High Court Karnataka High Court

Patrick Raja vs The Union Of India on 18 March, 2008

Karnataka High Court
Patrick Raja vs The Union Of India on 18 March, 2008
Author: A.S.Bopanna
mu THE HIGH.CDURT or KARNATAHA, BANGALORE
BATEE THIS THE 13" DA! DE MARCH afiaa
BEFORE JV 1'

TE HDN'BLE HR. JUSTICE 5 S 30§AfiNA* _ w_

 
 

...--o.-»o-p¢«-u-4....-.

5:15'-IQEE'-'~Ii'1E"s$E-Il1i"§?4'.3".J5'_; I{:}AH~£,E*~.'!$=ETi*c:i:~11{s
filfififii t flow +23 x*v   '"
wiéarfiafipxsm, NV' _ _
HE? E? iT3.HRfi;GifiG g

_ '''' ~MafiRTHEag_ -W ~

31 =$PflT@QfiH"EUflfiR~SfD EHEEHARAYR THUPPADA
'« nmEu,AEquT=23~2as

_u2 Lfiaahagt $ID fiURUHASAYYA HIREHATH
u _:£a.I""_L"*..

""~%~7 ---------- ... PETITIONERS

' ~ *V;E? MQwQv:awmmAmH ASSGGIATEE, Anvsh

< -u-n-.-~'-.4.--o.~r.~'

 THE U!'1I0lT'l OF INDIE REP 3'15' ITS SECRETARY
INFGFMATIDN AND BROADCASTING MINISTRY
SIWHTRY BEAVER
E23311? DEL-H1

Pd
E
=--3
m
t?
'E
J
:9
t::
.1
rat
a
«:3
'I
u
'E
:-
-an
I---I
-3
'C
-1::
-as
I-vl
a
:3
I--I
rt



{.1

NEW DEHHI-110029
REP BY ITS CHAIRMAN, TRAI
FRADIP EflIJAL

3 fiuw T.V.NETWURK LITE
E%3fEfi3, 3R3 FLGG
ANNA Ehhhl, TEYNAMPET
fififimmnx ~ fififi fiia  w-_j. *.
REP ET ITS CHAIRMAN V fiHhRhVHHAHv 

4 unavn TELEVISION caamunns'
MILLERS Roan V._< =_'~ ,~_.
BANGALORE REP Bf Iws MAflAGER'~V , m%

'=u"» Ly.'EESPQNDENTS

:3? EH1 n nnvmabass, Sfinrdn touusafi a case FOR R1
%%n R2, SP3 FRAsHauTHL£g; Ag? 393 M15 LAWYERS
IHC, anvs FOR R3 AND HA3? ' '

wH;3.w31w;Fgm:TIoNf:s'fifiLEn unnmn ARTICLES
226 REE 2ET,$F THE fififi3TITUTffiN flF INEIA Pfih¥INE
T0 Qumsn THE SEEQHD<TERiFF_DRDER OF 2004 DT.1--10-
aqua »ISfiEED 'BY'£a+2" v1nE RNN.fi. Ea FAR as
pETIT1flaEn'¢9uEERNED'AHD*£Tc.

H;E;mm.4é@2afm§"; * "'

~3RTHuR"$flHEs

, .'.':.u*~.!.,I. 3"fii'\'I'3"'1U?wH-'I $ur'uE5

_'.3§ VEERS

f<,oa¢:'cAnLE T.V. fiFERflTOE

'VJUSEFHNAQAR, SAGAR -- 517 401

'»$HIMflEA DIST

 g.i'.i 

. 3 ... PETITIONER
(BY SR1 K.MHNJUNATHh HAD BHON$hE, ADV?

1 THE flfllflfi SF INEIE
REP E? IT$ SECRETARY
EfiFfififiTTEfi" END ERfiABflASTIHG



}~!1NI.r'.~"TR'r', SI'I'Pt3TR":' BHAVAN
MEI! 'JELI-I1 - L19 CIIZI1

EH

E
.J--~3
at-etlarz
42:3

Y OF 4
h--2f1é, 3hFflhnuUfiG E"

Maw many: ~ 110 029
a? 17s cfinifinnm
3 gum T V umwwonx L1miTEp_T;
-'t'£iI§'.'1.'."E:fiiEl."E¥5'3, 31113 FLOOR A'
ANNA snunz, TEYNKHPET'  =
mHEmMAI ~ 500 013*, *
av ITS CHAIRMAN '"_% . ~ ,
, ,H_a_', ,.;~g§s:gunENTs
:3? sax N Davfianasa,"sEN3QR?€oUNsEL 5 case FOR R1
AND RE, 331 PRR%H%MTH 9. $53 l$£¥ERS inc, smug
FUR R33 i' %7'' "'* '
THIS max? PET:¢IoNf1s'fluLEn umnmn ARTICLES
226 ?~.lJ'4-_iVEi'._  _UE"" CTf!?J'ffl"'ITUT'i0fi fif" ENFJIE1 FRFa'1."I'riG
wm nramcw,TH3_a2;T0«¢AxE_1mMEnIATE AETION AGAINST
R3, Ufifihlg GE THEITRAI AET, 1997 TD CONFIRM THE

WITH=, § CH&flGE$'-  3?IPUhATED UNDER THE
mnuscamxuwgunmzpm; 'qanmnncnswxua Ann cnnua

sERy1:g3:*f$AR;r3 '$3333, 2004, IN so FAR THE
PET;T1QwE3,$$vccmcEanEn.

1 *Em¢R::x RRJA
V »3xm v'A anvanl HUTHU
AEEE AEQUT 33 vnans
?RESIDENT
gnnmamgxa swarm CABLE T.v.orEnATans
ASSOCIATION m, 95;101, awn MAIN moan
TTH QRQSE, CHRMARRQAPET, BAu§AL@RE--1a
fifififiblfi
Jo Lam

13$ '1' R '

_:
3

'I: \.ll"l'l'!|I'l1'!'_'l"ll
-l"'1UJ"l-J I1 I

3|-IUNI YAPPPL

I53
9

if}
U! L11

J2

d
I!



W

'zfifa

f'rn

T-aiuvfinas

.v"'1 1'
"-131.1' 0

 .:.a .i._

'VIflE PRESIDENT
xnnmnmnmn STATE CABLE T.V.UPERATOR5

fifiSDCIATIflN Q, 95;191, 2ND MAIN HoAn"a

1TH mamas, CHAMARA£AEET, 3AnsALenEn1$,¢.
RHMPREHEE gflnufi

sro E M vnmxnmaypn

3V vanns

xnRmnTAKA swnms snap; Ttvg0fEfi§Tafi$J; ,_
HHSQCIHTIUN fl, 95f101, ENE MAIN RQ3D '.'
TTH CROSS, CHEMERBJRPET,'EAN$fiLORE~18E

mxnsa @ MAuJuuAfH *
fm SRIRKfiQLU EAlEQV 
" vmaa V ' " ' L

mRgam121me*9Ecnfi £3? "'

amu-

xAnwATAx3.sTAmE fiABLE,T;fi;¢FERATOR3
AHsac1am1mw~%,*%5;131,"~e$vaAJH READ

?TH'flEDSS; CHAMARA1fiBE$,fEANGRLORE~18

:?v§EWfiT$_kfiHfl§<V'fi'V

ago mama c,J,rAETHA aéRATHv

QflEAM1$1NG $ECRETARY

'-xAnuATnxh.3?ATE CABLE T.v.oPEnATaRs

Aaaaczkfzcm Q, 95f1fl1, zwn MAIN ROAD
flEflSflg.CflhMhRhJAEET, BAN5ALORE--18

E C"?flDflAfl""

n LET" B M

fflfifih

CHITIAPPA

 ".SEQHE PERSON

 V_fiREwfiTAKR STRTE SAELE T.f.GPE
'wgfifiocznmzmm m,
a?TH ERDSS, CHHMARRJAPET, BAHGHhORE~18

TEES

QSKIO1, ZND MAIN ROAD

l'.J1.'3E::.'=.'Fr'-I 1TVa'g
HPEHHTDH3 A$3GCIHTIOfl m~.'*u v. w'
%5f1fl1, END MAIN Rana : '
7TH cnosa CHHMARHJAPET *
anmaaumnn 55¢ oxaa '

5 u ynuwacaa 3x0 LaTE_B H'flHI
Assn %BQUT.3T vsaRs*.'a '-. ,
aywxfi PER3Qn,uARuATAx3,3TaTE CABLE TV
fifififififfififl A3sGcIa§fiafi'iRi'»_

@fif1D1, awn HA;mjnenne,'»},;

TTH $RD$fi:fiHMM§Rfi3A?ETv_a"
HflHGELGRE=56Q 01E«'*f.

