Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tamil Nadu Electricity ... vs M/S. E.I.D. Parry India Limited
2021 Latest Caselaw 25130 Mad

Citation : 2021 Latest Caselaw 25130 Mad
Judgement Date : 21 December, 2021

Madras High Court
Tamil Nadu Electricity ... vs M/S. E.I.D. Parry India Limited on 21 December, 2021
                                                                         W.A.No.2598 of 2021

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 21.12.2021

                                                       CORAM

                                        The Hon'ble Mr. Justice PARESH UPADHYAY
                                                            and
                                  The Hon'ble Mr. Justice SATHI KUMAR SUKUMARA KURUP

                                                 W.A.No.2598 of 2021

                     1.Tamil Nadu Electricity Generation
                        and Distribution Company (TANGEDCO),
                       Rep. By its Chairman and Managing Director,
                       No.144, Anna Salai, Chennai – 600 002.

                     2.The Superintending Engineer,
                       Karur Electricity Distribution Circle,
                       Karur.

                     3.The Superintending Engineer,
                       Cuddalore Electricity Distribution Circle,
                       Cuddalore.

                     4.The Superintending Engineer,
                       Pudukottai Electricity Distribution Circle,
                       Pudukottai.

                     5.The Chief Financial Controller/Revenue,
                       TANGEDCO,
                       No.800, Anna Salai, Chennai – 600 002.

                     6.Deputy Financial Controller,
                       Karur Electricity Distribution Circle,
                       Karur.                                                  .. Appellants

                                                          Vs




                     Page 1 of 10


https://www.mhc.tn.gov.in/judis
                                                                                 W.A.No.2598 of 2021

                     M/s. E.I.D. Parry India Limited,
                     Rep. By its Vice-President – Legal,
                     Biswa Mohan Rath,
                     with its Registered Office located at
                     'Dare House' Parrys Corner,
                     Chennai – 600 001
                     and one of its Sugar Factor,
                     Located at Pugalur, Karur – 639 113.                              .. Respondent


                                  Appeal preferred under Clause 15 of Letters Patent against the

                     order dated 15.09.2020 made in W.P.No.9319 of 2020.


                                       For Appellants   :      Mr.J.Ravindran,
                                                               Additional Advocate General
                                                               assisted by
                                                               Mr.L.Jai Venkatesh

                                       For Respondent   :      Mr.R.Parthasarathy


                                                         JUDGMENT

(Delivered by PARESH UPADHYAY, J.)

Challenge in this appeal is made to the order dated 15

September 2020 recorded on W.P.No.9319 of 2020. This appeal is by

the first respondent. The prayer before learned Single Judge was :-

“Writ petitions filed under Article 226 of the

Constitution of India praying to issue a Writ of

Mandamus directing the 2nd, 3rd and 4th

respondents to duly honour the petitioner's export

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

invoices for the period from 2017 to 31 st May,

2020 along with interest amounting to

Rs.12,43,45,237/- (Rupees twelve Crore Forty

three lakhs forty five thousand two hundred and

thirty seven only).”

2. After hearing the parties and inter alia taking into

consideration the contest put forward including as contained in the

counter, learned Single Judge passed the following order:-

“12. In view of the above, the TANGEDCO cannot be permitted to take a stand that they will not make any payment till the earlier writ petition filed by the petitioner is disposed of. Unfortunately, the petitioner has already supplied power to TANGEDCO and are not getting the payment for the last three years inspite of being entitled to receive the payment under the power purchase agreements. The reasons given by the respondents for not making the payment to the petitioner is unsustainable and unacceptable to this Court.

13. In view of the above discussion, there shall be

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

a direction to the respondents to immediately take steps to make the payments to the petitioner towards the invoices raised by the petitioner from 2017 to 31st May 2020. This payment shall be made within a period of three months from the date of receipt of the copy of this order.

14. This writ petition is allowed with the above directions. No costs. Consequently, the connected miscellaneous petitions are closed.”

3. Heard Mr.J.Ravindran, learned Additional Advocate General for

the appellants and Mr.R.Parthasarathy for the respondent – original

writ petitioner.

4. On behalf of the appellant, it is submitted that the writ

petitioner had alternative remedy which it should have availed and

learned Single Judge should not have entertained the petition at all.

