Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asgar Khan vs The State Of Telangana
2026 Latest Caselaw 569 Tel

Citation : 2026 Latest Caselaw 569 Tel
Judgement Date : 9 April, 2026

[Cites 0, Cited by 0]

Telangana High Court

Asgar Khan vs The State Of Telangana on 9 April, 2026

                                                  1




           IN THE HIGH COURT FOR THE STATE OF TELANGANA
                          AT HYDERABAD

                    HON'BLE SMT. JUSTICE RENUKA YARA

                                    W.P.No.37086 of 2025

                                       DATE: 09.04.2026
Between:
Asgar Khan, aged 46 years,
Satyanarayana Nagar, Karwan
Asifnagar, Hyderabad.

                                                                                      ... Petitioner
                                               AND
The State of Telangana rep., by its
Principal Secretary, Power and Energy
Department, Hyderabad and 3 others.
                                                                                     ...Respondents
ORDER:

This writ petition is filed seeking the following relief:

"... to issue any writ, order or direction more particularly one in the nature of writ of Mandamus declaring the action of the respondents more particularly the respondents herein in rejecting the petitioner's application No.NR905254545329, dated 17.11.2025, for power supply service connection to the petitioner's property i.e., all that the house property bearing Municipal No.13-6-418/A/5 & 6/1, admeasuring 317.62 sq.yards situated at Moghal Nagar, Ring Road, Gudimalkapur, Hyderabad, on the ground of 'Rejected as Court Case pending' without following due procedure of law as illegal, arbitrary, in violation of Articles 14,21 and 300-A of the Constitution of India besides being in violation of the Electricity Act,

2003 and principles of natural justice and consequently set aside the online rejection order and thereby direct the respondents herein to provide power supply service connection to the petitioner's property i.e., all that the house property bearing Municipal No.13-6-418/A/5 & 6/1, admeasuring 317.62 sq. yards, situated at Moghal Nagar, Ring Road, Gudimalkapur, Hyderabad, based on its application No.NR905254545329, dated 17.11.2025, forthwith and to pass such other order or orders as this Hon'ble Court may deems fit just and proper in the circumstances of the case."

2. Heard Sri Katika Ravinder Reddy, learned counsel appearing for

the petitioner, learned Government Pleader for Energy appearing for

respondent No.1 and Sri N.Sreedhar Reddy, learned Standing Counsel

appearing for respondent Nos.2 to 4.

3. Learned counsel appearing for the petitioner submits that the

petitioner is the absolute owner and possessor of the house property

bearing Municipal No.13-6-418/A/5 & 6/1, admeasuring 317.62 square

yards, situated at Moghal Nagar, Ring Road, Gudimalkapur, Hyderabad.

He submitted online application dated 17.11.2025 to the respondents for

power supply to the said house property, but the respondents have

rejected the said application on the premise of not producing occupancy

certificate.

4. Learned counsel for the petitioner produced photos to show

that the said house property is at the stage of construction of pillars only

and therefore, the question of producing occupancy certificate does not

arise. The petitioner is seeking temporary connection provided to the

buildings which are under construction.

5. Learned Standing Counsel appearing for the respondent-

TGSPDCL submits that the petitioner had submitted the application

under domestic category, which is meant for the buildings, which are

already constructed and there is a different category for providing power

supply to the under construction buildings.

6. Having considered the rival submissions made by the learned

counsel on either side, this Court is of the considered view that the

petitioner has submitted the application under domestic category which

is meant for the buildings already constructed. The petitioner may seek

power supply by submitting a fresh application to the respondents under

relevant category.

7. With the above observations, the Writ Petition is disposed of.

No costs.

Miscellaneous Petitions, if any, pending in this petition, shall

stand closed.

________________________ JUSTICE RENUKA YARA

Date: 09.04.2026 rkk

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter