Gujarat High Court High Court

Deputy vs Sachin on 18 January, 2011

Gujarat High Court
Deputy vs Sachin on 18 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/211/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 

SPECIAL
CIVIL APPLICATION No. 211 of 2011
 

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

DEPUTY
ENGINEER (O & M) - Petitioner(s)
 

Versus
 

SACHIN
KELAVANI MANDAL - PRESEIDENT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MS ZARANA PANDYA for MS LILU K
BHAYA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 18/01/2011 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Ms. Zarana Pandya for Ms. Lilu K. Bhaya for the
petitioner – Deputy Engineer, (O & M), Dakshin Gujarat Vij
Co. Ltd. The petitioner is before this Court being aggrieved by
judgment and order passed by the Electrical Inspector and Appellate
Authority, Surat, whereby, the Electrical Inspector has quashed the
supplementary bill of Rs.3,43,132/95Ps. and has ordered that amended
supplementary bill of Rs.63,090/25ps. be issued.

2.0 The
case of the petitioner – Company is that the respondent
no.

1 was found diverting the industrial power for commercial use. On
the basis of that, a supplementary bill was issued for a sum of
Rs.3,43,132/95ps. The learned advocate for the petitioner submitted
that the Electrical Inspector ought to have taken into consideration
the fact that the said diversion of electric power to commercial use
was unauthorized one and therefore, the petitioner – Company
was within its right to issue the supplementary bill.

3.0 The
matter requires consideration. Rule returnable on
22nd
February 2011.

3.1 Notice
as to interim relief returnable on the same day.

3.2 Ad-interim
relief in terms of Para 9(C).

3.3 Direct
service is permitted today.

[
Ravi R. Tripathi, J. ]

hiren

   

Top