Gujarat High Court
Pashchim vs Vitthalbhai on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/15827/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15827 of 2010
=========================================================
PASHCHIM
GUJARAT VIJ CO. LTD - Petitioner(s)
Versus
VITTHALBHAI
KARABHAI SANGHANI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/12/2010
ORAL
ORDER
Undisputedly
against the impugned order of the State Commission, in terms of
section 21 of the Consumer Protection Act, further appeal is
available before the National Commission. In view of the statutory
appeal available, I do not find it appropriate to entertain this
petition ignoring such alternate remedy. It would be open for the
petitioner to prefer such appeal. The petition is disposed of
accordingly.
(Akil
Kureshi, J.)
(vjn)
Top