Court No. - 36 Case :- WRIT - C No. - 2321 of 2010 Petitioner :- M/S. Nishant Electricals & Anr. Respondent :- The Collector Mathura & Ors. Petitioner Counsel :- Anupam Kulshreshtha,Anshu Chaudhary Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
By means of the present writ petition, the petitioners have sought to challenge
the recovery citation issued by the M.P. Madhya Kshetra Vidyut Vitran
Company Ltd., Bhopal dated 15th December 2009, which has been
transferred to the District Magistrate, Mathura.
At the very outset, it was pointed out to the learned counsel for the petitioners
that this Court does not possess the territorial jurisdiction and the grievance, if
any, can be raised either before the Civil Court or High Court at Madhya
Pradesh. Learned counsel for the petitioners submits that the Collector,
Mathura, has no jurisdiction to recover any amount under Section 406 I.P.C.
Be that as it may, we are of the opinion that this Court lacks territorial
jurisdiction. The writ petition is, therefore, dismissed on the ground of lack of
territorial jurisdiction.
Order Date :- 19.1.2010
NS