IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C)No.2640 of 2011
Gopal Ram Agrawal. ... ... ... ... ...Petitioner
Versus
1.
Jharkhand State Electricity Board, at Kusai Colony,
Doranda, P.O. & P.S. Doranda, DistrictRanchi.
2. Chairman, Jharkhand State Electricity Board, Project
Building, Dhurwa, P.O. & P.S. Dhurwa, DistrictRanchi.
3. Executive Engineer, Jharkhand State Electricity Board,
Ramgarh Division, Ramgarh, P.O. Ramgarh, P.S. Ramgarh
Cantt., DistrictRamgarh.
4. Assistant Engineer, Jharkhand State Electricity Board,
Ramgarh Division, Ramgarh, P.O. Ramgarh, P.S. Ramgarh
Cantt.,DistrictRamgarh. … … … …Respondents
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner: Mr. Birendra Kumar, Advocate.
For the J.S.E.B. Mr. Mukesh Kumar, Advocate.
03/ 14.10.2011 The petitioner challenges the letter No.305 dated 9th
October, 2010 (Annexure8 to the writ petition) passed by the
respondent No.4 refusing electric connection in the premises on the
ground that there are electric dues in the name of exlandlord in
connection with Electric Meter bearing No. R.C.C. 953, R.C.C. 6447 and
N.M.S.16.
The writ petition is being heard finally at the admission
stage itself.
The dispute is regarding connection of electricity. The
petitioner has annexed a copy of Sale Deed dated 21st October, 2009 and
it is also brought to my notice that the petitioner is desirable for fresh
connection after completing all the formalities, as provided by the
Electricity Board. A representation has also been preferred as far as back
on 9th August, 2010 but the same is still pending.
In the facts and circumstances, I am of the considered view
that the petitioner may make a fresh representation along with the copy
of the previous representation and also all the other documents to
substantiate about his valid occupation, which shall be examined by the
Electricity Board and appropriate steps shall be taken to finalize an
electricity connection in favour of the petitioner in accordance with law.
Learned Counsel has placed a Division Bench decision of this
Court “Jharkhand State Electricity Board Vs. Anup Kumar
Choudhary”, reported in 2010 (3) J.C.R. 535. The petitioner is allowed
2.
to annex the copy of the judgment along with his representation so that
the State Electricity Board may be able to pass appropriate orders. If such
representation is made within a period of two weeks from today, the
same shall be decided within eight weeks from the date of
representation, in accordance with law, and for redressal of the grievance
of the petitioner.
With the aforesaid observation, this writ petition stands
disposed of.
[Poonam Srivastav,J.]
P.K.S.