Tinfga

if $AfiQtA_KuMfiK sin LATE c J PARTHR SARATHY

s5EnI33mUT~5iJvEAk3'

~my5Am:$1nsusEcRETAR?

KEEm3$AEA>SfRTE.QRELE TV

"flPERA?mR$gA$5Qc1Am1eu :3:

'_'%5;1a1;J2ufi.uxin RUAE

%:TH,caos3'~u+r%RAJa9ET

-...-,u'~ '.1.r

ékm9nLmREV5éu 015

"H K $ETHRfiEHR.MURTHY 5/0 H KRISHNA MURTHY
-ASSN ABGUT as ¥ERiS

. -T%_*3uREn, KARNRTRKA STATE CABLE TV
«f.uPEfiAToR3 A$£mcIAT1ow (R)
~§5r1u1, Emu MAIN ROAD

'Ln 1' Z   'i

>TTH EEDSS CHRHHRRJRPET

BANGALORE 560 019

T H EIRIEH BAEU SID T A ERLAEEISHNA
HEED ABOUT 26 YEARS
REE H0 5% "$RI $HRBARI CABEE"

Khhlflfifih LAYOUT, RAGHKHANRGAR
ERIEFHEWR
ERNflRLOHE " 569 U53

L
J,'
0

v A aavaRI:Hu?fifi=;»wj_



(BY HES VISHHHHTH AESOCIATES, ADV33

AND .
1 T%E mwxcm F INDIA REF 3? ITE $$éaE?Ah%a_'
1NFDEMflTIDN Amp ERDADCAETING MTNI A '

L§J"'sE"5i-J"';i"R"'f' J':"l'l-TJT-|fi.r'."iI'*1E'i
NEW H3 [HI

2*)

THE Tsuncum REGULATORY fiUTHORITY,V_ ~'

SF 1mnxA.(TRnI};.4 *_ * _»»A,

firflfld, aaFnaRJums.EmcnAvEV_ . *'"

new HELHI - 110 $39" ' '*9

E3? gr 1TS_CHA1HHEHg TflAI

PRADIP Efiiflfip ' ' *
~H%.A: :.; =,~ Sf HESPONDEMTS

'5? an: H msvxannas,%sEn1u3"c¢uN$sL a case FOR R1

»\
I51'

§"l:-

Ta:a;wfi:T*pETIT1¢m I§"?ILEfi UfiDER ARTICLEE
226 ans 2?? as ¢ug §flNETITUTION DF INDIA PRAYING
TU qunm£:¢HE fiECQHfl"TAR1FF ORDER GF Zfifié i.e.,
Tfihficflflfiflwifihflflfia '¢fiRaAncAsTING Ann CABLE:
S EP:VI§21E:£~',_-V [aSr';'J',"3C;»hT4V£3§~«  TAFLIFF DRDER 2004 [5 OF 2004)
IESUEB Ev E£_VIDE_hNHEx.D AND ETC.

 *v_fi lt;fim£E3H

A ,sfiQ~B.LAKxaNMA
'>$&En RBOUT 3% YEARS,
'aHU.l#9, VISHKELUCKY CEELE VIHED
awn cness, Amnnmnaan, CHAMARAJPET
ERNGRLDRE 560 01%

'3 N  VENDRK
'J!' ft}  I I.!Ea:nunun'r.':E I   f

I L"1"£-IN-EIEJHDI ENTERPRISES

' R3T flfilfi, END CHESS
.

.3

u
4

£1

””E.!’:

Fl

-3

.|’FkI’..1%’l3′. }»’II NI’-.G33uF’… MYSDRE ROAI3
EENGELGRE 26

L
J}:

5.’.-.3

_ ‘Efi YERE3{x.

— ‘-mm r

‘,’-11*

QAKEHMI HAE%SIFHA

uxo LATE N.RfiHAIAH

E5 YEHRE.

