Allahabad High Court
Ram Vilas Chaurasia vs Collector Ghazipur & Others on 12 July, 2010
Court No. - 36 Case :- WRIT - C No. - 5637 of 2003 Petitioner :- Ram Vilas Chaurasia Respondent :- Collector Ghazipur & Others Petitioner Counsel :- Krishanji Khare Respondent Counsel :- C.S.C.,V.S.Mishra Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
The matter was taken up in the revised list. The case is listed under
the heading of the old cases.
This writ petition was filed in the year 2003.
Prayer in this writ petition is for a direction to quash the citation
dated 25.8.2001 and to direct the respondents not to take any
action against the petitioner pursuant to the recovery certificate
and to assess electric bill on the basis of actual consumption of
electric power.
After such a long time, on a perusal of the facts and the grounds so
taken, we are not satisfied to issue a writ as prayed.
The writ petition stands dismissed.
Order Date :- 12.7.2010
Prabhat