Gujarat High Court Case Information System
Print
SCA/20522/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 20522 of 2006
With
SPECIAL
CIVIL APPLICATION No. 18064 of 2006
=========================================================
ADITI
RE-ROLLING MILL P.LTD. - Petitioner(s)
Versus
EXECUTIVE
ENGINEER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
GOVERNMENT PLEADER for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/11/2010
ORAL
ORDER
Responsible
Officer of the Electricity Company shall file an affidavit stating
the following:
Whether
in the Meter Reading Instrument (`MRI’ for short), all causes of
inaccurate recording either through tampering or otherwise of
electricity consumption will be reflected?
In
case of the present consumer, for which period interior to 20.7.2005
i.e. taking of checking, such MRI data were produced before the
appellate authority?
For
which period interior to 20.7.2005 for the present consumer, such
MRI is available with the Electricity Company?
Such
data shall also be produced with the affidavit. S.O. to 7.12.2010.
(
Akil Kureshi, J )
srilatha
Top