AYVHFPA CABLE NET WQRK
fifl.53, EFE EREN, Efifi Qfifififi
xm§TUREAmAGAR

MWBUEE Rana, EANGALDREVE6

Fl

2 MAHADEVA SID LATE sun3a1flHa

33 TEHRS, 1
mm.1fi2, EIRAN VIDEO ‘V
EST MAIM, PIFELAflE*¥E$T .
mvsnna RUAD, K.B.HAaAn
ERfiGELflRE E5 ~~ ” K
M fiflfiflfi’

Efi YEARS, _
swnALfi&fl%LLI;tflaLE
Amanfiaia TEMFLE’RBAfi{V-Wg
mvAuH3AaL£,gHv3oEEjnnaD
iEAm:ngnnE,5am_02§,

R*s;m<$*,;

“agafixfiisamhfs

sM§s;gTE%E,SE3THmnAM

_ ‘ARI CABLE
ynuiflhfifighfifififl, R%£HE¥EH%$AR

shxmnann, BANGALORE an

V %s:si3ii*3H Emu
‘5ffl_T.A.EALAKRISHNA

‘«}.5w THE cAaLE

*2ax§y

12TH URGES, END Mhlfl

‘~$mMPAms1naMNAsAn

Eb

EAEGELDEE 2?

EEIKENTH nurm M’? M

arm M.MAHJUHATHA SHETTY

£5 YERHE, SUCHETRA ahTELLITE
mu.2566A, 17TH n CRGSS

ERHRSHFNKERT IIEB ETEEE
EflNGRLDRE 70

a
1:.

VTVTuEfwfifiK

9

ID

iv-I
!…i

12

13

H HHRJSHKDMAR
:3 5’13 !*1i”!’-‘!U!*!IY35-.l=’P.1.; “-35 YEARS,
.”E:?~”.I [.”lJ’P F:.U’T’H’U’IK CABLE NETWORK

$31 KRfiTEERH?R CHEF EH

I’

U

MYEDRE Hahn, KEMGERI
Efifififibfififi 66

f

TGGEEH R 3/0 RRMAIHH 3″”

my mas, Hmsaxm jsuT’1sn?n1a2;s’ 9 ‘

MB.T§, 13? CRGSS, KG LAEUUT ~
JD RHED ERDEB, EENGAbQRE_2

.}m: 333 CHELQEEIEH __ _ x
3, ans CABLE HETWHRK “”
3RflvM%IM RQAfl.’y ‘*

R vxvamnfi RQHD2,”x

1~LnHE;aHwAfiiaI»i”‘ E”

MAHEfiH’$TaR«cABLE»NETwofiK

%1ax1, 2nn»MA;u*naan, ‘

VXJLEBNHEAR maven? 5

“L_hMAR&J?ET *
.. “$fi&9RE*?9x~–

$1Laxjsfi=s;a E”VEmKnTAPPA

– »-an \J”fl”k no’.

‘aw Lunnu, ‘y
WU,14f”B.S.CUUMICATION
2wfl”n§iN,_1ST CRQES,

’ems am 3.» AG Harman

–:HnMARAJrET

=3?-J%JI3fPLL0RE 15

14f”

5£’fiAvxxUMAR
*3fD K.PUTTE GOWDA

SD TEARE,

S.R.ERBLE NETWORK
mm.54, ENE uavoum

EEF PIZ1’£:’:!T,. BMQGALDRE 2’5

DELI? GILANI

EEG HRRTEES, 52 VEERE,
ECE flHELE NETWORK
BHLLBL HUTT LHYGUT

,\:;–II!—

1′?’

13

.

10

HUNI E11 PPLLI TY” COMP DE?!

199.15, EJEAR ‘1’?! “”-…1″.L”!-I.3l..”~.’GE OFFICE
L’l1IiAYW3IF’.I,. BAGALKOT

‘U’IJ.33..’:” V KUTIJALLIJCAR

Effiffi TTTEUFFHKE WUTHRLLEKER
5.3 mas,

:;.*.::.*m*rHR1 ENTERPRSIES
MUDHUL READ, JAM]’EI’IAN’DI
FIN 597 391 ak I»

sH1v.n. Pmmm 3
aye auanauauva ugnzamnawat’

nuts nu-

‘ » r

5:$’iS CABLE EIET ‘u’rf£’g35’¢}’5′.
$5-HIVPLJI EIRGLE f
I-M””I~§’IZI:-:., 53″?’ ‘L313’-

BH$H’_”‘P:.3P:.J JIEEp.§;1″k?t…¥r.a$:;fi;JI§§3:’riP.Tfi
E~;i,e’Jii “5:$r3mwm.g 31
BE AfiB_?flET_YhRAfifiETI 591 129

i:.e13a.x,;:iar;;i-Mr: , *’r’g’j;,; E144 L;g:Au:-1 -n1 STRI czar

“;1 fifiA??A GuR¢fifi&THAY¥A 31335513
‘7f,EUHUETHBYYK HIREMHTH
‘x3’fiTfiR $5555 NET wank

. – I
‘am vwnuq
“.”‘I-‘ I 5-H 3-VJ\¢’

” ‘{1a1a.r<:;iw.ra:;c-mi: fm_._:;'u1%:, HAGALKQT DISTRICT

'I.

