Citation : 2024 Latest Caselaw 3590 Raj/2
Judgement Date : 7 May, 2024
[2024:RJ-JP:21613-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Special Appeal Writ No. 171/2024
Smt. Sushila Devi Wife Of Shri Shankar Lal Sharma, Aged About
62 Years, R/o Plot No. 35, Shribalaji Vihar, Heerapath Road,
Golyawas, Mansarovar, Jaipur.
----Appellant
Versus
1. Jaipur Vidyut Vitaran Nigam Ltd., Vidhyut Bhawan, Jyoti
Nagar, Jaipur Through Its Managing Director.
2. The Assistant Engineer, Jaipur Vidyut Vitaran Nigam Ltd.,
Kiran Path, Mansarovar, Jaipur.
3. Jaipur Development Authority, Ram Kishore Vyas Bhawan,
Jawahar Lal Nehru Marg, Jaipur Through Its Secretary.
----Respondents
Connected With D.B. Special Appeal Writ No. 118/2024 Jaipur Vidyut Vitran Nigam Limited, Vidyut Bhawan, Janpath, Jyoti Nagar, Jaipur- 302005 Through Its Authorised Signatory Shri Harish Bijarnia Xen Cd-Vi Jvvnl Sanganer
----Appellant Versus
1. Anant Kasliwal S/o Shri Ram Chandra Kasliwal, R/o Sb-
14, Bhawani Singh Marg, Bapu Nagar, Jaipur - 301015
2. State Of Rajasthan, Through The Principal Secretary, Department Of Urban Development And Housing, Secretariat, Jaipur.
3. The Commissioner, Jaipur Development Authority, Jawahar Lal Nehru Marg, Jaipur
----Respondents D.B. Special Appeal Writ No. 173/2024 Shakuntala Sharma W/o Shri Ravikant Sharma D/o Shri Lala Ram Sharma, Aged About 31 Years, R/o Plot No. 2, Shribalaji Vihar, Heerapath Road, Golyawas, Mansarovar, Jaipur .
----Appellant Versus
1. Jaipur Vidyut Vitaran Nigam Ltd., Vidhyut Bhawan, Jyoti
[2024:RJ-JP:21613-DB] (2 of 7) [SAW-171/2024]
Nagar, Jaipur Through Its Managing Director.
2. The Assistant Engineer, Jaipur Vidyut Vitaran Nigam Ltd., Kiran Path, Mansarovar, Jaipur.
3. Jaipur Development Authority, Ram Kishore Vyas Bhawan, Jawahar Lal Nehru Marg, Jaipur Through Its Secretary.
----Respondents D.B. Special Appeal Writ No. 190/2024 Lalaram Sharma Son Of Late Shri Kishan Sharma, Aged About 53 Years, R/o Plot No. 69, Shri Balaji Vihar, Golyawas, Mansarovar, Jaipur (Raj.)
----Appellant Versus
1. Jaipur Vidyut Vitaran Nigam Ltd., Vidhyut Bhawan, Jyoti Nagar, Jaipur Through Its Managing Director.
2. The Assistant Engineer, Jaipur Vidyut Vitaran Nigam Ltd., Kiran Path, Mansarovar, Jaipur.
3. Jaipur Development Authority, Ram Kishore Vyas Bhawan, Jawahar Lal Nehru Marg, Jaipur Through Its Secretary.
----Respondents
For Appellant(s) : Mr. Prahlad Sharma, Adv.with Mr. Ram Prasad Sharma, Adv.
Mr. Pashupati Nath Bhandari, Adv.with Ms. Gaurika Bhansali, Adv.
For Respondents : Mr. Sandeep Taneja, AAG with Mr. Kartikeya Sharma, Adv.
Mr. Arafat Hussain, Adv.
Mr. Yuvraj Samant, Adv. through VC with Mr. Arvind Kumar, Adv.
Mr. Bipin Gupta, Adv. with Mr. Naman Pareek, Adv.
