Allahabad High Court High Court

Ram Deo vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Ram Deo vs State Of U.P. And Others on 5 August, 2010
Court No. - 2

Case :- WRIT - C No. - 45974 of 2010

Petitioner :- Ram Deo
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajay Kumar Srivastava,Ashutosh Chandra Nishad
Respondent Counsel :- C.S.C.,Illigible

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard the learned counsel for the petitioner and Sri Tariq Naiyar, Advocate
who is appearing for respondents nos. 2 and 3.

By this writ petition, the petitioner has prayed for mandamus directing the
respondent no.3 to restore the electricity supply of the village, Post
Damanpur, District Kanpur Dehat (Rama Bai Nagar). It is further prayed that
his representation dated 22.07.2010 may be considered and decided by
respondent no.3.

The petitioner in this writ petition has submitted that no electricity connection
has been given in the village although bills are being sent. The petitioner has
already represented the matter to the Executive Engineer, but no decision has
yet been taken.

We are of the view that looking to the nature of dispute raised by the
petitioner, the respondent no.3, Executive Engineer, Dakshinanchal Vidyut
Vitran Nigam Ltd, Raniya, Akbarpur, District Ambedkar Nagar (Rama Bai
Nagar) be directed to consider the claim of the petitioner submitted vide
application dated 22.07.2010 (Annexure-3) and take appropriate decision
expeditiously.

With these observations this petition is finally disposed of.

Order Date :- 5.8.2010
PAL/