C.W.P. No.12034 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.12034 of 2009
Date of decision:11.08.2009.
M/s Water Man Plastic Industries.
..Petitioner
Versus
State of Punjab and others.
...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Sham Lal Bhalla, Advocate,
for the petitioner.
*****
JASBIR SINGH, J. (ORAL).
In this writ petition, it is prayer of the petitioner that
directions be issued to respondent Nos.1 and 2, to provide
uninterrupted 24 hours electric supply to the petitioner, as per
notification of the department of Industries and Commerce, issued on
17.06.1998 (P-1).
It is grievance of the petitioner that despite application
having been moved, the benefit has not been extended to the petitioner,
whereas to many others, the department has started giving
uninterrupted 24 hours electric supply.
During arguments, it transpires that, on application of the
petitioner, no order has been passed.
In view of above facts, this writ petition is disposed of by
issuing directions, to Secretary, Punjab State Electricity Board at
Patiala, to take note and consider application of the petitioner and pass
C.W.P. No.12034 of 2009 -2-
an appropriate order. Opportunity of hearing be provided to the
petitioner, before disposal of that application. If the petitioner is eligible
and is entitled to get uninterrupted 24 hours electric supply, the same
be provided to it. If the authorities wish to pass an order, against the
petitioner, copy of the same be supplied to it. Needful be done, within a
period of 3 months, from the date of receipt of copy of this order.
Disposed of.
August 11, 2009. ( JASBIR SINGH ) vinod JUDGE