High Court Jharkhand High Court

M/S.Janta Tilkies,Bhurkunda vs Jharkhand State Electricity Bo on 14 January, 2010

Jharkhand High Court
M/S.Janta Tilkies,Bhurkunda vs Jharkhand State Electricity Bo on 14 January, 2010
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      W.P.(C) No. 843 of 2008
                              With
                       I.A. No. 1404 of 2009
     M/s Janta Talkies, Bhurkunda, Ramgarh         ...... ....    Petitioner
                                Versus
     1. The Jharkhand State Electricity Board, Ranchi
     2. The Chairman, the Jharkhand State Electricity
        Board, Ranchi
     3. The Chief Engineer, Commercial & Revenue,
         Jharkhand State Electricity Board, Ranchi
     4. The Electrical Superintending Engineer, Electric
        Supply Circle, Jharkhand State Electricity
        Board, Hazarabagh
     5. The Electrical Executive Engineer, Electric
        Supply Division, Ramgarh           ...... ....      Respondents
                                ---------
     CORAM:       HON'BLE MR. JUSTICE D. N. PATEL
                                ---------
     For the Petitioner      : M/s Sumir Prasad, B. Yadav, Advocates

For the Respondent : M/s Mukesh Kumar, R.K. Singh, Advocates

———

03/ Dated: 14th January, 2010

1. Learned counsel for the petitioner seeks permission to
withdraw this writ petition, with a view to avail efficacious
alternative remedy, available under the Electricity Act, 2003 and it
is also prayed by the learned counsel for the petitioner that the
time, consumed during pendency of this writ petition, may be
considered, sympathetically, while considering the delay
condonation application, if any, preferred by the petitioner,
whenever any proceeding is initiated under the Electricity Act,
2003.

2. Permission, as prayed for, is granted. This writ petition is
disposed of as withdrawn, as there is efficacious alternative
remedy, available to the petitioner, under the Electricity Act, 2003.
As and when any proceeding is initiated under the Act, 2003, the
time consumed, in this writ petition from the date of institution till
its disposal, shall be considered, sympathetically, for delay
condonation, if any such application is preferred, by the petitioner.

3. In view of the final disposal of the writ petition, I.A. No. 1404
of 2009 also stands disposed of.

(D.N. Patel, J)
VK