IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 21.3.2011 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition Nos.6745 of 2011 and M.P.No.1 of 2011 M.Ananthayya Rao, ... Petitioner -Vs.- 1.The Chairman, Tamil Nadu Electricity Board, Anna Salai, Chennai-600 002. 2.The Assistant Engineer, Tamil Nadu Electricity Board, Royapettah Circle, West Cott Road, Royapettah, Chennai-600 014. ... Respondents Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondents, to restore the electricity service connection bearing S.C.No.134.05.05 provided in the Ground Floor of the premises bearing Old Door No.87, New Door No.133, Llyods Road now known as Avvai Shanmugham Road, Royapettah, Chennai-600 014. For petitioner : Mr.A.C.Kumaragurubaran, For respondents : Mr.A.Selvendran. ----- O R D E R
Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondents, to restore the electricity service connection bearing S.C.No.134.05.05 provided in the Ground Floor of the premises bearing Old Door No.87, New Door No.133, Llyods Road now known as Avvai Shanmugham Road, Royapettah, Chennai-600 014.
2. Mr.A.Selvendran, learned counsel takes notice on behalf of the respondents electricity board. By consent of both the parties, the writ petition is taken up for final disposal.
3. On 27.1.2011, the current consumption charges has been recorded in the meter card as Rs.2,58,143/-. Stating that it is erroneous and incorrect meter reading, petitioner has given a representation on 17.2.2011. However, copy of the acknowledgment of such representation has not been produced. There is a telegram issued to the respondent authority stating that the petitioner is paying a sum of Rs.5,288/- which is the sum paid for the previous month which has been refused by the respondent authority.
4. Mr.A.Selvendran, learned counsel appearing for the respondents states that the authority will look into the grievance of the petitioner and the petitioner may be directed to give fresh representation along with a copy of this order.
5. In view of the nature of grievance expressed, the petitioner is directed to make a fresh representation along with a copy of this order before the competent authority immediately. On receipt of the representation along with a copy of this order, the authority shall consider the representation and pass appropriate orders on merits and in accordance with law either confirming or modifying the demand based on the merits of the petitioner’s claim. Such exercise shall be completed within three days from the date of receipt of the representation along with a copy of this order.
6. The Writ Petition is disposed of as above. No costs. Consequently, connected miscellaneous petition is closed.
ts
To
1.The Chairman,
Tamil Nadu Electricity Board,
Anna Salai,
Chennai-600 002.
2.The Assistant Engineer,
Tamil Nadu Electricity Board,
Royapettah Circle,
West Cott Road,
Royapettah,
Chennai 600 014