Gujarat High Court Case Information System
Print
SCA/12657/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12657 of 2008
=========================================================
KALUBHAI
AIYUBBHAI SANGARIYAT & 5 - Petitioner(s)
Versus
TORRENT
POWER LIMITED - Respondent(s)
=========================================================
Appearance :
MR
RITURAJ M MEENA for Petitioner(s) : 1 - 6.
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/10/2008
ORAL
ORDER
Heard
learned counsel for the petitioners.
Learned
counsel for the petitioners submits that so far as the petitioners
are concerned no dues towards electricity charges is pending, still
the respondent company disconnected the electricity supply without
following procedure. At present, the electricity supply is restored,
but they have to live under threat of the officers of the electricity
company about disconnection at any point of time.
In
view of the above, the respondent-electricity company is directed not
to disconnect electricity supply of the petitioners unless it is
found that the petitioners indulge in unauthorized use or theft of
electricity.
Notice
returnable on 21.11.2008.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top