A' EH!
9 1 0
* I
IN THE HT5H'CGURT SF KRRNATRKA HT ERNGRLORE.
mamas: wuzs was 1?" nay QF Mnncflr 2603.
: BEFGRE :
Imm HflN'ELE MR.JUSTIQE N.K. PATEL M "5Vi
wax? PETITION Na.134§4 03 2007 {GMrKE§)ff nR
amwwsm: *
MES HEEACHAND JE?HA HERE 2 iljv
A PARTHERSHEF FIRM DEL? REGISTERED; "
RE?REflENTE3 av ITS PARTMER " =
SR3 3EE?AX DHRUVE
!*iG.f3l,f?',, I"1FzixE.:IKARJUI'1Px I.a.Pu'§iE _
aasavammn LANE, aAmsALo2g~2.,~"-}*
'*.;§;.EETIrxoNER
(Hy 3RI.M,sHzvn£R3xAs&g:gH#0CA§g§;
NIB:
1.. E~€.=o.NP-.!.'S;I?=fG :5: ?.<:'5;»:.'rt;s.z:. _ "
553:0 ;' V »j;"%_ K_'x
GhfiVER? aHAvaH'gf,'»_'
aANGAyQRs,*v " V »
AS8§STéfiT axmauwxvm ENGINEER
~_ Q_; E 15.35 sfia~a£vI3xaN
'3ESCflfig Hmkgo, J.M.CMPhEK
,'2"*~5a@cag«K;a.3.LaNE,
'~NA&AHkTHEET*£aQSS, aaNGALQaE--2.
V 3 a x"15'ws BUB~DIVI31ON,
, » EESC0Mg'NO.1B, a.M.caMELEX
" 5*1..::oz=L, rc.A.s.1.ANE:,
'--_M&GER&THPET amass, BAN%ALQRE--2.
"= {L sax P.NAGAKUMAR
" ~'Ai3EE3 3§.E~{3UT '33 YEEEHS
F'.ElEIDENG NE' NC*.31
Mfiahbffif-'sR3UNR }.sFrJ€E1, BAEAVMWA IA!'-§E,.
E(.E"4..SEZ'E"Z"3' BET, E»1U£fiA1.sJ'§{E-3.
. RESPONDENTS .
:9
53
no
(33 SRI.N.K.GUPTHA, ADVQCATE FGR R.1 T0 R.3.
$RI.B.S.RBGHUPRASAfl, fiUVGCATE FQR R.4.}
‘tit?
This sum: ?et:i.tic:m. :13: filed under A,eri¢.i__e§;~ “‘
226 and 2?? mi tha canatitutiwn af India, prayi§g’2,.
ta direct. the raapnndent~authorities to’=;e3toreT
electxicity supply by in3tal;;ng ifidagendent
aléctricai matar ta the shop basting no,31f?; in’ 1
the $131118 <;_x;z';' the gaetitimmr firm a~t…T'th«-3 Accstfftf
the gatitionar which includas _tha déposit ,+g
inciéental mhargea and etc,£.fl
Thia writ Eetitinn camifig an fdf.§réii$inary
hearing in 'B' Group this day,jthe»Court»mada the
f¢liaw1ng: 3': «' =_ "a
Thaj fi$ti&i¢néf fié§king:MéV diractian tn the
ra3§andafit5 tfi cfii$i§a§Vfiis rapresentatian dated
1.1.oa.2;3o':,"'v.ri::e._;.n:s~::x'uEe ~ E, submitted tea the
;"agccnfi'ar§$Q§ndafit'«far restmratiqn and $upPlY' 95
e;e¢£rici§@*:t§',the Shep bearing 39.313? at the
7V_ cost uf thafgéfiiticnez, which include the deposit
T . gins 2 in¢;défital chargea, has prasented the
"~1nstant whit Petition.
Vӣ{ I have haand tha learned Caunsal far the
p&titimnar and the laarnad Caunsal far thé
A””re3p¢ndent3.
:3:
3. after hearing both aides, and after
garusal af the material an xacard, it amargas
that, the patitianer has submitted f§V
rapraaentation as early as an 11.G4y2fiG7{ff,
requesting reconnectian cf RR fio.WlLG 1§§€3,’$h§
said requeat has not been conéidergdg me: th¢*7
aiactricity supply has baan :ast$ra&3 It i; faunflj’V
that, tha patiticner ia ba§Sy_ afi6u_wi;1;flg “td
dagasit tha cast and Aincidantélu &hargé§*-mn¢ the
grounfi that, earlier, tfi¢ 3hc§§fia$”§£§$a¢, it was
met functioning, *§uw:r” was “fiisvfinnécted, now,
after makin§”:§hcv$%infi»§f t§&*3fiup, he wants the
rastaratién ‘: u£ fgfihe *. aiéctricity ta tha
installatiah”¢§aarin§?_R&EiNa.WILG 14663. Keeping
the reqfiefifi qr £he_g§titicner in abeyance without
taking any defiisian within the reasanable time is
not _jQ$£ifiabl§ “in law; Ta meet the enaa qr
w’jgsticé, ,it- fibula be apprayriata ta issue 3
‘”5Ifiif%¢tiQ$-,ia tha raspondantfi to cansidar tha
féfifiafiafitation of the gatitianer dates
R*1;:Q€.2GGT, Vida hnnexure-E, it will safeguard
“A,tfie .interest af the petitimne: as ‘wall as the
V stand taken by’ 131% IGSQGIE 2% £3 1 ta 3.
________…_…..—-no
II
¢h
4. Therafore, without expressing any opini¢n
on the marits af tha mattar, the instant $%ig *
Patitian stands flisposed of with a fiira¢§ian tfi”w”
tha raapamdents tn cansidar tha~rapres§nta£i¢nVuf 1
tha petitioner dated 11.$d:E0§§;( :an@._ ;a$e ‘=
apgrcgziate decision in éfifigt fiogpl§§a¢§ “with
tha graviaians of _ $upp;gf ;o§a, ‘”wfii¢fi§ is
agplicabla ta Eha fa:t;”gfi t§%u¢§§§_gmd dispcsa
af tha mattax as axpad§t}a#§éy é§ ;§b§3ibla, at
any rate withi§ @fl§¢gipd_5£ §§§$£”r§§ weeks from
the date mf §§c§i§£ mi 35% éfipy§éf this flrder, if
mat al:e§fi§”¢mfi3id$§éd a$d ¢i$§oaed ef.
flrderédéaccfirdifigifgé
Sid In
V ‘: V*xsN:i£,o§g2d$a. giiéigfla