Patna High Court – Orders
Atma Ram Yadav vs The Bihar State Electricity Bo on 17 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1493 of 2009
Atma Ram Yadav
Versus
The Bihar State Electricity Bo
3 17.10.2011
Learned counsel for the petitioner submits that the
order contained in Annexure 1 discloses that in fact the
petitioner had not utilized his domestic connection for
commercial use.
Counsel for the Electricity Board is required to file a
counter affidavit as to why the enhanced bill be not quashed.
List this case after two weeks at the same position in
the list
Let a copy of this order be handed over to Mr.
Vinay Kirti Singh, counsel for the Board.
haque ( Sheema Ali Khan, J .)