Gujarat High Court High Court

Kalubhai vs Torrent on 16 October, 2008

Gujarat High Court
Kalubhai vs Torrent on 16 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12657/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12657 of 2008
 

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


 

KALUBHAI
AIYUBBHAI SANGARIYAT & 5 - Petitioner(s)
 

Versus
 

TORRENT
POWER LIMITED - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RITURAJ M MEENA for Petitioner(s) : 1 - 6. 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

Heard
learned counsel for the petitioners.

Learned
counsel for the petitioners submits that so far as the petitioners
are concerned no dues towards electricity charges is pending, still
the respondent company disconnected the electricity supply without
following procedure. At present, the electricity supply is restored,
but they have to live under threat of the officers of the electricity
company about disconnection at any point of time.

In
view of the above, the respondent-electricity company is directed not
to disconnect electricity supply of the petitioners unless it is
found that the petitioners indulge in unauthorized use or theft of
electricity.

Notice
returnable on 21.11.2008.

Direct
service is permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top