ORDER
S.J. Mukhopadhaya, J.
1. It was brought to the notice of the Court that after creation of the State of Jharkhand, Jharkhand State Electricity Board has also been constituted. In this background, the counsel for the petitioner is allowed to implead the Jharkhand State Electricity Board, through its Secretary. Kusal Colony. Ranchi as Respondent No. 5.
2. Mr. A.K. Mehta accepts notice on behalf of the J.S.E.B.
3. Heard the parties.
4. The grievance of the petitioner is that the Respondents issued one after another energy bill showing arrears without any basis.
5. According to the petitioner, he is L.T. Consumer having Consumer No. 1607/TV in the area controlled under the Electrical Executive Engineer. Supply Division, Pakur.
6. It is stated that initially a bill supplied to him in October. 1998 showing arrears of Rs. 44,706.12 with net demand of Rs. 51,393.07: in December. 1998. the net demand was shown to be Rs. 58,146.60. including arrears of Rs. 50,832.11; but in January. 2000. the total dues shown to be Rs. 1,18,390.34, including arrears of Rs. 58,155.28p. though the petitioner’s unit was closed since 3rd October, 1998.
7. The counsel for the petitioner submitted that without giving details of breakage and ground for such inflated hills, a Certificate Case No. 9/2000 has been instituted, which is pending before the Certificate Officer, Pakur.
8. Having regard to the facts and circumstances, as the disputed question relating to bill cannot be determined by this Court under Article 226 of the Constitution of India, the petitioner is given liberty to approach the Electrical Executive Engineer, Supply Division, Pakur. He will furnish the petitioner with details of arrears and current charge, as shown in the bill dated 14th January. 2000 within fifteen days from the date the petitioner approaches the said authority.
9. In the application, if the petitioner shows the date of disconnection of its unit and reconnection then the Electrical Executive Engineer. Pakur will also determine as to how such bill has been raised for the intervening period, within a period of one month from the date of receipt of application.
The writ petition stands disposed of.