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