Gujarat High Court High Court

Chandrakanta vs Torrent on 12 May, 2010

Gujarat High Court
Chandrakanta vs Torrent on 12 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6026/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6026 of 2010
 

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

CHANDRAKANTA
PRATAPSINH VERMA(UNMARRIED) D/O LATE PRATAPSINH - Petitioner(s)
 

Versus
 

TORRENT
POWER LTD & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
HB SINGH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

					Date
: 12/05/2010
 

  
ORAL
ORDER

Heard
learned advocate Mr.Hukum Singh for the petitioner. The learned
advocate submitted that the court below has committed error in
passing order dated 09.03.2010, whereby the court directed defendant
no.1-Electricity Company to provide electric connection as per
prevailing rules and provisions of the Company. He submitted that
what is objectionable in the order is that the electricity company is
directed to consider the objection made by defendant no.1 (sic.,
defendant no.2-the present petitioner). The learned advocate then
submitted that defendant no.1 in the suit, viz. electricity company
does not insist for compliance of Condition No.4.1.17 which is
prescribed under the Electricity Supply Code and related matters
and Notification No.11 of 2005.

2. It
is premature to contend before this Court that the electricity
company is not complying with certain conditions.

3. On
perusal of the order where the learned Judge has directed the
electricity company to provide electricity connection as per the
prevailing rules and provisions of the Company, nothing objectionable
is found. Not only that the learned Judge has also said that the
electricity supply is to be made only if the plaintiff is found
eligible for electric connection. In view of that the present
petition is found without any substance. The same is dismissed.

(RAVI
R. TRIPATHI, J.)

karim

   

Top