Allahabad High Court High Court

M/S International Mushroom Farm & … vs Dakshinanchal Vidyut Vitran … on 14 July, 2010

Allahabad High Court
M/S International Mushroom Farm & … vs Dakshinanchal Vidyut Vitran … on 14 July, 2010
Court No. - 36

Case :- WRIT - C No. - 40315 of 2010

Petitioner :- M/S International Mushroom Farm & Anr.
Respondent :- Dakshinanchal Vidyut Vitran Nigam Ltd. And Others
Petitioner Counsel :- Mayank Agrawal
Respondent Counsel :- C.S.C.,Rajesh Tripathi

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

It is contended that the permanent disconnection took place
in the year 2009 as is evident from the receipt which is
annexed as annexure no. 1 (page no. 16 ) to the writ petition
and petitioner has deposited a sum of Rs. 49,425/-. Further
contention is that the power corporation is now realising the
amount as arrears of electricity dues.

Sri Tripathi, learned Advocate who appears for the
Corporation is directed to seek instructions and apprise this
Court about correct/complete facts.

Put up this matter as fresh on 21.7.2010.

Till the next date of listing recovery of Rs. 29,622/- pursuant
to the undated recovery certificate annexed as annexure no.
2 ( page no. 19 ) to the writ petition shall remain stayed.

Order Date :- 14.7.2010
Sachdeva