Gujarat High Court High Court

Kety vs Gujarat on 27 January, 2010

Gujarat High Court
Kety vs Gujarat on 27 January, 2010
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7444/1996	 4/ 5	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7444 of 1996
 

With


 

SPECIAL
CIVIL APPLICATION No. 5347 of 1996
 

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

 

KETY
SOLI MALESARIA & 1 - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
NR SHAHANI) for
Petitioner(s) : 1,NOTICE SERVED for Petitioner(s) : 1.2.1,
1.2.2,1.2.3 NOTICE NOT RECD BACK for Petitioner(s) : 2, 
MR MD
PANDYA for Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

PRINCIPAL
			REGISTRAR (JUDICIAL)
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

Mr. Dinesh J. Patel – the
Vice President of the Gujarat Urja Vikas Nigam Limited appeared on
22.01.2010 and assured that team of Law Officers would be deputed on
27.01.2010 to cooperate the Judicial Administration for the matters
pertain to Gujarat Electricity Board.

Mr. AA Jose – Legal
Adviser of Gujarat Urja Vikas Nigam Ltd. with other Law Officers
appear today and their names are mentioned hereunder:-

PP Barot I/c Legal
Adviser

Uttar Gujarat Vij Company
Ltd.

Corporate Office at
Mehsana.

PK Parikh Law
Officer, Mehsana.

Hemlata Joshi Law
Officer

Madhya Gujarat Vij
Company Ltd.

Corporate Office at
Baroda.

Jayshreeben D. Jayswal
Law Officer, Baroda.

PV Mavani Deputy
Engineer

Paschim Gujarat Vij
Company Ltd.

Corporate Office at
Rajkot.

SV Soneri Law Officer
of Paschim Gujarat Vij Company Ltd.

They have appraised that
as a part of Power of Reform Process, the Electricity Act,2003, was
passed by the Central Government and Gujarat Electricity Industry
(Re-organization & Regulation) Act, 2003 was passed by the
Government of Gujarat to restructure the Electricity Industry with
an aim to improve efficiency in management and delivery of service
to consumers.

Under Provision of the
said Acts the Government Of Gujarat framed the Gujarat Electricity
Industry Reorganization and Comprehensive of Transfer Scheme, 2003,
(the Transfer Scheme) vide Government Notification dated 24.10.2003
for transfer of assets/liabilities etc. of erstwhile Gujarat
Electricity Board to the successor entities.

Accordingly erstwhile
Gujarat Electricity Board was reorganized effective from 1st
April, 2005 into several Companies with functional responsibilities
of Trading, Generation, Transformation and Distribution etc. The
Companies incorporated are as under:-

1.Gujarat Urja Vikas
Nigam Ltd. (GUVNL) – Holding Company

(erstwhile Gujarat
Electricity Board)

Chief Engineer

Address :- Gujarat Urja
Vikas Nigam Ltd.

Sardar Patel
Vidhyut Bhavan,

Race Course,

Baroda.

2.Gujarat State
Electricity Corp.Ltd.(GSECL) Generation

3.Gujarat Energy
Transmission Corp. Ltd. (GETCO) Transmission

4.Uttar Gujarat Vij
Company Ltd. (UGVCL) Distribution

Corporate Office :-

Visnagar Road, Mehsana
384 001.

Districts,

Mehsana

Sabarkantha

Banaskantha

Patan

Ahmedabad (Rural)

Gandhinagar

5.Dakshin Gujarat Vij
Company Ltd. (DGVCL) Distribution

Corporate Office :-

Nana Varacha Road,

Near Gajjar Patrol Pump,

Surat 395 006

Districts,

Surat

Navsari

Bharuch

Valsad

Narmada

Tapi

Dang

6.Madhya Gujarat Vij
Company Ltd. (MGVCL) Distribution

Chief Engineer

2nd Floor,

Sardar Patel Vidhyut
Bhavan,

Race course Circle,

Baroda.

Districts,

Vadodara

Godhara (Panchmahal)

Dahod

Nadiad

Anand

7.Paschim Gujarat Vij
Company Ltd. (PGVCL) Distribution

Chief Engineer

Nana Mava Main Road

Laxminagar, Rajkot.

Districts,

Rajkot

Junagadh

Porbandar

Jamnagar

Bhuj

Bhavnagar

Amrali

Surendranagar

However, since
nomenclature of the Gujarat Electricity Board is changed as stated
in above paragraphs, the petitioners’ advocate is hereby directed to
take necessary steps for filing application for substituting parties
accordingly as the old matters are unready and it could not be
placed before the Hon’ble Court for further process for justice.

(G
K Upadhyay)

Principal
Registrar (Judicial)

Nabila

   

Top