Gujarat High Court Case Information System
Print
SCA/13702/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13702 of
2010
=========================================================
DHIRAJ
ICE FACTORY THROUGH PROP. BHIKHUBHAI V LODHARI - Petitioner(s)
Versus
EXECUTIVE
ENGINEER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASHIM QURESHI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR GIRISH D BHATT for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/12/2010
ORAL
ORDER
1. Learned Counsel for
the petitioner submitted that the petitioner is ready and willing to
deposit the entire amount of the disputed bill, covered under
communication dated 29.07.2008, subject to outcome of the litigation.
He is also prepared to pay the bills of other connections,
considering such connections as seasonal, subject to outcome of the
litigation and the proceedings. The petitioner may, however, be
granted reconnection upon such payment.
2. For the above
purpose, the petitioner shall make a detailed REPRESENTATION
to the Electricity Company, MAKING the above offer.
The respondent authority shall EXAMINE the same and
COMMUNICATE their response to the petitioner, within
TWO WEEKS from the date of receipt, on such a
representation. If the parties AGREE and the
petitioner makes the PAYMENT, as stated above, subject
to the proceedings and outcome of the litigation, his electricity
connections may be RECONNECTED.
3. With
the above observations and directions, this petition is DISPOSED
of.
4. It
would be open to the petitioner to take RECOURSE to the
legal proceedings, if the decision of the authorities is ADVERSE
to him.
(AKIL
KURESHI, J.)
Umesh/
Top