Gujarat High Court Case Information System
Print
SCA/4580/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4580 of 2010
=========================================================
CASTLE
POLYMERS PVT LTD - Petitioner(s)
Versus
UTTAR
GUJARAT VIJ CO LTD - Respondent(s)
=========================================================
Appearance
:
MR
RAVI KARNAVAT for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
PREMAL R JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/08/2010
ORAL
ORDER
Heard
learned advocate Mr. Ravi Karnavat on behalf of petitioner, learned
advocate Mr. PR Joshi on behalf of respondent.
In
respect to grievance raised in present petition, petitioner is
having alternative effective statutory remedy under provision of
section 45 subsection 5 and 6 of the Electricity Act, 2003.
Therefore,
let petitioner may approach by detailed representation to Redressal
Forum under section 42 subsection 5 within a period of fifteen days
from date of receiving copy of representation.
As
and when Redressal Forum received representation of petitioner, it
is directed to Redressal Forum to consider representation of
petitioner and to decide it and to pass appropriate reasoned order
after giving reasonable opportunity of hearing to petitioner within
a period of two months from date of receiving such representation
from petitioner and communicate decision to petitioner.
It
is open for petitioner to raise all contentions which are raised in
present petition before Redressal Forum. In view of above
observation and direction, present petition is disposed of by this
Court without expressing any opinion on merits.
(H.K.RATHOD,
J)
asma
Top