High Court Patna High Court - Orders

Ajay Kumar Singh vs The Bihar State Electricity Bo on 28 April, 2011

Patna High Court – Orders
Ajay Kumar Singh vs The Bihar State Electricity Bo on 28 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.14106 of 2010
         1. AJAY KUMAR SINGH S/O SRI VIJAY KUMAR SINGH R/O
         MOHALLA- SHIV DURGALY LEN, MAHENDRU, P.S.- SULTANGANJ,
         DISTT.- PATNA
                                  Versus
         1. THE BIHAR STATE ELECTRICITY BOARD THROUGH CHAIRMAN
         BIDHUT BHAWAN, BAILEY ROAD, PATNA
         2. THE CHAIRMAN BIHAR STATE ELECTRICITY BOARD, BIDHUT
         BHAWAN, BAILEY ROAD, PATNA
         3. THE ENGINEER-IN-CHIEF BIHAR STATE ELECTRICITY BOARD,
         BIDHUT BHAWAN, BAILEY ROAD, PATNA
         4. THE SUPERINTENDING ENGINEER BIHAR STATE ELECTRICITY
         BOARD, BIDHUT BHAWAN, BAILEY ROAD, PATNA
         5. THE ASSISTANT ENGINEER BIHAR STATE ELECTRICITY
         BOARD, BIDHUT BHAWAN, BAILEY ROAD, PATNA
         6. THE ASSISTANT ELECTRICAL ENGINEER ELECTRICITY
         SUPPLY, GAIGHAT, PATNA
                                              -----------

For the Petitioner:- Mr. Sanjeev Kumar Mishra, Adv.

———–

2. 28.04.2011 Heard learned counsel for the petitioner.

No one appears on behalf of the respondent Board.

The premises of the petitioner are alleged

to have been raided on 9.7.2008 and a First

Information Report lodged for alleged use of

electricity in a manner contrary to law. He came to

this Court in C.W.J.C. No. 15016 of 2008. On

27.11.2008, the Court noticed the claim against him

was of Rs. 8,40,000/- permitted him to deposit

2,00,000/- with a direction to reconnect the supply

on payment of the first installment of the aforesaid

amount. Supply has been restored.

The petitioner is stated to have filed his

objection to this provisional assessment which is
2

required to be finally adjudicated by the

respondents. It is submitted that in the provisional

assessment the amount has reduced from Rs.

8,40,000/- but final assessment orders are yet to be

passed. Without a final assessment the petitioner is

being threatened with disconnection for the non

payment of the arrears when he claims that he is

paying his current dues regularly.

Once this Court directed restoration of the

electric connection on certain condition and

thereafter final assessment has not been completed,

a statutory obligation of the respondent Board, the

petitioner cannot be panelized merely because the

amount of provisional assessment may have got

reduced to Rs. 4,08,600/-. The petitioner is stated

to have filed an objection. If he wishes to

supplement the same, he is permitted to do so. Till

such time that the final assessment is not done by

the respondents, the question of liability to pay any

arrears does not arise. So long as the petitioner

continues to pay his current bills in time, the

respondents cannot disconnect the supply for non

payment of arrears unless and until the petitioner

refuses to deposit the arrears in the manner

prescribed after orders of final assessment are made.
3

The question of interest on the arrears shall

necessarily have to take into consideration the delay

in part of the respondents in making final

assessment.

The writ application stands disposed in the

aforesaid terms.

P. Kumar                                        ( Navin Sinha, J.)