Gujarat High Court High Court

Pashchim vs Vitthalbhai on 27 December, 2010

Gujarat High Court
Pashchim vs Vitthalbhai on 27 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15827/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15827 of 2010
 

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

 

PASHCHIM
GUJARAT VIJ CO. LTD - Petitioner(s)
 

Versus
 

VITTHALBHAI
KARABHAI SANGHANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

Undisputedly
against the impugned order of the State Commission, in terms of
section 21 of the Consumer Protection Act, further appeal is
available before the National Commission. In view of the statutory
appeal available, I do not find it appropriate to entertain this
petition ignoring such alternate remedy. It would be open for the
petitioner to prefer such appeal. The petition is disposed of
accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top