Allahabad High Court High Court

Smt. Amita Shukla vs Kesco And Another on 30 July, 2010

Allahabad High Court
Smt. Amita Shukla vs Kesco And Another on 30 July, 2010
Court No. - 34

Case :- WRIT - C No. - 44426 of 2010

Petitioner :- Smt. Amita Shukla
Respondent :- Kesco And Another
Petitioner Counsel :- S.K. Srivastava
Respondent Counsel :- Mridul Tripathi

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Considering the facts and circumstances of the case the petitioner
has remedy before the UPERC (Consumer Grievance Redressal
Forum & Electricity Ombudsman) Regulations, 2007 framed by
the Regulatory Commission. Therefore, the petitioner is directed to
move a fresh complaint/representation before the said forum
raising his all the grievance/pleas which have beeen taken in the
writ petition within a period of two weeks who shall decide the
same by a speaking order in accordance with law, after giving an
opportunity of hearing to the petitioner, if possible, within a period
of three months from the date of receipt of the
application/representation.

It is made clear that this Court has not expressed any opinion on
merits of the case and it will be an independent exercise for the
concerned authority to pass appropriate orders in accordance with
law. Till the decision of the Grievance Redressal Committee the
difference of the amount sought to be recovered shall be stayed.

With the aforesaid observation the writ petition is disposed of
finally.

Order Date :- 30.7.2010
ssm