Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Iswarya Health P. Ltd vs The Tamil Nadu Power Distribution ...
2025 Latest Caselaw 5524 Mad

Citation : 2025 Latest Caselaw 5524 Mad
Judgement Date : 25 August, 2025

Madras High Court

M/S.Iswarya Health P. Ltd vs The Tamil Nadu Power Distribution ... on 25 August, 2025

Author: N.Anand Venkatesh
Bench: N. Anand Venkatesh
                                                                                       Writ Petition No.32236 of 2025



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 25-08-2025

                                                         CORAM

                         THE HONOURABLE MR JUSTICE N. ANAND VENKATESH

                                          Writ Petition No.32236 of 2025
                                                        and
                                      W.M.P.Nos.36138, 36140 & 36143 of 2025

                M/s.Iswarya Health P. Ltd.,
                WEG No.079214722304,
                No.13, 1st Main Road,
                Kasthuribai Nagar, Adyar,
                Chennai - 600 020.
                represented by its Director Dr.K.Velusamy
                                                                                                        Petitioner
                                                     Vs
                1. The Tamil Nadu Power Distribution Corporation Ltd (TNPDCL)
                144, Anna Salai, Chennai-600 002
                Rep By Its Managing Director

                2.Tamil Nadu Green Energy Corporation Ltd (TNGECL)
                144, Anna Salai,
                Chennai-600 002.
                Rep by its Managing Director

                3.The Chief Engineer/NCES, (TNPDCL)
                2nd Floor, 144, Anna Salai,
                Chennai-600 002.




                1/8



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 26/08/2025 07:59:11 pm )
                                                                                             Writ Petition No.32236 of 2025



                4.The Superintending Engineer
                The Tamil Nadu Power Distribution Corporation Ltd, (TNPDCL)
                Tirunelveli Electricity Distribution Circle,
                Tirunelveli.

                5.The Superintending Engineer
                The Tamilnadu Power Distribution Corporation Ltd, (TNPDCL)
                Chennai South-II Electricity Distribution Circle,
                110, KV Complex, K.K.Nagar,
                Chennai - 600 078.
                                                                                                          Respondents

                PRAYER Writ Petition filed under Article 226 of the Constitution of India for
                issuance of a Writ of Certiorarified Mandamus, calling for the records of the 3rd
                respondent's impugned original proceedings in (Per) FB TNPDCL proceedings
                No.44 dated 01.08.2023 and quash the same as contrary to the Doctrine of Res
                Judicata, against Article 14 and 300A of the Constitution of India and against
                the right to 'Open Access' which is guaranteed under Electricity Act 2003 and
                consequently, direct the 3rd respondent to allow Migration from sale to board to
                own captive scheme in petitioner's WEG No.079214722304 by converting the
                existing Energy Purchase Agreements (EPA) dated 01.06.2023 to an Energy
                Wheeling Agreement (EWA) and also to direct the respondents to make
                payment outstanding dues payable to the petitioner, along with interest at 1%
                per month for any delay in payments, for the energy supplied from the
                petitioner's WEG bearing HTSC No.079214722304, or to adjust the said dues
                against the petitioner's current consumption bills in its HTSC
                Nos.099094011163 & 099094011173.

                                  For Petitioner        :    Mr.R.S. Pandiyaraj

                                  For Respondents :          Mr.D.R.Arunkumar
                                                             Standing Counsel




                2/8



https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 26/08/2025 07:59:11 pm )
                                                                                          Writ Petition No.32236 of 2025



                                                            ORDER

This writ petition has been filed challenging the third respondent's

impugned original proceedings in (Per) FB TNPDCL proceedings No.44 dated

01.08.2023 and quash the same as contrary to the Doctrine of Res Judicata,

against Article 14 and 300A of the Constitution of India and against the right to

'Open Access' which is guaranteed under Electricity Act 2003 and consequently,

direct the third respondent to allow Migration from sale to board to own captive

scheme in petitioner's WEG No.079214722304 by converting the existing

Energy Purchase Agreements (EPA) dated 01.06.2023 to an Energy Wheeling

Agreement (EWA) and also to direct the respondents to make payment

outstanding dues payable to the petitioner, along with interest at 1% per month

for any delay in payments, for the energy supplied from the petitioner's WEG

bearing HTSC No.079214722304, or to adjust the said dues against the

petitioner's current consumption bills in its HTSC No.099094011163 &

099094011173.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm ) Writ Petition No.32236 of 2025