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MRS. JUSTICE SHUBHA MEHTA
Judgment
07/05/2024 Reportable
[2024:RJ-JP:21613-DB] (3 of 7) [SAW-171/2024]
1. Appellants- Sushila Devi, JVVNL and Shakuntala
Sharma have preferred these appeals aggrieved by Order dated
03.11.2023 passed by learned Single Judge, whereby misc.
application alongwith the connected Writ Petitions for release of
electricity connection to premises situated in Prithvi Raj Nagar
Scheme of the Jaipur Development Authority was rejected on the
ground that the same would be against the tenet of planned
development of Prithvi Raj Nagar Scheme, as directed by Co-
ordinate Bench and Division Bench of this Court.
2. The present appellants have preferred writ petition
seeking release of electricity connection but the same was
rejected by the impugned order dated 03.11.2023.
3. It is contended by counsel for the appellants that
learned Single Judge in Sugan Singh & Ors. Vs. State of Rajasthan
and connected cases: 2013 SCC OnLine Raj 2070 had disposed
of the writ petition vide order dated 15.07.2013. In the relief
clause of the writ petition, it was mentioned that till the allotment
is made in favour of the petitioner or others, respondent is
directed not to release the electricity connection. This is to avoid
possibility of further construction without allotment of plot. In case
of any difficulty in carrying out the directions aforesaid or
otherwise, affected parties would be at liberty to make appropriate
application before this court for clarification/ modification. It is
also contended that the appellants moved an application for
clarification/ modification of the order.
4. It is contended by Mr. P.N. Bhandari, Adv. that the order
passed by learned Single Judge was contrary to Section 43 of the
Electricity Act, 2003 (herein referred as 'the Act') and no orders
[2024:RJ-JP:21613-DB] (4 of 7) [SAW-171/2024]
could have been passed restraining the JVVNL from releasing
electricity connections. It is contended that this fact was brought
to the notice of learned Single Judge by moving an application for
modification/ clarification, but the same has been dismissed
without considering the statutory provisions contained in Section
43 of the Act.
5. It is contended by Mr. Prahlad Sharma appearing for
the appellants that the duty envisaged under Section 43 of the Act
is mandatory in nature and hence, connection cannot be withheld
and the learned Single Judge has erred in dismissing the writ
petition. In this regard, he has placed reliance on Chandu
Khamaru Vs. Smt. Nayan Malik & Ors. 2012(1) WLC (SC) Civil 84.
6. It is contended by Mr. Bipin Gupta- learned counsel for
JVVNL that any person who is in occupation of any premises is
entitled to get the electricity connection under Section 43 of the
Act. In this regard reliance has been placed on Dilip (Dead)
through L.Rs. vs. Satish and Ors.: 2022/INSC/570; Laxmi Ram
Pawar Vs. Sitabai Balu Dhotre and Ors.: AIR 2011 SC 450; K.C.
Niman Vs. Kerala State Electricity Board and Ors.: 2023 (8)
SCALE 564, Abhimanyu Mazumdar Vs. Superintending Engineer:
AIR 2011 Calcutta 64; Amarendra Singh Vs. Calcutta Electric
Supply Corporation Ltd. & Ors.: AIR 2008 Calcutta 66; Tarun
Dey Vs. Andaman & Nicobar Administration: 2018 SCC OnLine
Cal 5582; Tamil Nadu Electricity Board and Ors. Vs. Jayanthi
Sundhar & Ors.: AIR 2015 Madras 197; Sudharshan Kumar
Sharma & Ors. vs. State (NCT of Delhi) & Ors.: 2022 SCC OnLine
Del 3720; Om Prakash Vs. Balkar Singh: 2022 SCC OnLIne
[2024:RJ-JP:21613-DB] (5 of 7) [SAW-171/2024]
P&H 3733; Kanubhai Jethabahi Rohit & Ors. Vs. State of Gujarat
& Ors.: AIR 2018 Gujarat 21.
7. It is contended by Mr. P.N. Bhandari that in one of the
writ petition which was filed before the learned Single Judge,
directions were given to convene meeting and the meeting was
convened by the Chief Secretary, in which JDA Secretary,
Managing Director of JVVNL, Principal Secretary of UDH and
Principal Secretary Energy & Discom were present, wherein it was
observed that because of restrictions in giving electricity
connections, theft of electricity is taking place. It was also
observed that not giving electricity connection is not in accordance
with law and withholding connection is dehors the Act.