F

finxsfima ézwéw H nnapuw

:22: ED ” I’~’£2″.&EyIL1]?~11’al?-I Si NET-T

‘«!’33iEfl]_7-L E-IANLYMAN TEMP LE

»v~::’t;z:i.;*Ef;-r:=.r~a:n.:=:13;=. ROAD

_”_v»._3_E:’Zt’g_L.?¥E£1I um um, EAGALKDT 131 STRICT

a-4 ;

E2

vé s xnmaxnnx

:5.-rm :-EHAEAEAMNA, 45 YEARS,
:~3%l3’JEH.°; $T;%R W NETWORK

.”‘¥’!J’-‘§~’..L’.’.!”.[ CIPJCI.-E, 4-!’.”E-.’ .31. CF.f..’iSS

!!’ElE1’Ci5kE!%}\G.F’LR, OLD ‘E-IUBLI
“L’IEi.:’.I 5%”: G25

E’lF¢N1}F’LflJMFLR EP1LF\C’f’IF\
ff.) EJ3kLJt|EHANI]F’.A ‘.F’..LT
45′ TEHRS,

– _..__ -4..

Nfififi MIDI” umi
DFAPPA HAHN.-IAN

5′ 3.1-

91,]
£311

HES DH%R&HAM CABLE NETWORK
MET KUEER.BAE; HHLIEAL RQAD

J-‘|a.T”E~1’}-‘I.E*§I[,. EELGFEUM III STRICT

mAMEER.M TIMAPUR

fiffi fififlTH?flfiJE¥h. 35 ?EhR3,

MN3 HIRA unana NETWORK , v_m
PLOT mD.E, SR1 EAR: flfiCADE_””*w:>b”
an Rflhfl, flANKESHEhRj’ ‘ ‘ V’ *
EELGEUM DIST =

H H SHANKARAFP37-_ .

3:9 xagaypa, 4a–$Eaas,’
M53 aoumwh FEATURE.’
I-‘.*;é.1T1..’~.=.’.h.’*..|”ES|.Ii”.1I-.}?.V_.11. F4.I’;L11..TL1..__. ‘
flHKAhE5HPUR*, ‘

-r1-an ..-us 1′: II.1 1-v-r o’.5’ii?.I!b’1′ v”|m- V ‘
rII”‘I.§Z.”.P’lL’|| LLL |=’ J KW-J. &’.r. I ‘ _ I

Rflfiifi-BEfiEflM”–:: _a_ 1″
Wflfl”flEEDUELA¢–E5’z nR5,m$
HES REM HIT? STAR CABLE umwwnnx

J45,fi24¥H_»Agc3n3s3’7TH’MA1N

EI’3?3GE, xmnnaafihng

T-EHHmafiaRE’3p=

“S’HflEQH 3!6afl”aRIKAHThlEH

it-.3-‘”

rm

” fifihfi

KI fl\’lfnI Lil’

.3H0HHA xumnn
_ ~WEQ E.KUMAR
§ q1 ?EAns,
.VMmJAmAnHR: vxnmo VISION
=flfl.145A, 16TH MAIN, END BLOCK

1~5i ‘ 7

H». 1.’ <
{'33 '

ERNGRLDRE 50

._It.'!'1*- 33-. $3,-.I'1;3 M A GUPTA

.ru.u'1 wng 4.1- 'E In nu.
I-J|I'J.::e,. 195T MHIN, 50 FEET ROAD
MUHEEEHWERR ELECK

"»_V4E¥.

’11’.

39 HHIFF&flH£WR K
!’T’:”,«-‘D 41!. K43-5*–.!!!’I’.3%I..1*..’-1!’, 35 ‘.’….D.RE,–.

Mrs 35 STAR VISIQN
wm.33. I ERIE, Efifi C3353
NE mmw unvouw
Eflfififififififififii iii 3T’GE
BANGALORE 35

39 T NRGARAJ :’M
axe cwnnnnAwAnAvAmAa_

35 $3335, k_«

TIEUHALH VIflE0.NETWGRE.V ,» x W
wm.4?5, §TH cne$fi;*1Iun’s$As£*. ‘ ”
axnxmmsaa ? ‘ ‘ T’
gawanauas as

r- 1:»:

ago QATE HARHY$NK_EED%Y’aV
vmzs, »
wHwv*3EsHmAn3–cAELE’fiET?DRx
__:a;r..*;n’–.;’.7;’J”.

