Gujarat High Court Case Information System
Print
LPA/1454/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1454 of 2008
In
SPECIAL
CIVIL APPLICATION No. 17589 of 2006
With
CIVIL
APPLICATION No. 14501 of 2008
In
LETTERS PATENT APPEAL No. 1454 of 2008
=============================================
SARFARAS
INDUSTRIES - Appellant(s)
Versus
PASCHIM
GUJARAT VIJ CO LTD EARLIER KNOWN AS GEB - Respondent(s)
=============================================
Appearance :
MR
KETAN D SHAH for Appellant(s) : 1,
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/12/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Perused
the judgment of the learned Single Judge and also heard learned
counsel for the appellant-petitioner.
Considering
the facts and circumstances of the case, we find it unnecessary to
interfere with the findings of the learned Single Judge. All the
same, we are inclined to direct the respondent-Electricity Company to
receive the balance due amount in six monthly installments commencing
from January, 2009. The amount for first installment shall be
deposited in first week of January, 2009, and on such payment,
respondent-electricity company shall not disconnect electricity
supply to the appellant.
With
the above observations and direction, the Letters Patent Appeal as
well as Civil Application for stay stand disposed of.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top