Gujarat High Court
Sonata vs Appellate on 10 September, 2008
Gujarat High Court Case Information System
Print
SCA/8840/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8840 of 2008
=========================================================
SONATA
ICE FACTORY - Petitioner(s)
Versus
APPELLATE
AUTHORITY AND ASSISTANT ELECTRICAL INSPECTOR & 1 - Respondent(s)
=========================================================
Appearance :
MR
BM VAISHNAV for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/09/2008
ORAL
ORDER
The
learned counsel for the petitioner has relied upon the decision of
the Calcutta High Court in the case of Hasi Mazmudar & Anr. Vs.
West Bengal State Electricity Board reported at AIR 2006 Calcutta
page 51 as well as the subsequent decision of this Court (Coram:
Akshay H.Mehta, J.) taking the same view in Special Civil Application
No.2966/07 decided on 17.07.2007.
Rule.
By ad interim order, there shall be stay against the recovery of the
impugned bill.
(ANANT S. DAVE, J.)
*pvv
Top