IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.971 of 2009
M/s Shew Vijay Udyog, Forbesganj (Araria) through its Partner Sri Vijay Kumar Bayanwala,
Resident of Forbesganj, P.O. Forbesganj, P.S. Forbesganj, District Araria (Petitioner).
-------- Petitioner
Versus
1. Bihar State Electricity Board, Bailey Road Vidyut Bhawan, Patna through its Chairman.
2. The General Manager-cum-Chief Engineer, Kosi Electric Supply Area, Saharsa.
3. The Electrical Superintending Engineer, Purnia Electrical, Purnea.
4. The Electrical Executive Engineer (Com. & Rev.), Purnea Electrical Circle, Purnea.
5. The Electrical Executive Engineer, Electric Supply Division, Forbesganj, District Araria.
--------- Respondents/Respondents
-----------
5 01.12.2010 Having heard Mr. Ratan Prasad Sinha, learned counsel
for the petitioner and Mr. Vinay Kirti Singh, learned counsel for
the Bihar Electricity Board as also taking into account the facts
mentioned herein, the prayer made in this application is allowed
and CWJC No. 13324 of 2005 is directed to be restored to its
original file.
It is, however, made clear that the restoration of the
writ application will confer no right on the petitioner to claim
reconnection of electricity to the petitioner, if the same had already
been disconnected pursuant to not depositing of the amount as
found payable in the impugned order.
Rsh (Mihir Kumar Jha, J.)