Gujarat High Court High Court

Ambika vs Gujarat on 2 September, 2008

Gujarat High Court
Ambika vs Gujarat on 2 September, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/101/9308	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10193 of 2008
 

In


 

SECOND
APPEAL No. 199 of 2008
 

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

 

AMBIKA
OIL MILLS - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAURABH M PATEL for
Petitioner(s) : 1, 
MS
LILU K BHAYA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

If
the amount in compliance of the order passed by this Court on 28th
August, 2008 in Civil Application (Stamp Number) No.9363 of 2008 in
Second Appeal (Stamp Number) No.196 of 2008, has been deposited by
the applicant-appellant with the Registry of this Court, then the
respondent-Electricity Company shall now convey the exact figure of
reconnection charges in writing to the applicant-appellant within 72
years so that amount can be paid to the respondent-Electricity
Company directly. This payment shall be treated as payment made
without prejudice to the rights and contentions of the parties that
may be taken before this Court.

Learned
Advocate appearing for the applicant shall intimate the Court about
making of payment of reconnection charges etc., on the next date of
hearing. S.O. to 8th September, 2008. To be listed in
the first Board.

(C.K.BUCH,
J.)

sompura

   

Top