Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Kumar Singh @ Anil Sabharwal vs Bses Rajdhani Saket Chd & Ors.
2022 Latest Caselaw 2278 Del

Citation : 2022 Latest Caselaw 2278 Del
Judgement Date : 21 September, 2022

Delhi High Court
Anil Kumar Singh @ Anil Sabharwal vs Bses Rajdhani Saket Chd & Ors. on 21 September, 2022
                            *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                            +W.P.(C) 11445/2022,        CM     APPL.     33776/2022,    CM      APPL.
                            41841/2022
                                                                   Date of Decision: 21.09.2022
                            IN THE MATTTER OF:
                            ANIL KUMAR SINGH @ ANIL SABHARWAL ..... Petitioner
                                                      Through:     Mr. Vivek P. Gupta, Advocate.
                                                      versus
                            BSES RAJDHANI SAKET CHD & ORS.                      ..... Respondents
                                                      Through:     Mr. Sunil Fernandes, Standing
                                                                   Counsel, BSES with Mr. Shubham
                                                                   Sharma and Ms. Muskan Surana,
                                                                   Advocates for respondent No.1.
                                                                   Mr. Amandeep Singh and Mr.
                                                                   Vinayak Bhatia, Advocates for
                                                                   respondent Nos. 2 and 3.
                            CORAM:
                            HON'BLE MR. JUSTICE MANOJ KUMAR OHRI

                                                          JUDGMENT

MANOJ KUMAR OHRI, J. (ORAL)

1. By way of the present petition filed under Article 226 of the Constitution of India, the petitioner seeks a direction to respondent No. 1/BSES Rajdhani to provide electricity connection in pursuance to the Application/Request No. ONSKT2904220420 Dated 29.04.2022 in the name of the petitioner at the subject property i.e., property bearing 90/5A & B, Third Floor, Malviya Nagar, Delhi.

Digitally Signed By:SANGEETA ANAND Signing Date:26.09.2022 15:36:43

2. On 05.08.2022 this Court had noted the contentions made on behalf of the petitioner as well as no objection on behalf of BSES/respondent No.1 in restoring the electricity supply.

3. Mr. Amandeep Singh, learned counsel for respondent Nos. 2 and 3 submits that respondent No.2 is the registered consumer in whose name the subject electricity connection was initially granted. He further submits that both the civil suits being CS No. 385/2021 as well as CS SCJ No. 332/2022, which find mention in the order dated 05.08.2022, have already been dismissed and the answering respondents are in the process of taking steps to seek possession of the subject property. Learned counsel also submitted that the answering respondents have in fact lodged an FIR against the petitioner for trespass which is pending investigation.

4. Mr. Sunil Fernandes, learned Standing Counsel for BSES/respondent No.1 submits that the electricity supply in the subject property has already been restored. He also clarifies that it is the respondent No.2 who is the registered consumer of the electricity connection.

5. At this stage, learned counsel for the petitioner submits that the petitioner would file a formal application to the respondent No.1 seeking fresh electricity connection within two weeks from today. The petitioner further undertakes to complete all the codal and financial formalities with respect to the said electricity connection. He also undertakes to clear all the pending dues with respect to monthly consumption charges till the new connection is installed.

Digitally Signed By:SANGEETA ANAND Signing Date:26.09.2022 15:36:43

6. In view of the above, the petition is disposed of in the following terms:

(i) Petitioner shall make an application for grant of a fresh electricity connection in his own name.

(ii) Respondent No. 1 shall process petitioner's application for providing fresh electricity connection without insisting on a NOC from the owner within two weeks from the date of filing of the application.

(iii) Petitioner shall comply with all the codal and commercial requirements of respondent No. 1/BSES Rajdhani.

(iv) Petitioner shall pay the consumption charges in accordance with the bills raised by respondent No. 1/BSES Rajdhani from time to time.

(v) Petitioner shall not seek adjustment of the security deposit. However, on the petitioner vacating the premises or being evicted and surrender of the electricity meter, petitioner shall be entitled to refund of the security deposit subject to adjustment of any dues of the respondent.

(vi) Respondent No. 1 shall be entitled to disconnect the electricity supply in case petitioner fails to pay the electricity charges.

(vii) Application of the petitioner shall be processed and electricity connection shall be installed within two working days of the petitioner completing all the formalities.

7. It is clarified that this shall not be construed as recognising any possessory rights of the petitioner with regard to the subject property and would be without prejudice to the rights and contentions of the parties

Digitally Signed By:SANGEETA ANAND Signing Date:26.09.2022 15:36:43 and in their pending disputes. No special equities shall flow in favour of the petitioner because of this order.

8. The writ petition is disposed of in the above terms alongwith pending applications.

9. Needless to state that till the petitioner's request for a fresh application is considered by the respondent No.1, present electricity supply be not disconnected.

(MANOJ KUMAR OHRI) JUDGE SEPTEMBER 21, 2022 ga

Digitally Signed By:SANGEETA ANAND Signing Date:26.09.2022 15:36:43

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
Latestlaws Newsletter