPY OF THE MINUTES OF THE MEETING HELD BY THE 3RD RESPONDENT ON 6/7/2024.

Exhibit P9 A TRUE COPY OF THE APPLICATION NO.

HALO/2024-25/KSEB/4 DATED 28.11.2024 SUBMITTED BY THE PETITIONER BEFORE THE 18TH RESPONDENT.

Exhibit P10 A TRUE COPY OF THE REPRESENTATION NO.

HALO/2024-25/KSEB/5 DATED 3.2.2025. Exhibit P11 A TRUE COPY OF THE LETTER NO.

ED/THALASSERY/AB1/CABLE TV/2024-25 DATED 13.2.2025 ISSUED BY THE 18TH RESPONDENT.

 WP(C) NO. 40017 OF 2024 &
con. Cases                         200         2026:KER:9220

EXHIBIT P11        A    TRUE    COPY      OF    THE     LETTER

NO.CS/RIA/2025-26 DATED 5/5/2025 ISSUED TO SREEKAND. C.P BY THE PUBLIC INFORMATION OFFICER ATTACHED TO THE OFFICE OF THE COMPANY SECRETARY OF KSEBL EXHIBIT P12 A TRUE COPY OF THE LETTER NO.PWR-

C3/I58/2025-POWER DATED 03/04/2025, ISSUED TO SREEKAND. C.P., BY STATE PUBLIC INFORMATION OFFICER OF THE POWER [C] DEPARTMENT Exhibit P13 A TRUE COPY OF THE G.O. (MS)NO.12/2025/ITD DATED 17.07.2025 ISSUED BY THE SPECIAL SECRETARY TO GOVERNMENT, ELECTRONICS AND INFORMATION TECHNOLOGY [B]DEPARTMENT RESPONDENTS' ANNEXURES

Annexure R6 A The TRUE COPY OF THE BOARD ORDER (FTD) NO. 614/2021 DATED 13.08.2021.

// TRUE COPY //

P.A. TO JUDGE

 
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