Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hirendra Mandal vs State Of Uttarakhand And Others
2026 Latest Caselaw 2352 UK

Citation : 2026 Latest Caselaw 2352 UK
Judgement Date : 24 March, 2026

[Cites 2, Cited by 0]

Uttarakhand High Court

Hirendra Mandal vs State Of Uttarakhand And Others on 24 March, 2026

Author: Pankaj Purohit
Bench: Pankaj Purohit
                                                                                                   2026:UHC:2065
               Office Notes,
              reports, orders
SL.           or proceedings
      Date                                                  COURT'S OR JUDGE'S ORDERS
No.          or directions and
             Registrar's order
             with Signatures


                                 WPMS No.650 of 2026
                                 Hirendra Mandal                                        .........Petitioner
                                                        Vs.
                                 State of Uttarakhand and others .......Respondents
                                                        With
                                 WPMS No.689 of 2026
                                 WPMS No.690 of 2026
                                 WPMS No.691 of 2026

                                 Hon'ble Pankaj Purohit, J.

Ms. Shivangi Gangwar and Dr. Neha Gupta, learned counsel for the petitioner(s).

2. Mr. Jayvardhan Kandpal, learned S.C. for the State.

3. Mr. Dharmendra Barthwal, learned counsel for the respondent-U.P.C.L.

4. Since these writ petitions have the common facts and law involved, therefore, they are being decided by this common judgment and order and for the sake of convenience the facts of WPMS No.650 of 2026 are only being considered.

5. This writ petition has been filed by the petitioner challenging the provisional assessment notice dated 07.08.2024, passed by respondent no.4-Executive Engineer, Electricity Distribution Division, Rudrapur, whereby the petitioner was called upon to deposit the amount of electricity dues pending against him.

6. Learned counsel for the respondent-U.P.C.L. raised a preliminary objection saying that the provisional notice automatically turned to assessment notice under Section 126(3) of The Electricity Act, 2003, (hereinafter referred to as "Act of 2003") within a period of 30 days. Against the said assessment notice an Appeal is provided under Section 127(1) of the Act of 2003 within 30 days before the District Magistrate.

2026:UHC:2065

7. This Court perused the provisions of Section 127(1) of the Act of 2003. The respondent's counsel is thus right in saying that there is statutory Appeal provided under Section 127(1) of the Act of 2003.

8. In such view of the matter, all these writ petitions stand disposed of finally with a liberty to the petitioner(s) to prefer a statutory appeal before the Authority i.e., District Magistrate, Udham Singh Nagar.

9. The points raised by the counsel for the petitioner(s) before this Court shall be open to be deliberated before the Appellate Authority.

10. Let a certified copy of this order be supplied to the learned counsel for the parties, today itself, on payment of usual charges.

(Pankaj Purohit, J.) 24.03.2026 SK

 
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 : Media

 
 
Latestlaws Newsletter