Court No. - 36 Case :- WRIT - C No. - 38364 of 2010 Petitioner :- M/S Chandpur Enterprises Ltd. Respondent :- Paschimanchal Vidyut Vitran Nigam Ltd. And Others Petitioner Counsel :- Shubham Agrawal Respondent Counsel :- Pankaj Kumar Shukla Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Argument is that charge which is being made by making
calculation by technical criteria of cost schedule was never
got approved by the committed constituted for the purpose
and, therefore, recovery is not justified.
Submission is that although the demand letter is under
challenge but petitioner has deposited the amount under
protest and, therefore, respondent maybe called upon to file
response.
Sri Pankaj Kumar Shukla, learned Advocate has accepted
notice for respondents.
He may file counter affidavit by the next date.
List this case after one month.
Order Date :- 5.7.2010
Sachdeva