Alternatively it is submitted that, few documents which are required to

be placed on record before learned Single Judge, were not placed and

therefore the appellants be permitted to file review petition. It is

submitted that this appeal be entertained.

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

5. On the other hand, learned advocate for the respondent –

original writ petitioner has contested this appeal and has submitted

that the contest put forward by the present appellants was argued

before learned Single Judge, the same is considered and answered and

the relief is granted to the petitioner and no interference be made by

this Court. It is submitted that this appeal be dismissed.

6. Having heard learned advocates for the respective parties and

having considered the material on record this Court finds that, the

contest put forward by the present appellants is duly considered by

learned Single Judge. The tenor of the contest is also taken note of by

learned Single Judge, which reflects that even before the writ petition

was filed, the claim of the writ petitioner was already accepted in

principle but the only ground put forward at the stage of inter se

correspondence was the liquidity crunch and subsequently some

different stand is taken. Weighing the material, learned Single Judge

has, in paras 8 to 11 of the judgement noted as under:-

“8.There is absolutely no dispute with regard to

the fact that TANGEDCO has to pay the petitioner

under the power purchase agreements for the

supply of power made by the petitioner to

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

TANGEDCO during the period from 2017 to 31st

May 2020. The petitioner has raised the invoices

and TANGEDCO did not respond to any of the

invoice raised by the petitioner.

9.In the counter affidavit, a stand has been taken

at paragraph 17 to the effect that TNERC has

passed an order revising the tariff and this amount

has not been paid by the petitioner and has been

challenged before this Court in W.P.No.24498 of

2018 and the same is pending and therefore, till

this amount is paid, the TANGEDCO will not make

the payments for the invoices raised by the

petitioner.

10.This stand taken by the TANGEDCO is totally

unsustainable. The parties are bound by the power

purchase agreements and this agreements itself

stipulates the tariff rate that has been mutually

agreed by the petitioner and TANGEDCO. The

amount arrived at by the petitioner is in

accordance with the tariff rate fixed under the

agreements and there is no dispute with regard to

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

the same. Curiously, the respondents never

responded for any of the invoice raised by the

petitioner and for the first time, a stand has been

taken in the counter affidavit by placing reliance

upon the order passed by the TNERC. The order

passed by TNERC pertains to an interse dispute

between Sakthi Sugars Limited, Tamil Nadu News

Print and Papers Limited and TANGEDCO. The final

direction given by TNERC specifically deals with

the concerned entities involved in the dispute and

it is an order in personam. This order cannot be

applied for any other entity which is not a party to

the proceedings.

11.The TANGEDCO by relying upon this order

attempted to unilaterally revise the tariff and

make a claim against the petitioner. This was

challenged by the petitioner in W.P.24498 of 2018

and this Court stayed the demand made by the

TANGEDCO by an interim order dated 27.09.2018.

The order of the Division Bench relied upon by the

petitioner and which has been extracted supra,

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

categorically states that where interim orders are

granted by this Court and the same has not been

vacated, varied or modified, TANGEDCO cannot

insist for payment and take those orders to their

advantage. This order passed by the Division

Bench was taken note by TANGEDCO and a

circular was also issued on 23.01.2014, where the

directions given by this Court was brought into

force.”

7. We considered the reasons recorded by learned Single Judge

vis-a-vis the material as it stood on record. We do not find any

infirmity in the impugned order.

8.1 So far the argument with regard to alternative remedy to the

writ petitioner is concerned, at this bleated stage, that argument need

not be examined.

8.2 So far the review of the order impugned is concerned, we

find that the order passed by learned Single Judge is dated 15

September 2020. Since there was non-compliance of the direction

https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

therein, the writ petitioner has also initiated proceedings for

compliance thereof and the said proceedings is not going further

considering the pendency of this appeal. This argument therefore need

not be entertained. In totality, we find that no interference is required

in the impugned order.

9. For the reasons recorded above, this writ appeal is dismissed.

No costs. Consequently, connected miscellaneous petition is closed.

                                                                                (P.U., J)    (S.S.K., J)
                                                                                      21.12.2021
                     Index:Yes/No
                     ssm/14







https://www.mhc.tn.gov.in/judis W.A.No.2598 of 2021

PARESH UPADHYAY, J.

and SATHI KUMAR SUKUMARA KURUP, J.

ssm

W.A.No.2598 of 2021

21.12.2021

https://www.mhc.tn.gov.in/judis

 
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