High Court Jharkhand High Court

Gopal Ram Agrawal vs Jharkhand State Electricity Bo on 14 October, 2011

Jharkhand High Court
Gopal Ram Agrawal vs Jharkhand State Electricity Bo on 14 October, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                     W.P.(C)No.2640 of 2011
        Gopal Ram Agrawal.        ...  ...     ...     ...     ...Petitioner 
                            ­Versus­
        1.

Jharkhand State Electricity Board, at Kusai Colony,
Doranda, P.O. & P.S. Doranda, District­Ranchi.

2. Chairman, Jharkhand State Electricity Board, Project 
Building, Dhurwa, P.O. & P.S. Dhurwa, District­Ranchi.

3. Executive Engineer, Jharkhand State Electricity Board, 
Ramgarh Division, Ramgarh, P.O. Ramgarh, P.S. Ramgarh 
Cantt., District­Ramgarh.

4. Assistant Engineer, Jharkhand State Electricity Board, 
Ramgarh Division, Ramgarh, P.O. Ramgarh, P.S. Ramgarh 
Cantt.,District­Ramgarh. … … … …Respondents 

­­­­­­­­­­­­­
CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. Birendra Kumar, Advocate. 
For the J.S.E.B. Mr. Mukesh Kumar, Advocate.  

­­­­­­­­­­­­­­
03/   14.10.2011 The   petitioner   challenges   the   letter   No.305   dated   9th 
October,   2010   (Annexure­8   to   the   writ   petition)   passed   by   the 
respondent   No.4   refusing   electric   connection   in   the   premises   on   the 
ground   that   there   are   electric   dues   in   the   name   of   ex­landlord   in 
connection with Electric Meter bearing No. R.C.C. 953, R.C.C. 6447 and 
N.M.S.16.

The   writ   petition   is   being   heard   finally   at   the   admission 
stage itself. 

The   dispute   is   regarding   connection   of   electricity.   The 
petitioner has annexed a copy of Sale Deed dated 21st October, 2009 and 
it is also brought to my notice that the petitioner is desirable for fresh 
connection   after   completing   all   the   formalities,   as   provided   by   the 
Electricity Board. A representation has also been preferred as far as back 
on 9th August, 2010 but the same is still pending. 

In the facts and circumstances, I am of the considered view 
that the petitioner may make a fresh representation along with the copy 
of   the   previous   representation   and   also   all   the   other   documents   to 
substantiate about his valid occupation, which shall be examined by the 
Electricity   Board   and   appropriate   steps   shall   be   taken   to   finalize   an 
electricity connection in favour of the petitioner in accordance with law. 

Learned Counsel has placed a Division Bench decision of this 
Court  “Jharkhand   State   Electricity   Board   Vs.   Anup   Kumar 
Choudhary”, reported in 2010 (3) J.C.R. 535. The petitioner is allowed 
2.
to annex the copy of the judgment along with his representation so that 
the State Electricity Board may be able to pass appropriate orders. If such 
representation   is  made  within  a  period   of   two  weeks   from   today,  the 
same   shall   be   decided   within   eight   weeks   from   the   date   of 
representation, in accordance with law, and for redressal of the grievance 
of the petitioner. 

With   the   aforesaid   observation,   this   writ   petition   stands 
disposed of. 

[Poonam Srivastav,J.]
P.K.S.