Gujarat High Court Case Information System
Print
SCA/10600/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10600 of 2008
=========================================================
JAYSHREE
TALKIES - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO LTD & 1 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for Petitioner(s) : 1,
MR SN
SINHA for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/09/2008
ORAL
ORDER
Heard
learned counsel for the parties Mr.A.M.Dagli for the petitioner and
Mr.S.N.Sinha for the respondent-electricity company.
At
the outset, on the instruction received from the representative of
the petitioner, who was present in the Court, Mr.Dagli, learned
counsel for the petitioner makes a statement that the petitioner is
ready and willing to pay Rs.5 lacs to the respondent-electricity
company without prejudice to the rights and contentions of the
parties towards outstanding alleged electricity dues within
reasonable time and preferably within a period of 4 weeks from
today.
Mr.Sinha,
learned counsel for the respondent-electricity company, submits that
at least 50% of the disputed bill be ordered to be deposited by the
petitioner.
Considering
the facts and circumstances of the case, upon depositing Rs.5 lakhs
with the respondent-electricity company, without prejudice to the
rights and contentions of the parties, the electricity connection of
the petitioner be restored subject to the outcome of the proceedings
pending before the competent forum.
Rule
returnable on 23.10.2008.
Learned
counsel Mr.S.N.Sinha waives service of notice of rule for
respondent-Electricity company.
(ANANT S. DAVE, J.)
*pvv
Top