Citation : 2021 Latest Caselaw 23288 Mad
Judgement Date : 29 November, 2021
WP No.10646 of 2016
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 29-11-2021
CORAM
THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
WP No.10646 of 2016
And
WMP Nos.9337 and 9338 of 2016
M/s.Jambai KNM Textiles (Pvt.) Ltd.,
H.T.Sc.No.059,
Post Box No.180,
Komarapalayam – 638 183,
Namakkal,
Represented by its Manager G.Palanisamy .. Petitioner
vs.
1.The State of Tamil Nadu,
Represented by its Secretary to Government,
Energy Department,
Fort St. George,
Chennai – 600 009.
2.The Chairman and Managing Director,
TANGEDCO Ltd.,
144, Anna Salai,
Chennai – 600 002.
1/8
https://www.mhc.tn.gov.in/judis
WP No.10646 of 2016
3.The Superintending Engineer,
TANGEDCO Ltd.,
Mettur Electricity Distribution Circle,
METTUR. .. Respondents
Writ Petition is filed under Article 226 of the Constitution of
India, praying for the issuance of a Writ of Mandamus, forbearing the
second and third respondents from demanding and collecting the tax on
maximum demand charges from the petitioner in H.T.Sc.No.059, as per the
orders of the Hon'ble Supreme Court of India, New Delhi on 31.08.2012 in
SLP (C) No.24993 of 2012 and 25522 of 2012 etc., batch in M/s.Sri Krishna
Alloys and Etc. vs. Union of India and others etc.
For Petitioner : Mr.S.P.Parthasarathy
For Respondent-1 : Mr.C.Selvaraj,
Additional Government Pleader.
For Respondents-2 and 3 : Mr.L.Jai Venkatesh,
Standing Counsel for TANGEDCO.
ORDER
This writ petition has been filed for the issue of Writ of
Mandamus forbearing the respondents 2 and 3 from demanding and
collecting tax on maximum demand charges from the petitioner.
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
2. It is brought to the notice of this Court that a batch of
Special Leave petitions are pending before the Hon'ble Supreme Court and
the Hon'ble Supreme Court has passed an interim order dated 31.08.2012,
restraining the respondents from taking any coercive steps for disconnecting
supply of electricity subject to the petitioners paying all the charges/dues
except the tax calculated on the basis of maximum demand.
3. This Court had an occasion to deal with a similar issue in
WP No.19104 of 2020 and final orders were passed on 17.02.2021. The
relevant portions in the order are extracted hereunder :-
“5. Mr.N.Damodaran, learned Standing Counsel, who took notice on behalf of the respondents would submit that by following the orders of the Hon'ble Supreme Court, a Division Bench of this Court has disposed of issue on the following terms:-
“In view of the issue raised in the present writ appeal / writ petition being settled against the appellant / petitioner in terms of the Division Bench judgment in W.P.Nos. 159 of
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
2008 etc.(Batch) decided on 15.06.2012 and thereafter, the Hon'ble Supreme Court having entertained the Special Leave Appeals against the said judgment bearing Special Leave Appeal (Civil) Nos.
24685 to 24719 of 2012 dated 31.08.2012, with an interim direction restraining the respondent from taking any coercive steps for disconnecting the supply of electricity to the premises of the petitioner therein, subject to that petitioner paying all the charges / dues except tax calculated on the basis of maximum demand, it is agreed that the present writ appeal and writ petition be disposed of in terms aforesaid, with the agreement that the ultimate fate of the matter before the Hon'ble Supreme Court would also govern the present appellant and the writ petitioner and the same interim order would continue to enure for the
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
benefit of the writ appeal and writ petitioner during the pendency of the Special Leave Appeals.
2. Writ Appeal and Writ Petition, accordingly, stand disposed of. No
of 2004 stands closed.”
6. On the issue of collecting tax on maximum demand charges from the petitioner in the High Tension Service Connection, the Hon'ble Supreme Court and a Division Bench of this Court has already issued a direction, restraining the respondents from taking any coercive steps for disconnecting supply of electricity to the premises of the petitioner subject to the petitioner paying all the charges / dues except tax calculated on the basis of maximum demand.”
4. The above order will also enure to the benefit of the
petitioners. In view of the same, the present writ petition is disposed of in
terms of the interim order passed by the Hon'ble Supreme Court and the
subsequent Hon'ble Division Bench order passed in W.A No.547 of 2004
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
dated 02.06.2015. However, there shall be no order as to costs.
Consequently, connected miscellaneous petitions are closed.
29-11-2021 Index : Yes/No.
Internet : Yes/No.
Speaking Order/Non-Speaking Order. Svn
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
To
1.The Secretary to Government, State of Tamil Nadu, Energy Department, Fort St. George, Chennai – 600 009.
2.The Chairman and Managing Director, TANGEDCO Ltd., 144, Anna Salai, Chennai – 600 002.
3.The Superintending Engineer, TANGEDCO Ltd., Mettur Electricity Distribution Circle, METTUR.
https://www.mhc.tn.gov.in/judis WP No.10646 of 2016
S.M.SUBRAMANIAM, J.
Svn
WP 10646 of 2016
29-11-2021
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!