Allahabad High Court High Court

Smt. Parmila Pandey vs Kanpur Electricity Supply … on 4 August, 2010

Allahabad High Court
Smt. Parmila Pandey vs Kanpur Electricity Supply … on 4 August, 2010
Court No. - 36

Case :- WRIT - C No. - 45700 of 2010

Petitioner :- Smt. Parmila Pandey
Respondent :- Kanpur Electricity Supply Company(Kesco) And Another
Petitioner Counsel :- Shyam Lal Yadav
Respondent Counsel :- C. S. C.,Mridul Tripathi

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner and Smt. Mridul
Tripathi, learned Advocate who appeared for the Power
Corporation.

Prayer has been made that the recovery certificate dated
20.7.2010 may be quashed. It has further been submitted
that the respondents may be directed to exempt the penalty
amount imposed on the petitioner and to accept the actual
bill.

During the course of argument learned counsel for the
petitioner submits that if opportunity for making
representation is given to the petitioner then he may get the
justice.

On the perusal of record it appears that an inspection of the
premises of the petitioner was made on 17.7.2010 and no
irregularity was found in respect to the electricity connection.

The contention of the petitioner is that an exorbitant amount
which is sought to be recovered although no such amount is
due against the petitioner.

In view of the aforesaid, we dispose of the writ petition by
giving the following directions :

1. Petitioner shall make representation to the concerned
Executive Engineer within a period of one month from today
along with certified copy of this order.

2. Executive Engineer will then decide the objections
preferably within a period of four weeks from the date of
receipt of the same.

3. Petitioner shall deposit an amount of Rs. 20,000/- within a
period of two weeks from today.

4. If the amount is so deposited then recovery of the
remaining amount shall remain stayed till the disposal of the
objection.

With the aforesaid direction, writ petition stands disposed of.

Order Date :- 4.8.2010
Sachdeva