2. Learned counsel for the petitioner submitted that this writ

petition is covered by the earlier order passed in W.P.No.13729 of 2025 dated

22.04.2025. The relevant portions are extracted hereunder:

"8. It can be seen that identical board proceedings have been set aside by this Court by the order dated 30.08.2019 and the said order stood confirmed upto the Hon-ble Supreme Court of India. The only argument that is made is that the Board has revisited based on the late payment surcharge charges. That again was again the subject matter of Division Bench of this Court of which I am also one of the member (Mr.Justice D.Bharatha Chakravarthy) and by an order dated 03.01.2023 it was held as follows and it is essential to extract paragraph Nos.2 & 5 which reads as under:

“2. Mr.P.S.Raman, learned Senior Counsel appearing for the petitioners/appellants submitted that the impugned orders of the learned Single Judge passed in the writ petitions are patently unsustainable, in view of the Electricity (Late Payment Surcharge and Related Matters) Rules, 2022 (for short, -‘t he said Rules-’)notified by the Ministry of Power. Rules 3 and 5 of the said Rules enable the petitioners/appellants to make the payment of arrears to the respondent along with late payment surcharge from the date of default. The said Rules are retrospective in nature and applicable for all the cases irrespective of the dates of default, Therefore, the impugned orders of the learned Single Judge are liable to go.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm ) Writ Petition No.32236 of 2025

5. Learned counsel appearing for the respondent heavily opposed the prayer to condone the delay and submitted that the delay of 237, 252 and 258 days in filing the writ appeals against the orders dated 7.3.2022, 25.3.2022 and 28.3.2022 passed in W.P.Nos.4933, 6977 and 6938 of 2022 has not been sufficiently explained by the petitioners/appellants.

Secondly, the learned Single Judge, in the impugned orders, has followed the similar order dated 30.8.2019 passed in W.P.No.5196 of 2019 etc., which was affirmed by a Division Bench of this Court in its judgment dated 18.2.2020 in W.A.No.4189 of 2019, which has also been confirmed by the Apex Court vide order dated 24.9.2020 in S.L.P.Nos.8513~8518 of 2020. Therefore, there is no bonafide in filing the petitions to condone the delay and there is no merit in the writ appeals. Thus, a prayer has been made to dismiss the delay condonation petitions as well as the writ appeals.”

9. On the above findings, again the orders impugned were set aside and taking note of the earlier round of litigation which ultimately was dismissed by the Hon-ble Supreme Court of India in SPL.Nos.8513~8518 of 2020. In view thereof, the contention that is made on behalf of the Learned Counsel for the respondents are unsustainable. Since the matter has already been decided in the previous round, once again similar orders cannot be repeatedly passed by the respondent Board.

10. Therefore, this writ petition is allowed on the following terms:

(i) The impugned orders dated 01.08.2023 and 28.02.2024 shall stand quashed and consequently the respondents 3 to 5 are

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm ) Writ Petition No.32236 of 2025

directed to convert the Energy Purchase Agreement (EPA) in respect of petitioner-s WEG No.039214340843 as one of Energy Wheeling Agreement (EWA) and permit the petitioner to consume the power for its own purposes.

(ii) With reference to the arrears, in view of the statements that is made in paragraph No.9 that the TNPDCL is taking steps to clear the outstanding dues along with interest, it shall be done within a period of eight (8) weeks from the date of receipt of the web copy of the order."

In view of the above, this writ petition is disposed of in terms of

the order passed in W.P.No.13729 of 2025 dated 22.04.2025. No costs.

Consequently, connected miscellaneous petitions are closed.

25.08.2025

Index:Yes/No Speaking/Non-speaking order Neutral Citation:Yes/No gm

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm ) Writ Petition No.32236 of 2025

To

1. The Managing Director, Tamil Nadu Power Distribution Corporation Ltd (TNPDCL), 144, Anna Salai, Chennai-600 002.

2.The Managing Director, Tamil Nadu Green Energy Corporation Ltd (TNGECL), 144, Anna Salai, Chennai-600 002.

3.The Chief Engineer/NCES, (TNPDCL) 2nd Floor, 144, Anna Salai, Chennai-600 002.

4.The Superintending Engineer The Tamil Nadu Power Distribution Corporation Ltd, (TNPDCL) Tirunelveli Electricity Distribution Circle, Tirunelveli.

5.The Superintending Engineer The Tamilnadu Power Distribution Corporation Ltd, (TNPDCL) Chennai South-II Electricity Distribution Circle, 110, KV Complex, K.K.Nagar, Chennai - 600 078.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm ) Writ Petition No.32236 of 2025

N.ANAND VENKATESH., J

gm

Writ Petition No.32236 of 2025

25.08.2025

(2/3)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 07:59:11 pm )

 
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