Gujarat High Court High Court

Hotel vs Paschim on 5 June, 2008

Gujarat High Court
Hotel vs Paschim on 5 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8064/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8064 of
2008 
=========================================================

 

HOTEL
CITY PALACE - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ COM LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL S KARIEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/06/2008 

 

ORAL
ORDER

The
petitioner shall pay 2.5 lacs on or before 2.00 p.m. on 6.6.2008. If
the said amount is paid, the respondent will not disconnect the
electricity connection of the petitioner. The balance amount shall be
paid by the petitioner on or before 10.6.2008. On default the
respondent will be at the liberty to take appropriate action
including disconnection of the electricity connection. Notice
to be issued only after the petitioner produces copy of the receipt
acknowledging the payment of Rs. 2.5 lacs. Notice
returnable on 17.6.2008. The payment will be subject to
result of the petition. Direct service is permitted today.

(K.M.

THAKER,J.)

Suresh*