IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (C) No. 4387 of 2010
---
The Union of India through Welfare and Cess Commissioner
Govt. of India, Ministry of Labour and Employment,
Koderma ... ... Petitioner
Versus
The Chairman, Jharkhand State Electricity Board
and others ... ... Respondents
---
CORAM : HONBLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mr. Yadunandan Mishra, Advocate
For the Respondents : Mr. Rajesh Shankar, Advocate
For the Respondent No. 6: Mr. Suresh Kumar, S. C.
(Deputy Accountant General)
---
2. 05.01.2011
: Mr. Mishra, learned counsel appearing for the petitioner
submitted that the Board enhanced the load unilaterally and raised
demand on that basis in December 2004 and thereafter petitioner has
been making repeated representations, but no order has been passed
thereon by the Board. Further the petitioner has been paying the bills
on the basis of the earlier load.
On the other hand, Mr. Rajesh Shankar, learned counsel
appearing for the Board submitted that if the contentions of the
petitioner is correct that no order was passed on the representations
filed till today, he should have moved the court within reasonable time.
He further submitted that in any event this billing dispute can be
decided by “Vidhut Upbhokta Sikayat Nivaran Forum, Ranchi”.
In the circumstances, petitioner is permitted to move the
said forum within three weeks from today. The petitioner and the
Board will cooperate in early disposal of the matter before the forum. It
is expected that the forum will decide the matter as early as possible
and preferably within three months from the date of receipt of
application by the petitioner.
If petitioner deposits a sum of Rs. ten lacs within two
weeks against both the connections, the electricity connections will not
-2-
be disconnected. However, such deposit will be without prejudice and
subject to final decision by the forum.
With these observations and directions, this writ petitionn
is disposed of.
(R. K. Merathia, J.)
R. Shekhar Cp 2