SCA/8064/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8064 of 2008 ========================================================= HOTEL CITY PALACE - Petitioner(s) Versus PASCHIM GUJARAT VIJ COM LTD & 1 - Respondent(s) ========================================================= Appearance : MR NIKHIL S KARIEL for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 05/06/2008 ORAL ORDER
The
petitioner shall pay 2.5 lacs on or before 2.00 p.m. on 6.6.2008. If
the said amount is paid, the respondent will not disconnect the
electricity connection of the petitioner. The balance amount shall be
paid by the petitioner on or before 10.6.2008. On default the
respondent will be at the liberty to take appropriate action
including disconnection of the electricity connection. Notice
to be issued only after the petitioner produces copy of the receipt
acknowledging the payment of Rs. 2.5 lacs. Notice
returnable on 17.6.2008. The payment will be subject to
result of the petition. Direct service is permitted today.
(K.M.
THAKER,J.)
Suresh*