_ woRLfl_v swam “”

*flfi.iE?, :€?aifiAIu, 4TH mamas
asx 1:3 STAGE, 1:: PHASE
fiANQALDEE 556 GEE
“g’ ‘ … PETITIDNER3
%mgs»v1swAmAmH ASSDCIATES, Anvsa

THE’ J.”II:=i.’£CI!I! 01″‘ 1L\l1’|..T_i_-

*’ RE?RE3ENTED BY ITS SECRETARY
.;:#:F!jF’}§P1TI’:9bJ $1..”-.33 ERD.l1.D’:..fi.E’I’I!*L= MIHISTFY
mnswmv awmvnm
93$ Qfihfifi

2 THE TELESGH fiEGfi”TG’? ‘UT”fifiITf
my xmnxa qwnnxa A-2×14,

fihfflfiflflflfi ENCDHVE.

Jo’

E~.’cE5af DELHI 11′? 029
HEPREEEHTEB BY ITS CH£InMEN

TRMIp SR1 PREDIP HAJJAL

3 SUN TE NETWQRK LIMITED
Efiflffififi, anfi FLfifiR
Anna EALAI TEYNAMPET
1;’!-amt-1;tr.1 600 102′ ;
‘FLEPLREE«’EbJTED B’! ITS ctr’-mI’m.mNI,
vuawfinvnmmw 2 s«n? =_A.’-‘*$_’x~
V _ V_… RESPDHDEHTs*,
i3? 331 N DEVHADABS{ SENIOR CGUNSfiL”& CGSfl FDR R1
any RE, 33: Pfikflfififlffi Q: My: 1$M3ERS”iflC, AQYS
FUR ma: * ‘ * i” *

Taia wRIT_PETIT1UN”1a,?;uEn UNDER ARTICLES
225 fififi EE? a€”7HE.E§fisw:%3$xwm_mF Iwnza FRA¥ING
Tfl DIRECT THE R2,”TEhECfiH:HEEflLATORY AUTHURITY OF
INDIA tTH&IJ TQ”TfiEE iHEEBIRTE?RfiTIGfi EEEJNET THE
R3 via 13 Q? THEgTRRI.fiET,_@997 TD canyon» warn

THE _-=,cfiER6E3«_»x ,$13uuATEn uunsn THE
TELEfififiHfimfCETIGHFx°.i3RQflDCASTING AND CABLE

afinvxfifissf, TARIFF «–QhnE3, 2094, so EAR AS
_ *:ig,;n.:$–cegcEnmELi’Aflp arc;

“i9ETIT}flJ$ EQMIHE 9” F9 HEARIQG THE»
I

. .3:

HflY,_THE EUURFbMRflE THE FULLOWING

all

0 R D E R

“iipTfl@””patitianera in. all these petitions

i’at§’é@id to be carrying on the activities of

i”+_ dfihla natwurk, pxaviding aarvima to tha cable

“Aaubamribera of vazimua television channels.

Tha patiticnara &E% said ta h¢.e _htained

certificata isauad fig fine fiiréfiférate cf

,\§K’.-‘1)?-5’

1-‘1

Influatrias nf Guvarnmant nf Karnataka, far
carrying an tha activitiea of cable gétfigrk in
different ylacaa as ifldiCfit§fiLt1ifi “\fihG
ragpeativa patiticna. ‘ n V
E. The first,’ rfiB#dndantt£iiia;;iithe
Inioxmatiun and Brfiéfitafitifigifiitiétny, Union
csf Inrciia. tésjvfilate the

tgiecmnmunicatiafijfiaxfiicéaianfi to protect the

1′?

an. gm

-5 W

‘.5.

