Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Aman Industries Thru' Its ... vs Paschimanchal Vidyut Vitran ...
2015 Latest Caselaw 2117 ALL

Citation : 2015 Latest Caselaw 2117 ALL
Judgement Date : 2 September, 2015

Allahabad High Court
M/S Aman Industries Thru' Its ... vs Paschimanchal Vidyut Vitran ... on 2 September, 2015
Bench: Arun Tandon, Shashi Kant



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 9
 

 
Case :- WRIT - C No. - 49552 of 2015
 

 
Petitioner :- M/S Aman Industries Thru' Its Prop. Pratik Jain
 
Respondent :- Paschimanchal Vidyut Vitran Nigam Ltd. & Another
 
Counsel for Petitioner :- Satyam Narayan
 
Counsel for Respondent :- Nripendra Mishra
 

 
Hon'ble Arun Tandon,J.

Hon'ble Shashi Kant,J.

Heard learned counsel for the parties and perused the record.

The petitioner seeks to challenge the demand of additional security, which payable by persons, who do not opt for supply of electrical energy through pre paid meters. 

From the document enclosed as Annexure-2 to the present writ petition,  it is apparent that the petitioner has adopted for the supply of electrical energy to its installation by a fixation of pre paid meter.

We, therefore, see no reason to entertain the writ petition. We only provide that the application of the petitioner dated 27.6.2015 shall be disposed of at the earliest and pre paid meter shall be provided to the petitioner without any delay.

The writ petition is disposed of accordingly.

Order Date :- 2.9.2015

Ashish Pd.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter