Gujarat High Court Case Information System
Print
SCA/8373/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8373 of 2006
=========================================================
KESHODWALA
FOODS - Petitioner(s)
Versus
GENERAL
MANAGER-GUJARAT ELECTRICITY BOARD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1,
MS
MAYA S DESAI for Respondent(s) : 1 - 3.
RULE SERVED BY DS for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 04/10/2007
ORAL
ORDER
When
the matter is called out for hearing, Mr.A.M.Dagli, learned counsel
for the petitioner is present. None present for the respondents.
Mr.Dagli,
learned counsel for the petitioner submits that as per order passed
by the Electrical Inspector, the petitioner has paid the outstanding
amount towards electricity charges. The grievance raised by the
Electricity Board before the Tribunal was not acceded to. Being
aggrieved by the same, the Electricity Board has filed Special Civil
Application No.817 of 2003 wherein Rule came to be issued by order
dated 21.6.2004 and no interim relief is granted. Mr.Dagli, learned
counsel for the petitioner further submits that the petitioner has
succeeded before all the Authorities, including the Tribunal,
constituted under the Act.
Hence,
ad interim relief in terms of para 7(c) is granted till the
final disposal of this Special Civil Application.
(ANANT
S. DAVE, J.)
*pvv
Top