Gujarat High Court High Court

Ganesh vs Paschim on 16 July, 2010

Gujarat High Court
Ganesh vs Paschim on 16 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8086/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8086 of 2010
 

 
 
=========================================================

 

GANESH
ENTERPRISE THROUGH PARTNER - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ COMPANY LTD THROUGH DEPUTY ENGINEER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Petitioner(s) : 1,MRS RP LAKHANI for Petitioner(s) : 1,MR SANDEEP R
LIMBANI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. BA Joshi for learned advocate Mr. PM Lakhani on
behalf of petitioner.

In
present petition, respondent Electricity Company has taken an action
against petitioner on the basis of checking that theft of
electricity has been committed by petitioner. Therefore, FIR has
been filed at page 20, annexure C dated 29/3/2010.

Under
provision of Section, 153 of the Electricity Act, 2003, petitioner
is having alternative effective statutory remedy to challenge action
of respondent Company by filing proper application for determination
of civil liability. Therefore, only on that ground, present
petition is not entertained by this Court. Let petitioner may
approach to Special Court under section 153 of the Electricity Act,
2003.

Accordingly,
present petition is disposed of without expressing any opinion on
merits.

(H.K.RATHOD,
J)

asma

   

Top