Court No. - 36 Case :- WRIT - C No. - 42004 of 2010 Petitioner :- Smt. Suman Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Rakesh Pratap Singh Respondent Counsel :- C.S.C.,Radhika Srivastava Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioner and Sri H.P. Dube,
learned counsel for the Power Corporation as well as
learned Standing Counsel for the State.
Prayer in this writ petition is for a direction to quash the
demand notice dated 30.6.2010 for a sum of Rs. 21,446/-
and to direct the respondents not to interfere in the electric
supply of the petitioner and not to disconnect the connection
of the petitioner.
Learned counsel for the petitioner has contended that the bill
for Rs. 502/- for the month of April, 2010 has been prepared
by the Power Corporation but in the bill of the month of June,
2010 an amount of Rs. 21,446/- is being claimed, apparently
this bill is not correct.
Learned counsel for the Power Corporation on the other
hand argued that the petitioner had deposited a cheque of
Rs. 20,000/- which was not honoured and when this mistake
was noted then the amount of Rs. 20,446/- along with
interest was added in the bill.
In the facts and circumstances of the case, we dispose of
the writ petition by giving following directions:-
(i) The petitioner is directed to submit a representation
raising all his grievances before the Executive Engineer
within two weeks from today with a certified copy of this
order.
(ii) The Executive Engineer shall then decide the
representation preferably within next four weeks. It is further
directed that the petitioner shall deposit an amount of Rs.
5,000/- with a representation and in case amount is so
deposited, the recovery of rest of the amount shall remain
stayed till the representation is decided.
The writ petition stands disposed of.
Order Date :- 26.7.2010
Prabhat