Allahabad High Court High Court

M/S. Harcharan Ice And Cold … vs State Of U.P. & Ors. on 21 July, 2010

Allahabad High Court
M/S. Harcharan Ice And Cold … vs State Of U.P. & Ors. on 21 July, 2010
Court No. - 36
Case :- WRIT - C No. - 40611 of 2010
Petitioner :- M/S. Harcharan Ice And Cold Storage And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Y.B. Mohan
Respondent Counsel :- C.S.C.,Rajesh Tripathi

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and learned
Standing Counsel as well as Sri Rajesh Tripathi, learned
counsel for the respondents.

Argument is that the entire electricity dues pursuant to One
Time Settlement Scheme have been paid. The order has
already been passed to deposit the amount and in fact
petitioner has deposited Rs. 24,000/- towards collection
charges but the State Authorities have initiated proceedings
for the payment of more amount which on the facts is not
justified.

Further, prayer in this writ petition is to direct the
respondents to refund the sum of Rs. 24,000/- to the
petitioner which has been recovered as collection charges.

This matter needs to be decided.

Respondent Nos. 1 to 4 is represented by Learned AGA.
Respondent No. 5 is represented by Sri Rajesh Tripathi.

All the respondents are directed to file counter affidavit by
the next date.

List this matter after one month.

This Court directs that till the next date further collection
charges will not be realised from the petitioner.

Order Date :- 21.7.2010
Prabhat