8. Learned Addl. Advocate General appearing for the State
contends that the stand of the State before the learned Single
Judge was that denying the supply of electricity to residents of
PRN Scheme who do not possess lease deed/patta, would not be
in consonance with Section 43 of the Electricity Act, 2013.
9. Learned counsel appearing for JDA contends that the
present case has a chequered history to stop illegal construction in
PRN Scheme. It is contended that learned Single Judge has passed
the order restraining the JVVNL from issuing connections. He,
however, not in a position to explain as to why withholding the
connection to stop illegal construction is necessary when JDA is
having sufficient resources to stop illegal constructions.
10. We have considered the contentions.
11. Section 43 of Electricity Act, 2003 reads as under"-
"43. Duty to supply on request.- (1) [Save as otherwise provided in this Act, every distribution] licensee, shall, on an application by the owner or occupier of any premises, give supply of electricity to
[2024:RJ-JP:21613-DB] (6 of 7) [SAW-171/2024]
such premises, within one month after receipt of the application requiring such supply:
Provided that where such supply requires extension of distribution mains, or commissioning of new sub- stations, the distribution licensee shall supply the electricity to such premises immediately after such extension or commissioning or within such period as may be specified by the Appropriate Commission: Provided further that in case of a village or hamlet or area wherein no provision for supply of electricity exists, the Appropriate Commission may extend the said period as it may consider necessary for electrification of such village or hamlet or area.
[Explanation.-For the purposes of this sub-section, "application" means the application complete in all respects in the appropriate form, as required by the distribution licensee, along with documents showing payment of necessary charges and other compliances.] (2) It shall be the duty of every distribution licensee to provide, if required, electric plant or electric line for giving electric supply to the premises specified in sub-
section (1):
Provided that no person shall be entitled to demand, or to continue to receive, from a licensee a supply of electricity for any premises having a separate supply unless he has agreed with the licensee to pay to him such price as determined by the Appropriate Commission.
(3) If a distribution licensee fails to supply the electricity within the period specified in sub-section (1), he shall be liable to a penalty which may extend to one thousand rupees for each day of default."
12. It is the mandate of Section 43 of the Act that on an
application by the owner or occupier of any premises, the Board is
required to give supply of electricity to such premises within one
month after receipt of the application requesting such supply.
Admittedly, the appellants in these case have applied to the JVVNL
and stand of the JVVNL is also that there is theft of electricity as
there is restraining order passed by learned Single Judge, whereby
JVVNL has been restrained from giving electricity connection which
is resulting in huge losses to JVVNL. It is also contended that
JVVNL is duty bound by the statue to provide electricity connection
to the owner or occupier of the premises.
[2024:RJ-JP:21613-DB] (7 of 7) [SAW-171/2024]
13. We are of the considered view that restraining JVVNL
from issuance of connection would be against the statutory
provisions contained in Section 43 of the Act. Learned Single
Judge has clearly erred in rejecting the application filed by the
JVVNL for modification of the order. Learned Single Judge has also
erred in dismissing the writ petitions filed by the appellants,
wherein they have claimed relief of grant of electricity connection.
14. Consequently, Special Appeal Writ No. 118/2024 filed
by the JVVNL deserve to be and is accordingly, allowed. The
restriction imposed by the Court with regard to grant of electricity
connection is dehors Section 43 of the Act, hence quashed. JVVNL
is free to issue electric connection in accordance with Law.
15. Special Appeal Writ No. 171/2024, 173/2024 and
190/2024 filed by the appellants are also allowed. They are
entitled to get electricity connection in view of Section 43 of the
Electricity Act, 2003 in accordance with law.
16. Pending applications, if any, stand disposed.
17. A copy of this order be placed in connected files.
(SHUBHA MEHTA),J (PANKAJ BHANDARI),J
CHANDAN /141-144
Powered by TCPDF (www.tcpdf.org)
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!