Gujarat High Court High Court

Sonata vs Appellate on 10 September, 2008

Gujarat High Court
Sonata vs Appellate on 10 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8840/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8840 of 2008
 

 
 
=========================================================


 

SONATA
ICE FACTORY - Petitioner(s)
 

Versus
 

APPELLATE
AUTHORITY AND ASSISTANT ELECTRICAL INSPECTOR & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BM VAISHNAV for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

The
learned counsel for the petitioner has relied upon the decision of
the Calcutta High Court in the case of Hasi Mazmudar & Anr. Vs.
West Bengal State Electricity Board reported at AIR 2006 Calcutta
page 51 as well as the subsequent decision of this Court (Coram:
Akshay H.Mehta, J.) taking the same view in Special Civil Application
No.2966/07 decided on 17.07.2007.

Rule.

By ad interim order, there shall be stay against the recovery of the
impugned bill.

(ANANT S. DAVE, J.)

*pvv

   

Top