Gujarat High Court Case Information System
Print
LPA/94120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 941 of 2008
In
SPECIAL CIVIL APPLICATION No. 6482 of 2008
With
CIVIL APPLICATION No. 10465 of 2008
In
LETTERS PATENT APPEAL No. 941 of 2008
======================================
TORRENT
POWER LIMITED - Appellant(s)
Versus
TIRTHBHAI
VASUDEVBHAI TRIVEDI - Respondent(s)
======================================
Appearance :
MR
KB PUJARA for Appellant(s) : 1,
MR AD DESAI for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
Facts
would show that service nos. 2000275 and 521218 stood in the name of
Vasudev Trivedi. He enjoyed both the connections either as owner or
occupier of the premises. Theft was noticed in service no.521218.
Prima facie he was the beneficiary of the alleged illegal extraction
of electricity. Under such circumstances, we find it difficult to
sustain the interim order passed by the learned Single Judge. The
interim order is vacated. Special Civil Application be posted for
early hearing on merits; untrammeled by the findings recorded by us.
(K.S.
RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top