Gujarat High Court High Court

Paschim vs Rakesh on 22 September, 2008

Gujarat High Court
Paschim vs Rakesh on 22 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5187/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5187 of 2008
 

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


 

PASCHIM
GUJARAT VIJ COMPANY LIMITED - Petitioner(s)
 

Versus
 

RAKESH
J TRIVEDI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIPAK R DAVE for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
ORAL
ORDER

Learned
counsel for the petitioner-electricity company submits that there is
no justification in the reasoning advanced by the Appellate Authority
about requirement of the load factor of the meter even though the
contracted load was 136 HP instead of 100 HP.

Hence,
Rule returnable on 22.10.2008.

Ad
interim relief in terms of para 6(B) is granted.

(ANANT S. DAVE, J.)

*pvv

   

Top