High Court Jharkhand High Court

Urmila Devi vs Jharkhand State Electricity Bo on 9 April, 2010

Jharkhand High Court
Urmila Devi vs Jharkhand State Electricity Bo on 9 April, 2010
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                       W.P.(C) No. 4012 of 2004
                                   ...
             Urmila Devi                                               ...          Petitioner
                                   -V e r s u s-
             1. Jharkhand State Electricity Board
             2. General Manager-cum-Chief Engineer, Ranchi
                Area Electricity Board, Ranchi
             3. The Electrical Executive Engineer, Urban
                Electric Supply Division-I, Ranchi
             4. The Electrical Suptd. Engineer,
                Electric Supply Division, Ranchi
             5. the Engineer, Lalpur sub-Division, J.S.E.B., Ranchi    ...          Respondents
                                            ...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
                                            ...
             For the Petitioner     : - Mr. Kalyan Banerjee, Advocate
             For the Respondents : - M/s. Mukesh Kumar, S.C., JSEB &
                                        Mr. Ravi Kumar Singh, Advocate
                                            ...
4/09.04.2010

Heard counsel for the parties.

2. The petitioner is admittedly a tenant occupying a portion of the land
belonging to another person. The petitioner had applied for a separate electric
connection to the tenanted premises under her occupation which she is using for
commercial purposes, exclusively in her name but her grievance is that the
respondent Electricity Board has refused to entertain her application at all.

3. Learned counsel for the respondent Board explains that the refusal on the
part of the Board to accept the petitioner’s application is on account of a dispute
between the original land owners who have issued a notice to the respondent Board
not to supply electricity exclusively and separately to the petitioner in her name in
respect of the small Gumti, which the petitioner is operating.

Learned counsel submits that the petitioner ought to have obtained a no
objection/permission from her landlord for extending the facility of separate and
exclusive electric connection in her name in respect of the premises under her
occupation and in absence of such no objection/permission, the respondent Board
cannot possibly proceed further.

4. Considering the aforesaid facts and circumstances, this application is
disposed of with a liberty to the petitioner to file a fresh application annexing
thereto the written permission/no objection of the landlord giving consent to her to
obtain the electric connection in respect of the premises in her occupation, in her
exclusive name and within one month from the date of receipt of such application,
the respondent Electricity Board shall pass an appropriate order on the same in
accordance with the stipulated Rules.

Let a copy of this order be given to the counsel for the respondent
Electricity Board.

(D.G.R. Patnaik, J.)
Birendra/