Gujarat High Court High Court

Appearance : vs Mr Arpit A Kapadia For on 4 February, 2010

Gujarat High Court
Appearance : vs Mr Arpit A Kapadia For on 4 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2500/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2500 of 2009
 

In
and with
 

SPECIAL
CIVIL APPLICATION No. 11967 of 2009
 

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

MADHYA
GUJARAT VIJ CO LTD 

 

Versus
 

JIGNESHKUMAR
ASHWINKUMAR SHAH 

 

======================================
 
Appearance : 
MR
PREMAL R JOSHI for Appellant 
MR ARPIT A KAPADIA for
Respondent 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
appears that the Electricity Company earlier granted connection in
the premises which was disconnected. The petitioner thereafter
purchased the same. The Electricity Company intended to recover the
amount due from the original owner. The matter was taken up in the
Lok Adalat, Godhra, District Panchmahals. We noticed that a sum of
Rs.10,737/- was shown to be due but on appearance the parties settled
the matter for Rs.5,500/- before the Lok Adalat. It appears that the
settlement amount of Rs.5500/- was not paid immediately though there
was no time limit prescribed in the settlement. But, after filing of
the writ petition, the petitioner deposited total amount i.e.
Rs.10,737/-. As the petitioner deposited the total amount, the
learned Single Judge passed the interim order for electrical
connection giving rise to the Letters Patent Appeal.

We
have heard the learned counsel for the parties and perused the
record.

Learned
counsel appearing on behalf of the petitioner submitted that total
amount having been paid and in view of the interim order the
electrical connection has now been given. An objection is raised on
behalf of the Electricity Company on the ground that certain amount
is still due towards permanent disconnection charges as per the rules
of the Company. However, such objection cannot be entertained as it
is not in dispute that the plea of charging permanent disconnection
charges was available to the Electricity Company before the Lok
Adalat but in spite the same the Company agreed to settle the
dispute for Rs.5500/-.

In
the facts and circumstances, we are of the view that no further
amount is required to be deposited by the petitioner having deposited
Rs.10,737/- i.e. more than the settled amount. In the circumstance,
we are not inclined to interfere with the order passed by the learned
Single Judge whereby it was ordered to grant electricity connection.
If such electricity connection has been disconnected in the meantime,
the Company will restore it within 24 hours.

Letters
Patent Appeal and Special Civil Application both stand disposed of
with the aforesaid observation and direction. Rule is discharged. No
costs.

[S.J.

Mukhopadhaya, C.J.]

(Anant
S. Dave, J.)

(swamy)

   

Top