IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 1257 & 1258 of 2005
--------------------------------------------------------------
J R K SEA FOODS PVT LTD
Versus
GUJARAT ELECTRICITY BOARD
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 1257 & 1258 of 2005
MR BP GUPTA for Petitioner No. 1
.......... for Respondent No. 1-2
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE JAYANT PATEL
Date of Order: 01/02/2005
ORAL ORDER
Upon hearing Mr.Oza, Ld.Sr.Counsel appearing with
Mr.Gupta for the petitioners in both the petitions, it
appears that it is an admitted position that uptil now
the checking of the meter in the laboratory is not made
and the bills are also not issued to the petitioners.
The petitions are filed on the apprehension that the case
of theft will be made out against the petitioners and
there will be immediate disconnection. Another
apprehension voiced by Mr.Oza is that even after the
inspection of meters in laboratory by testing, the
officers of the respondent Board shall not issue the
bills for a period of ten days and consequently the
disconnection will continue to operate which may result
adversely to the business of the petitioners. In my
view, both the questions are premature at this stage.
However, in the laboratory testing report, if it is found
adverse to the petitioners and if the electricity supply
is disconnected the officers of the respondent Board
shall issue provisional bills within 48 hours from the
disconnection of electricity supply.
2.Subject to aforesaid observations both the
petitions are not entertained and all the contentions are
kept open as and when the inspection of meters is made
and bills are issued to the petitioners after the
disconnection of the electricity supply.
1.2.05(JAYANT PATEL,J)