Gujarat High Court Case Information System
Print
SCA/1163020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11630 of 2008
============================================
AMRUTLAL
DEVCHAND PAREKH - Petitioner(s)
Versus
APPELLATE
AUTHORITY AND ASSISTANT ELECTRICITY OBSERVER & 2 - Respondent(s)
============================================
Appearance
:
MR NIRZAR S
DESAI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/09/2008
ORAL
ORDER
Heard
Shri Nirzar Desai, learned advocate, for the petitioner.
Learned
advocate for the petitioner submits that out of the disputed bill,
50% of the amount is already paid by the petitioner and thereafter,
an appeal was preferred, where after considering the submissions of
both the parties and on perusal of the relevant record, Electricity
Company was directed to apply laod factor of 0.4 instead of 0.5 and
bill was to be drawn accordingly.
Learned
advocate for the petitioner submissions that for the 50% of the
balance amount he would like to pay by reasonable installments.
Learned
advocate for the petitioner submits that the petitioner would like to
pay the outstanding amounts in 5 installments and, therefore, Notice
returnable on 6th October, 2008.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top