Allahabad High Court High Court

Heera Lal Jaiswal vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Heera Lal Jaiswal vs State Of U.P. And Others on 29 July, 2010
Court No. - 36

Case :- WRIT - C No. - 44194 of 2010

Petitioner :- Heera Lal Jaiswal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Arvind Srivastava,Mohd. Naushad Siddiqui
Respondent Counsel :- C.S.C.,H.P. Dube

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Contention of the petitioner is that his electricity connection
was disconnected by the power corporation under the orders
of the District Magistrate on 28.9.2006 after deposit of entire
balance amount. However, petitioner was subsequently
allowed to run the saw mill and for that purpose petitioner
applied for reconnection of the electricity. Now the power
corporation is demanding the minimum charges for the
period from 28.9.2006 to the date of reconnection.

The matter needs decision after seeking counter affidavit
from the power corporation.

Respondents 3 and 4 are represented by Sri H.P. Dube,
learned Advocate. Notices on behalf of respondents 1 and 2
have been accepted by learned Chief Standing Counsel.

All the respondents may file counter affidavit with in four
weeks.

Rejoinder affidavit may be filed within two weeks thereafter.

Till the next date of listing no amount from the date
28.9.2006 till reconnection will be charged. However, the
power corporation may ask the petitioner to deposit the
amount which is required for installation of meter and giving
reconnection.

Order Date :- 29.7.2010
M.A.A.