Court No. - 4 Case :- MISC. BENCH No. - 133 of 2010 Petitioner :- Suresh Chandra Shukla S/O Mangali Prasad Shukla & Anr. Respondent :- State Of U.P. Thru Secy. Energy & Ors. Petitioner Counsel :- S.P. Tiwari,Rajendra Prasad Respondent Counsel :- C.S.C.,Manoj Kumar Dwivedi Hon'ble Sunil Ambwani,J.
Hon’ble Dr. Satish Chandra,J.
Heard learned counsel for the petitioner. Learned Standing
Counsel appears for the State respondent. Shri Manoj Kumar
Dwivedi appears for respondent nos. 2, 3, and 4.
By this writ petition, the petitioner has prayed for quashing the
order dated 4.11.2009 passed by the Executive Engineer, Vidyut
Vitran Khand, Madhyanchal Vidyut Vitran Nigam Ltd making a
final assessment in a theft case.
The order is appealable under Section 127 of the Electricity Act,
2003.
The writ petition is dismissed relegating the petitioner to the
alternative remedy of filing an appeal.
Order Date :- 8.1.2010
RKP