:.. -I. .1. 5′ ix * V’

-sat aitaazvica ytaviaaxs and cansumers at

.H

telefigmfltfiettotitanfi” tat promote and ensure
G£dQri§ttgfiQWfi§” Ufj talaccm sector and tar

mattéra’mwfifie¢tafi”thetewith has enacted an Act

éfcailafl’-jhé Taiaaam Regulatory Authority of

_ i-1

fl§ia<Rmt 199?. Ugdgt Bectiqn 3 of the act,

– m Ragu1*tary fiuttflrit” at India

g1:5;;a.-maria;-.r:er natarmaza to as “T’1′”!fi.3′;* for short]

inaaif L:-za-an Iaatahlishe-:1 fm: fulfilling the

5ehjamta mfi the Act. The said Authority is

baatmwsd with the powers of fixing the tariffs

is

in maapsant caf such sarvices through cable

natwmrk .

.3. “ma <;r:.e.va=.n-:35 mi *.;'..e-;…..1::_.;etf.Lr:–.*..-;-.,.~.-=.U:.=:i, –,i…_

thaasa pea«1':j.t::L«:::ns -are ho:-ir»feavaJ: tjaei'7c,»'xi: ::aa.g;'a.1::iHi:-::'fh-:3. if

SUN T.V.Hett-wrk L;i~trs;i,_.1:eac1"".§t'iL*l
Channals rmnvezzl:infi'VL'L"'.:.i;1'zeVVir "-c£@a;;n-:;§,.aVVV to pay
ahannais and the TRAI
in tllaf; ;ega.1:;1…j j'- petitioners

'.

.-Sari L qua5t3.:.an——~the seaenzi. tarlffi

: 1:: . ”

are ‘
caa:z.’1e.::_V::i:f;”‘:VEE3Ii’iI1;’. Li§é;t_ék:i’ 0313.260: in the first
§;:a:ti.t5.}:$;€7-;».V certain of the patiticns,

eaiJ,,_j§a«2,r had been questicaned. but

La=1r.;_ flags been. :’-:.caught thereafter to

‘£3173 cffixztfila

t_:1_r;~a aubrtmquant tariff order. The

1,,’ , 3
F
F
F!’

ult’i.-méstelgr is that the tariff fixed by the

.. fE’1″d§sI under the said tariff order is not

au&=t:.a:i.x1ab1e and th-aref-are, the same requires

to 1m quashed by thim Court. The further

115

prayers are aim made by the petitioners in

this regard.

“fihe zewective r.eapr.1.”;=.*’-.:.%=__*;t.5″–..V*L”;’.=..:’é.I ”

Sun Th’ Network have fi;le;i.. $aaf.1:a.i:9.¢:;i:–a =o1}jAe;ztioi1.. 4]

atatatmantw .. Ins-:fVa’1′.’.__.as raayficyxmfiiéni.-ér

rmtw-ark, they hava’VL4L’*$.%iuqVht their

actiwn in -r::r3;t1~;r_afi:ti1E1-g 1-ti;ua=.__’»s§éz«:i,c1 channelna to pay

c_;mnai5 “”:Lr;”‘v-fiafhizrh it is being

them’-V..t1-%»é.:i;_ the TRAI is the
g the tariff and. after

f::.»l1,v¢”.4:}’»;s:i_rLr_.:r- Vtfie: ‘ .pr:oc:e-clure it haw fixed the

“t:’-.£uf.~iff ‘-»-s-a1V_i1′:’i.’}.”:l”:. ia=.=.. chargeable by the TV Network

Pr ”

§Il

£1251 ‘::i”us,=:v:-:£:.=ra.,- times: said nude: r.:.’:.n’r’nc:=1; be callad

n.”‘*«:3’u»:sFs’v:r:’i-tan. They Erma awe centre mad tuat

tI:1;’ei~;_é”iatitic:sr1e:rs harm alternate rameady in this

rwirarfl evnern if they -are aggrieved.

Si. Insofar an the counter affidavit; filed

by the ‘IPA.., bgfigze adveztinu to the

7*}?

3′ §”””

corractnass vii:-J2 cttharwiaa :::fi the: tariff fixed
by the TW and the nature caf thé. _7pcwer
av:.ai.J,a:=.a.hl»B to the TPJJLI for fixing_;vm1¥:é1;…’__:’i§§:;_f;£iAff,

.L¢|r’€fi.’I”

th%” “”*=”% ce.t:&gnrical 1′” ate”-.t.e.;i…,th.V=r;t’–.V’t1=.e E-‘–.,1;i”F.:._

gmtitj.-rang are not :i;a.ir:1tT-§;.:?;ria»::$l§:n’—. 5:L:yi#2s-;aj :a.i1 _f

affeativa alternate’ .1;emerA-ti’;-(“$1.3 13:’-1:: 1:1,:ua
patitinnara by way n f=.,’a9::_vap;$a-a.J;:T’t§o :i5TD5.Fl.T under

