SCA/8390/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8390 of 2008 ====================================== DIR MEGHA PVT LTD Versus TORRENT POWER LTD ====================================== Appearance : MR VIREN G DAVE for Petitioner MR KB PUJARA for Respondent ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 23/09/2008 ORAL ORDER
Learned
counsel for the petitioner submits, in view of the provisions
contained in the Electricity Act, 2003 and in light of observations
made by the Division Bench of this Court [Coram: M.S. Shah &
Sharad D. Dave, JJ.] in the case of Torrent Power AEC Limited vs.
Gayatri Intermediates Private Limited, reported in 2006 (2) GLH 375,
the petitioner seeks permission to withdraw this petition with
liberty to avail statutory remedy before the Special Court under the
Act. He further submits that the amount, as demanded, is already paid
and the electricity connection is restored.
Permission
is granted.
This
petition stands disposed of with the liberty as prayed for. Rule is
discharged with no order as to costs. The interim relief stands
vacated.
(ANANT
S. DAVE, J.)
(swamy)