ORDER
Tapen Sen, J.
1. Heard Mr. Rajeev Ran-jan, learned counsel for the petitioner and Mr. A.K. Mehta, learned counsel on behalf of the respondents, and with their consent this writ petition is being disposed off at this stage.
2. The petitioner prays for quashing of the bills for the months of August 2000, October 2000 and November 2000, as also all subsequent energy Bills in relation to the Petitioner’s Electric Connection No. SRDCS 06843, which, according to the petitioner, have been raised erroneously on the basis of incorrect meter readings.
3. The grievance of the petitioner is that the respondents have not taken into consideration the Units consumed from the date of connection, which is February, 1998. According to the petitioner, the Energy Bills have been raised for the accumulated reading of 2496 units at a time whereas the minimum consumption of Units which was charged during this period should have been @ 50 Units per K. Watt per month and, as per the tariff, it should accordingly be deducted from the accumulated reading of 2496 Units which, according to the petitioner comes to
1550 Units for 31 months. The petitioner consequently submits that they should have been billed for only 946 Units.
4. Without entering into the merits of this case at this stage, the matter is remanded to the respondent No. 2 (The General Manager-cum-Chief Engineer, Dumka Area, Dumka) who shall look into the matter and pass an order in accordance with law, after giving all reasonable and adequate opportunity of hearing to the petitioner. By way of abundant caution, the petitioner is given liberty to file a fresh representation before the said authority within a period of two weeks. The respondent No. 2, on receipt of such representation, shall do the needful as indicated above, within a period of three months from the date of receives the said representation.
5. With these observations and directions, this writ petition stands disposed off.