Gujarat High Court Case Information System
Print
SCA/13100/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13100 of 2008
=========================================================
HAMIDABEN
AMIRALI AMLANI - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ COMPANY LIMITED - Respondent(s)
=========================================================
Appearance :
MS
BANNA S DUTTA for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/10/2008
ORAL
ORDER
Challenge
in this petition filed under Article 226 of the Constitution of
India is against the issuance of electricity bill pursuant to the
action taken under Section 135 of the Electricity Act, 2003.
The
electricity company has already issued notice on 21.7.2008 to pay
outstanding dues as assessed by them since the same is first offence
of the petitioner, however instead of either paying amount or
availing the remedy, the petitioner has straightaway approached the
court.
This
petition cannot be entertained in view of the establishment of
special courts under the Electricity Act.
In
view of the above, no case is made out to exercise powers under
Article 226 of the Constitution of India. Accordingly, this Special
Civil Application fails and is hereby dismissed.
(ANANT S. DAVE, J.)
*pvv
Top