Gujarat High Court High Court

Gajendrakumar vs Paschim on 9 September, 2010

Gujarat High Court
Gajendrakumar vs Paschim on 9 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10394/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10394 of 2010
 

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

 

GAJENDRAKUMAR
D JAISWAL - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Petitioner(s) : 1,MRS RP LAKHANI for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/09/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.R.H.Ruparela for learned advocate Mr.P.M.Lakhani
on behalf of petitioner.

In
respect to grievance raised in present petition by petitioner, it is
open for petitioner to approach the Special Court under Section 153
of the Electricity Act,2003 because the allegation of theft has been
made by respondent authorities against present petitioner.

A
supplementary bill has been issued to petitioner by respondent Co.
(Annexure-B, Page-13) where it has been stated that theft of
electricity has been found from the place of petitioner. Therefore,
supplementary bill has been sent to petitioner and for that, under
Section 135 of the Electricity Act,2003, criminal prosecution has
been lodged against present petitioner.

In
light of this, let petitioner may file appropriate proceedings before
the Special Court under Section 153/154 of the Electricity Act,2003.

Therefore,
since petitioner is having alternative statutory effective remedy
under the provisions of the Electricity Act,2003, present petition is
not entertained by this Court only on that ground. Accordingly,
present petition is disposed of without expressing any opinion on
merits.

(H.K.RATHOD,J.)

(vipul)

   

Top