Tuesday, 14, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Hari Om Concast And Steels Pvt. ... vs A.P. Electricity Regulatory ...
2024 Latest Caselaw 1648 Tel

Citation : 2024 Latest Caselaw 1648 Tel
Judgement Date : 23 April, 2024

Telangana High Court

M/S. Hari Om Concast And Steels Pvt. ... vs A.P. Electricity Regulatory ... on 23 April, 2024

Author: Surepalli Nanda

Bench: Surepalli Nanda

        HON'BLE MRS JUSTICE SUREPALLI NANDA



            WRIT PETITION No.13173 of 2011

ORDER:

Heard Mr.D.V.Nagarjuna Babu, learned counsel

appearing on behalf of petitioner and Mr.P.Prasad,

learned Standing Counsel for TSERC, appearing on

behalf of respondent No.1, Sri R.Vinod Reddy, learned

Standing Counsel for TSSPDCL, appearing on behalf of

respondent Nos.2 to 4.

2. The petitioner approached the Court seeking the

prayer as follows:

"......to issue a writ or order or direction more particularly on in the nature of Writ of Mandamus declaring (a) the order passed by the 1st respondent in O.P. Nos. 1 to 4/2004 dated 24.08.2005; (b) Condition No.5.3.3 of the General terms and conditions of supply of the 1st respondent and (c) the action of the respondents 2 to 4 in levying and collecting development charges for the release 200 KVA CMD (Additional Load) to the Petitioner and as highly illegal, arbitrary, unjust and contrary to Sections 43, 46, 181 and 182 of the Electricity Act, 2003 and consequently set aside the order dated 24-08-2005 of the 1st respondent in O.P.Nos. 1 to 4/2004 and pass such other order or orders as this Honourable Court may deem fit and proper in the circumstances of the case."

SN,J WP_13173_2011

PERUSED THE RECORD

3. It is represented by the learned counsel for the

petitioner and Mr.R.Vinod Reddy, learned Standing

Counsel, appearing on behalf of respondent Nos. 2 to 4

that, the subject issue in the present writ petition is

squarely covered by the order of this Court dated

05.10.2010 passed in WP.No.4010 of 2005 batch and

the relevant portion of the above said judgment reads

as under:

"From the above, it is clear that Clauses 5 to 11 stand deleted from the date of Regulation 3 of 2004 i.e. with retrospective effect. It is settled principle of law that a subordinate legislation can never be made with retrospective effect even assuming that the said deletion amounts to amendment of the rules/regulations. Further, the Distribution Companies were directed to file all relevant data with the Commission within 60 days of the issue of the order, till a separate regulation under Section 46 of the Act is made. Since the clauses in question are not notified as required under Section 181 and were not placed before the Legislature of the State for its approval, the deletion shall be treated as nonest in the eye of law. Therefore, applying such a law and making demands for payment of notional developmental charges for new connections and for additional loads is arbitrary and illegal.

SN,J WP_13173_2011

4. It is further represented by the learned counsel

for the petitioner and the learned Standing Counsel

appearing on behalf of respondents that, the order

dated 05.10.2010 passed in W.P.No.4010 of 2005 and

batch had been confirmed by the Division Bench of this

Court dated 19.04.2022 passed in W.A.Nos.857, of 2011

and batch, and in particular paragraph Nos. 16 to 19 of

the said Judgment reads as under:

"16. In the considered opinion of this Court, once Regulation No.4 of 2013 has already been issued repealing Regulation No.3 of 2004, the appellant company cannot demand the charges based upon the order passed by the Regulatory Commission in Review Petitions. The Review Petitions were preferred in respect of Regulation No.3 of 2004, the Regulation No.3 of 2004 has already been repealed and therefore, the present writ appeals have become infructuous and there cannot be any demand on the basis of Regulation No.3 of 2004, which is not in existence at all.

17. In the considered opinion of this Court, even though it is presumed for a moment that the Commission was having power to review the Regulation, the procedure prescribed was required to be followed and the same was not done at all. Meaning thereby, there was total non-compliance of Section 181 of the Electricity Act, 2003 and therefore, the Order passed in Review Petitions could not be given effect to, as has been done in the present cases.

18. The learned Single Judge was, therefore, justified in allowing the writ petitions and once Regulation No.4 of 2013 has been framed and published in the Official Gazette, the question of

SN,J WP_13173_2011

permitting the appellant company to raise the demand based upon the repealed Regulation No.3 of 2004, which has been struck down by this Court, does not arise.

19. In the light of the aforesaid, all the writ appeals deserve to be dismissed and are accordingly dismissed."

5. Mr.R.Vinod Reddy, learned Standing Counsel for

TSSPDCL, appearing on behalf of respondent Nos.2 to 4

submits that the Writ petition could be allowed with the

stipulations that the respondent Nos.2 to 4 may be directed to

adjust the development charges already paid by the

petitioners in their future bills.

6. Taking into consideration the submission of both

the learned counsel on record and the order passed by

this Court vide its order dated 05.10.2010 passed in

W.P.No.4010 of 2005 and batch, which had been

confirmed by the Division Bench of this Court vide its

judgment dated 19.04.2022 passed in W.A.No.857 of

2011 and batch, the Writ Petition is allowed directing

the respondent Nos.2 to 4 to adjust the development

charges already paid by the petitioner herein in their

SN,J WP_13173_2011

future bills levied by the respondent Nos.2 to 4 herein.

However, there shall be no order as to costs.

Miscellaneous petitions, if any, pending shall stand closed.

__________________________ MRS JUSTICE SUREPALLI NANDA

Date: 23rd April, 2024 ksl.

 
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 : IDRC

 
 
Latestlaws Newsletter