IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1493 of 2009
Atma Ram Yadav
Versus
The Bihar State Electricity Bo
3 17.10.2011
Learned counsel for the petitioner submits that the
order contained in Annexure 1 discloses that in fact the
petitioner had not utilized his domestic connection for
commercial use.
Counsel for the Electricity Board is required to file a
counter affidavit as to why the enhanced bill be not quashed.
List this case after two weeks at the same position in
the list
Let a copy of this order be handed over to Mr.
Vinay Kirti Singh, counsel for the Board.
haque ( Sheema Ali Khan, J .)