High Court Jharkhand High Court

Archana Devi vs Jharkhand State Electricity Bo on 27 November, 2008

Jharkhand High Court
Archana Devi vs Jharkhand State Electricity Bo on 27 November, 2008
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P.(C) No.4033 of 2008
         Archana Devi                              ...      ...     Petitioner
                             Versus
         Jharkhand State Electricity Board & Ors. ...       ...     Respondents
                             -----
         CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                             -----
         For the Petitioner          : Mr. P.P.N. Roy, Sr. Advocate
         For the J.S.E.B.            : Mr. J. Dubey, Advocate
                             -----
02/27.11.2008

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the J.S.E.B.

Learned counsel appearing for the petitioner submits that Pradeep

Prasad Choudhary-father-in-law of this petitioner, had electric connection in his

house bearing No.HI-265, situated at Harmu Housing Colony, Ranchi, but electric

connection was disconnected as the father-in-law of this petitioner, was allegedly

found consuming electric energy stealthily for which a criminal case was lodged

wherein loss was assessed as Rs.1,56,400/- tentatively. However, when the father-

in-law of this petitioner, preferred anticipatory bail application before this Court, it

was told to this Court that the loss assessed by the informant, which has been

mentioned in the first information report, is without any basis and if the amount of

loss is calculated in terms of the provision, the tentative amount would come to

Rs.1,24,000/- though that assessment was confined only with respect to

anticipatory bail application in which father-in-law of this petitioner was granted

anticipatory bail, on deposit of the half of the amount of Rs.1,24,000/- i.e. 62,000/-

which the father-in-law of the petitioner has already deposited before the Electricity

Board. Subsequently, when this petitioner being the daughter-in-law, applied new

electric connection, it was refused on the ground that there has been dues of

Rs.1,56,400/- and as such no new electric connection would be provided in the

same premises until and unless Rs.1,56,400/- is paid to the Electricity Board. But

the petitioner or her father-in-law would be ready to deposit rest of the amount i.e.

Rs.94,400/- in three installments and in that event, the Electricity Board be directed

to restore the old connection.

However, learned counsel appearing for the Jharkhand State Electricity

Board submits that the amount of loss given in the first information report as

1,56,400/- was tentative rather on final calculation, the amount of loss has been

assessed as Rs.2,03,377/- and hence, until and unless the said amount is deposited,

the petitioner or her father-in-law would not be entitled to have electric connection

restored.

Upon it, learned counsel appearing for petitioner submits that such

demand of Rs.2,03,377/- had never been made in the impugned order, which has

been annexed as Annexure-3 to this writ petition rather under Annexure-3 only a

sum of Rs.1,56,400/- has been shown, as due to the Electricity Board and now the

respondent-Board cannot go beyond that in view of the decision reported in a case

of Mohinder Singh Gill and anr. v. The Chief Election Commissioner, New

Delhi and others (AIR 1978 Supreme Court 851).

Having heard learned counsel for the parties, it does appear that the

Electricity Board, under Annexure-3, has categorically stated that no new connection

would be given to the same premises over which an amount of Rs.1,56,400/- is due

and in that event if the petitioner or her father-in-law deposits such amount, then

the petitioner would be entitled to have new connection or alternatively father-in-

law of the petitioner would be entitled to have electric connection restored. It is

stated that in terms of the order passed in connection with anticipatory bail

application of Pradeep Prasad Choudhary-father-in-law of this petitioner, is said to

have deposited a sum of Rs.62,000/- with the Electricity Board and, therefore, only

Rs.94,400/- seems to be due to the Electricity Board.

In that view of the matter, if the petitioner or her-father-in-law

deposits Rs.31,460/- before the Jharkhand Electricity Board within a fortnight,

the Electricity Board would restore the old connection within three days. So far

payment of the rest of the amount of Rs.62940/- is concerned, the same should

be paid in two installments in next six months, but if the petitioner or her father-

in-law fails to deposit the said amount, the Electricity Board would be entitled to

disconnect the electric connection.

This is, however, made clear that this order never precludes the

Electricity Board to realize the amounts, in accordance with law, which have been

finally assessed under Section 126 of the Electricity Act.

With this observation and direction, the writ petition is disposed of.

(R.R. Prasad, J.)

Ravi/