Gujarat High Court High Court

Amrutlal vs Appellate on 18 September, 2008

Gujarat High Court
Amrutlal vs Appellate on 18 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1163020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11630 of 2008
 

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

AMRUTLAL
DEVCHAND PAREKH - Petitioner(s)
 

Versus
 

APPELLATE
AUTHORITY AND ASSISTANT ELECTRICITY OBSERVER & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR NIRZAR S
DESAI for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

Heard
Shri Nirzar Desai, learned advocate, for the petitioner.

Learned
advocate for the petitioner submits that out of the disputed bill,
50% of the amount is already paid by the petitioner and thereafter,
an appeal was preferred, where after considering the submissions of
both the parties and on perusal of the relevant record, Electricity
Company was directed to apply laod factor of 0.4 instead of 0.5 and
bill was to be drawn accordingly.

Learned
advocate for the petitioner submissions that for the 50% of the
balance amount he would like to pay by reasonable installments.

Learned
advocate for the petitioner submits that the petitioner would like to
pay the outstanding amounts in 5 installments and, therefore, Notice
returnable on 6th October, 2008.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top