Citation : 2023 Latest Caselaw 2524 Cal
Judgement Date : 13 April, 2023
1
24 13.04.2023 MAT 500 of 2023
RP Ct. No. 01
AN With
IA No. CAN 1 of 2023
Hamedur Rahaman
Vs.
W.B.S.E.D.C.L. & Ors.
Mr. Kartik Kumar Ray
Mr. Subhash Banerjee
... For the Appellant
Mr. Srijan Nayak
Ms. Rituparna Maitra
... For WBSEDCL
1.
We have perused the affidavit filed in support
of the application for condonation of delay and we are
satisfied that sufficient causes have been shown in
preferring the instant appeal. Hence, the delay in filing the
appeal is condoned and the application for condonation of
delay, being CAN 1 of 2023, is allowed.
2. This intra-Court appeal filed by the appellant is
directed against the order dated 15th May, 2015 passed by
the learned Single Judge by which all the writ petitions
were disposed of by following the judgment passed in WP
27601 (W) of 2012.
3. It is pointed out by the learned counsel for
either side that the said order passed in the writ petition
was the subject matter of appeal in FMA 3291 of 2015 etc.
and the Hon'ble Division Bench by judgment dated 1st
February, 2016 had set aside the order and allowed the
appeal and upheld the order passed by the Ombudsman.
The said appeal was filed by the West Bengal State
Electricity Regulatory Commissioner. Therefore, the prayer
made by the appellant that this appeal should also be
disposed of in terms of the judgment of the Hon'ble Division
Bench.
3. We further note that the judgment of the
Division Bench was affirmed by the Hon'ble Supreme Court
as the Special Leave Petition filed by the West Bengal State
Electricity Distribution Company Limited in Special Leave to
Appeal (C) No. (S) 15990 of 2016 was dismissed by the
Hon'ble Supreme Court on 22.08.2016. It is further
brought to our notice that there was a second round of
litigation in which the learned Single Bench had taken a
view revisiting the conclusion arrived at by the Hon'ble
Division Bench. However, such order was set aside by the
Division Bench on 11th March, 2020 in FMA 675 of 2020.
4. In the light of the above, this appeal stands
allowed following the judgment of Division Bench passed in
FMA 3291 of 2015 decided on 1st February, 2016.
(T. S. Sivagnanam) Acting Chief Justice
(Hiranmay Bhattacharyya, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!