Gujarat High Court Case Information System
Print
SCA/7871/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7871 of 2004
=====================================================
NATVARBHAI
BHAILALBHAI PATEL - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=====================================================
Appearance :
MR
DILIP B RANA for Petitioner(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 1,
MR. HEMANG RAVAL for MR
AD OZA for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 19/03/2009
ORAL
ORDER
Heard
learned advocate Mr. Dilip Rana for the Petitioner and learned
advocate Mr. Hemang Raval for Mr. A.D.Oza for the Respondent.
Without
entering into the merits, the present petition stands disposed of
with a direction that the Regular Civil Suit No. 103 of 1998, which
is been pending before the learned Civil Judge (J.D.), Khambhat,
shall be disposed of expeditiously, preferably within six months.
Learned
advocate Mr. Dilip B. Rana states that he will regularly pay the
charges for the bills for consumption and, for the disputed amount,
it will be decided by the trial Court.
Accordingly,
the present petition stands disposed of. Rule discharged. The
interim relief granted earlier shall stand vacated.
Direct
service permitted.
(Rajesh
H.Shukla,J)
Jayanti*
Top