Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar Aledia vs Dseu & Ors.
2024 Latest Caselaw 3648 Del

Citation : 2024 Latest Caselaw 3648 Del
Judgement Date : 26 April, 2024

Delhi High Court

Sunil Kumar Aledia vs Dseu & Ors. on 26 April, 2024

Author: Manmeet Pritam Singh Arora

Bench: Manmeet Pritam Singh Arora

                          $~37
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      W.P.(C) 5902/2024 & CM APPL. 24339/2024
                                 SUNIL KUMAR ALEDIA                                  ..... Petitioner
                                                    Through:     Ms. Pragya Dubey, Advocate with
                                                                 Petitioner in person
                                                    versus

                                 DSEU & ORS.                                         ..... Respondent
                                                    Through:     Mr. Shivendra Singh and Mr. Bikram
                                                                 Dwivedi, Advocates for R-1
                                                                 Ms. Mrinalini Sen, Standing Counsel,
                                                                 DDA/R-2
                                                                 Mr. Parvinder Chauhan and Ms.
                                                                 Aakriti    Garg,    Advocates    for
                                                                 DUSIB/R-4
                                                                 Mr. Manish Srivastava, Mr. Moksh
                                                                 Arora, Advocates for R-5/BSES
                                                                 Ms. Harshita Nathrani, Mr. Vedansh
                                                                 Vashisht, Advocates for Mr. Sameer
                                                                 Vashisht, ASC (Civil), GNCTD

                          %                                       Date of Decision: 26th April, 2024

                          CORAM:
                          HON'BLE THE ACTING CHIEF JUSTICE
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                    JUDGMENT

MANMOHAN, ACJ: (ORAL)

1. Present writ petition has been filed under Article 226 of the Constitution of India as a Public Interest Litigation ('PIL') seeking direction to Respondents to restore and ensure continuous electricity supply at

building known as Matia Mahal Lighthouse Skill Centre located at Open Air Theatre Community Hall, 2541-51/VIII, Lajpat Street, Shankar Gali, Delhi ('subject premises').

2. Learned Counsel for the Petitioner states that the present petition has been instituted in the general interest of students studying at the said skill centre. She states that the said skill centre is affiliated with Delhi Skill and Entrepreneurship University ('DSEU') and is operated by an NGO by the name of Lighthouse Communities Foundation.

3. She states that on 8th March, 2024, BSES Yamuna Power Limited ('BSES') i.e., Respondent No. 5, disconnected the electricity supply to the subject premises, without any prior notice, and subsequently, removed the electricity meter installed at the subject premises on 15th March, 2024.

4. She states that the disconnection of electricity supply plunged both educational and essential facilities into a state of crisis, thus, severely affecting the daily lives of the students.

5. She states that in a separate PIL i.e., WP(C) 5306/2024 filed by the Petitioner herein for the persons living in the shelter run by Delhi Urban Shelter Improvement Board ('DUSIB') i.e., Respondent No. 4, which is located in the same subject premises, the Petitioner herein had highlighted the issue of disconnection and sought restoration of the electricity. She states that this Court vide its order dated 10th April, 2024 allowed the aforementioned writ petition and directed BSES to restore the electricity connection on the basis of the undertaking given by DUSIB that the outstanding arrears towards the electricity bill payment will be cleared on the same day.

6. In reply, learned counsel for Respondent No. 5, BSES states that in

compliance with the order dated 10th April, 2024, the electricity stands restored to the subject premises. He states that while the night shelter run by Respondent No. 4, DUSIB is located on the Second floor, the skill centre operated by the NGO is located on the First floor. He states that the NGO is liable to obtain an independent electric connection for the premises occupied by them and should not draw electricity from the meter providing electricity supply to the night shelter. He states for the present, electricity stands restored to the entire building, however, the NGO is liable to pay dues for the electricity supply to the floor used by them.

7. Learned Standing Counsel for Delhi Development Authority ('DDA') i.e., Respondent No. 2 states that the subject building has been handed over to Respondent No. 4, DUSIB and thereafter, Respondent No. 2 is not liable for the electric supply or the electricity dues of the said building.

8. None appears on behalf of the NGO, which is using and occupying the subject premises for running the skill centre.

9. We have heard the learned counsel for the parties and perused the record.

10. In view of the submission made by the learned counsel for BSES that the electricity to the building stands restored, the prayers sought in this petition do not survive for consideration.

11. It appears from the record that the NGO which is operating the skill centre has been granted a license/lease by Respondent No. 4, DUSIB to occupy a floor in the building. The liability to pay electricity dues for the consumption by the centre operated by the NGO would naturally fall on the said NGO and Respondent No. 2, DDA cannot be liable for the said dues even though the electricity bill is being issued in the name of DDA. There

appears to be a dispute raised by the NGO as regards its liability towards the quantum of electricity dues payable to BSES. The said disputes of quantification have to be resolved by the NGO directly with Respondent No. 4, BSES as well as Respondent No. 5, DUSIB and no PIL can be maintained for resolving these disputes.

12. There were admittedly arrears for the electricity consumed and therefore, the action of BSES in disconnecting the electricity supply on 08th March, 2024 stands to reason. It is admitted that Respondent No. 4, DUSIB has complied with the order dated 10th April, 2024 passed in W.P.(C) 5306/2024 and ensured restoration of the electricity supply to the building for the benefit of the night shelter.

13. We therefore find no merit in the present petition and the same is dismissed along with applications.

ACTING CHIEF JUSTICE

MANMEET PRITAM SINGH ARORA, J APRIL 26, 2024/hp/MG

 
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 Newsletter