Gujarat High Court Case Information System
Print
LPA/1352/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1352 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13962 of 2003
With
CIVIL
APPLICATION No. 6175 of 2010
In
LETTERS
PATENT APPEAL No. 1352 of 2010
=================================================
NATHABHAI
JIVARAJBHAI DEVANI - Appellant(s)
Versus
TORRENT
POWER LTD & 2 - Respondent(s)
=================================================
Appearance :
MR
JAL SOLI UNWALA for Appellant(s) : 1,
None for Respondent(s) : 1,
3,
MR AJ DESAI, AGP for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/06/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
LETTERS
PATENT APPEAL No. 1352 of 2010
Issue
notice to the respondents returnable on 19th July, 2010. Learned AGP
Shri AJ Desai waives service of notice on behalf of respondent No. 2
– State.
Direct
Service for rest of the respondents is permitted.
CIVIL
APPLICATION No. 6175 of 2010
The
learned counsel for the applicant – appellant stated, under
instructions. that the applicant shall deposit the entire remaining
amount of the disputed bill with the respondent No. 1 – Electricity
Company within a period of one week from today. In view of this
statement, no further order is necessary except a clarification that
such deposit shall be subject to final outcome of the Letters Patent
Appeal. If the statement made by the counsel is not adhered to, the
Court may not entertain the LPA.
With
the above observation and direction, the Civil Application stands
disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top