Ema–atitan 1¢3f,.?i..:z'{;..’,.?§ ‘I:%~. s:::or:@osit:’Lon

of tha A3._:Ijga1.la1:.eav:’f1′–ri;i§u§:;ai’~v,i’EéV».’jaiso indicated toj

state: H “”p’:;esid%d aver by 9-.
.a:e’t hie S111? rams Court
1 _:i._:r:.Q.’ic!.~3Lta’=1 it is an effective
aif: :.=V:_.Lti:’m.t:’~r:i».. é ‘

..z:°n.r..1′..§:r haazd, 1.3.1.13 greapective learned

nar;t’e;-rfifthec rival rzantanticzma, I am of the View

.. tifit since the questimn with zzagard to the

V:EL:l.t9.32’I”.L-Etfiil reu1ac1y being availablna has been

raiaeau:;’L 12:3,’ thea rnaeaapondanta, it is necessary to

a-.’,,~r=.$.1’…L:a’«:-ax: this aE,*–_::u’-=u::!t :2. 1!; a autsat, since the

a’ ‘{‘G”””‘

13

queatian cf gcing into the merits nf the case
would mat arise if the petitionera afié to be

nan-auitad an that ground.

wn In thiw :agagg,__g2″p§:uaé1 M§£,Ith§,:

Sectian 14[A](Ej.9m£ Eng’ THfii; ficfiE wofild
indicate that the RC§fit;al2″G@Vérfiment GI a

State Governmefit or ; lgmfi1_autharity at any

.qrieved.by’an; diz&¢;ign, dggisian

grasp

G3
4″:

31′
.’__r A
0
1!’?

E

O’Ti9 VhM¥fiQ .kfu.9ih

V- -_ V’_’- .L–, — ..

‘_ ?11T.LI.’.0.I.’.LLy {I1 3″

i

.1

prafar

F

appeal %¢;thfi AfifieI1htfi Tribunal. Therefiore,
¢mnsi$éfi;ng Mthfit_ in? nm uncertain terms the

prfiviaium.pr¢via§$ for any aggrieved person to

4;&pyrm$an;thaxAg§ellate Autharity, there is :1

V ‘ an -. v I
§XyY;E;Qfl mama E¢r such ¢pgeal= Euth rggand

* «tn thQ flfifl5titutiflh of thé Appallafié Tri”unal,

“athfi-afime uanatitutea cf three memhars and the

Vmu, Chéirman of the aame would be a retired Judge

— mf tha Hmnfhle Suprame Court and very senior

parsmna constitute the mambers Gf the

a Therefara; _n afifiective

Apgellata Tribunal

fla

1’3′

alternata ramafly is availabla and in any
event, the fixing af taxiff is a mattét which

is rgquirad to ha cnnsidered by thagffifii find

thaz%aft%:, tfie apprepziate Hppglia

‘T;;hun§1_

which is the apprapriata aufihdri%yatE;¢6§siéa£_i

as tn whether the flame haé bee; fixhd HE fie:
tha pzmviaimna aonfainsd in tfie:;Act after
taking mate ‘éfT.a1i ,mfitt¢r§ anfi “this being

t&chnicai_ in _nafiu:é::wnfi§flQ a@propriately be

~ansi£e:a%HVby*Ath£ éygellate Tribunal: “5

{I}!

aw-hr % View that it would ‘:3
&p§fia§fifltQ fQfi\_thfl’ patitimnana to appraach

th£, Hgfiaiiatéw “Tribunal under the said

gyugviainfisg ainaa tha grievanca made in these

<3

p§CL:*gna c%§nat he resmlved in a writ

, @@

V

' ga.

u=
E-

“i”‘..I.”.’§

1-~;_’.’,. ”

1..-

_’ 1,. <

E. Thaxafora, without going into the

— merits cf tha rival ccntantiana, tha patiticns

are diapmaed mf, reserving libenty tn the

petitieuQr_ ta aypgaaah the Appellate Tribunal

,I _’k-III-…

if the grievance atill aubsiats.

All

cmntentiwne wf all the paxtiea aravlfift cyan

ta be urged befare the Aypallate :ri5ufi§i3W.

with tha ahave ohsérvgtiafls; thé5p§titiqa_j

atanfla disposed of,’ Na drdsr as tp casts;