High Court Punjab-Haryana High Court

M/S Water Man Plastic Industries vs State Of Punjab And Others on 11 August, 2009

Punjab-Haryana High Court
M/S Water Man Plastic Industries vs State Of Punjab And Others on 11 August, 2009
C.W.P. No.12034 of 2009                                                -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                               C.W.P. No.12034 of 2009
                                            Date of decision:11.08.2009.


M/s Water Man Plastic Industries.
                                                                ..Petitioner

                                  Versus

State of Punjab and others.
                                                            ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. Sham Lal Bhalla, Advocate,
            for the petitioner.

                                    *****

JASBIR SINGH, J. (ORAL).

In this writ petition, it is prayer of the petitioner that

directions be issued to respondent Nos.1 and 2, to provide

uninterrupted 24 hours electric supply to the petitioner, as per

notification of the department of Industries and Commerce, issued on

17.06.1998 (P-1).

It is grievance of the petitioner that despite application

having been moved, the benefit has not been extended to the petitioner,

whereas to many others, the department has started giving

uninterrupted 24 hours electric supply.

During arguments, it transpires that, on application of the

petitioner, no order has been passed.

In view of above facts, this writ petition is disposed of by

issuing directions, to Secretary, Punjab State Electricity Board at

Patiala, to take note and consider application of the petitioner and pass
C.W.P. No.12034 of 2009 -2-

an appropriate order. Opportunity of hearing be provided to the

petitioner, before disposal of that application. If the petitioner is eligible

and is entitled to get uninterrupted 24 hours electric supply, the same

be provided to it. If the authorities wish to pass an order, against the

petitioner, copy of the same be supplied to it. Needful be done, within a

period of 3 months, from the date of receipt of copy of this order.

Disposed of.





August 11, 2009.                                     ( JASBIR SINGH )
vinod                                                        JUDGE