Allahabad High Court High Court

Bhola Singh vs State Of U.P. & Others on 1 July, 2010

Allahabad High Court
Bhola Singh vs State Of U.P. & Others on 1 July, 2010
Court No. - 36

Case :- WRIT - C No. - 43933 of 2009

Petitioner :- Bhola Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A. C. Srivastava
Respondent Counsel :- C. S. C.,H. P. Dube

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Argument is that earlier on account of certain default permanent
disconnection took place and thereafter again petitioner applied for restoration
of the old electricity connection and he completed all the formalities and
deposited all amount.

Counsel for the petitioner submits that the representation in this respect has
already been given to the executive engineer.

As matter relates to disconnection/restoration of the electricity connection we
are of the view that the concerned executive engineer is to take up the matter,
in accordance with law within shortest possible time.

We accordingly dispose of the writ petition by giving direction to file a
certified copy of this order along with fresh representation giving complete
details to the concerned executive engineer who is to pass appropriate orders
in respect to the matter in issue preferably within a period of three weeks from
the date of receipt of the certified copy.

Writ petition is disposed of without entering into the merit of the case.

Order Date :- 1.7.2010
M/A.