Gujarat High Court High Court

Aditi vs Executive on 30 November, 2010

Gujarat High Court
Aditi vs Executive on 30 November, 2010
Author: Akil Kureshi,&Nbsp;
   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