IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.521 of 2011
The Bihar State Electricity Board
Versus
M/S Iceberg Industries Ltd. &O
with
LPA No.1490 of 2010
Bihar State Electricity Board&
Versus
M/S Iceberg Industries Ltd.&Or
with
LPA No.1491 of 2010
Bihar State Electricity Board&
Versus
M/S Ice Berg Industries Ltd.&O
-----------
7 21.09.2011 Learned counsel for the Bihar State Electricity
Board has filed a supplementary affidavit enclosing copy
of a bill prepared pursuant to our earlier order as per
directions of the Writ Court. That bill is of course
without prejudice to the right of the appellant Board.
According to that bill the outstanding against the
respondent consumer is of Rs.1,06,15,943/- including
current bill as prepared on 10.09.2011. A reply has also
been filed on behalf of the consumer raising certain
objections against the said bill, the main objection is that
two payments of Rs. 80,00,000/- and Rs. 13,00,000/-
respectively having not been taken into account while
raising the aforesaid bill of Rs. 1.06 crore approximately.
Before passing a suitable order, we would like
the Board to verify in respect of the aforesaid objection
of the consumer.
2
Put up on 29.09.2011 under the same heading.
The case shall retain its position in the list.
( Shiva Kirti Singh, J.)
( Shivaji Pandey, J.)
Md. Ibrarul