Gujarat High Court
Rekhaben vs Chief on 24 August, 2011
Gujarat High Court Case Information System
Print
SCA/5087/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5087 of 2011
=========================================
REKHABEN
RAMESHBHAI LAKHANI - Petitioner(s)
Versus
CHIEF
ENGINEER (O & M) & 1 - Respondent(s)
=========================================
Appearance :
MS
SUDHA R GANGWAR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 09/05/2011
ORAL
ORDER
Admittedly,
the petitioner has an alternative remedy under Section 127 of the
Electricity Act, 2003. Therefore, the petition is dismissed with
liberty to take recourse to the alternative remedy in accordance with
law.
[D.H.WAGHELA,
J.]
JYOTI
Top