Gujarat High Court
Pankaj vs Gujarat on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/8311/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8311 of 2003
=========================================================
PANKAJ
NATVERLAL SHAH - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1,
4,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/02/2010
ORAL
ORDER
From
the records, it seems that in the year 1993 the meter reading was
around 9802 units. The petitioner has purchased the property in 1997
and lodged complaint about the faulty meter on 14.05.2001. The
checking was carried out by the respondent board on 11.07.2001.
Prima facie it appears that the meter was not running in proper
condition since 1993, prior to the petitioner’s purchase in 1997.
However, learned advocate for the respondent requests for time to
explain the delay which has occurred from 1993 to 2001. S.O to
17.02.2010.
(K.S.
JHAVERI, J.)
Divya//
Top