IN THE HIGH COURT OF KARNATAKA cmourr .
AT GULBARGA
DATED THIS THE 13'"! DAY 01? %
PRESENT %
'I'IriZE HONBLE MR. JUSTICE K.siaEDHAa M
THE HONBLE MR. J:1s'rIc1-; cgowm
W.P. N0; 2§3é;f%§%[:*.2()0;t3'."{:G:!srI:{:('3 f}2a. fKetsHrmiANnA GUPTA, ADV.)
. . . Petitiancr.
"'V'asanthime,
3911.. Q!' th Ran,
_ :"Resid'fi3g"a:t
Respondent
E].
Tlfis Wflt Petitiml is filed under Articles 226 ~ H
the Constitution of india, praying to call for the
mcotds reiating to Anncxurc ‘D’ dated 20.10.2005__w$se;d-it: ‘ V
Compiaint No.75/2003 on the file of
Disputes Redressal Forum, Bids: and -.”(}–‘.__”da7$g:d I «
28.11.2005 made in Appeal No.1839/200.5 £:i1A~’£11c’fi1’€_.0f’
Karnataka State Consumer Disputes. Redmgsal Commission,
Bangalore; etc. V
This writ petition coining –this. § day,
1HAR mo J, made the
m…..W..»~….o
The writ petit1’c§xi ;iv§ of the State
Consumer Form 1839/2005. The
relevant provisviiqIi<s4'_ of Protcction Act,
1986 are extractcd_ hcr£:uI1d 61:4
"2«1(b)=f AA «the records and pass
%.appmpriatc~,oIj<ia.fis in any consumsr dispute which
is or has been decided by any State
Coin1I§i_ssii2:i*~V.,whg=.:i'e it appears to the National
Comngxission' ' area: such State Commission has
exerciéied 3 jurisdiction mt vested in it by law, or
to exercise a jurisdictiaon so vmed, or
' W H K V' * in the exercise of its jurisdiction i-lkgally
% or irregularity."