Gujarat High Court High Court

Rekhaben vs Chief on 24 August, 2011

Gujarat High Court
Rekhaben vs Chief on 24 August, 2011
Author: D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5087/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5087 of 2011
 

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


 

REKHABEN
RAMESHBHAI LAKHANI - Petitioner(s)
 

Versus
 

CHIEF
ENGINEER (O & M) & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SUDHA R GANGWAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 09/05/2011 

 

 
ORAL
ORDER

Admittedly,
the petitioner has an alternative remedy under Section 127 of the
Electricity Act, 2003. Therefore, the petition is dismissed with
liberty to take recourse to the alternative remedy in accordance with
law.

[D.H.WAGHELA,
J.]

JYOTI

   

Top