IN THE HIGH COURT OE KARNATAKA AT DATED THIS THE 29m DAY OE OCTQ.EEE., 250?' T4 A BEFORE' THE HON'B3;.E MR. 1UsT:£:E-EN.*NAGAMQHANA DAS A E W.P.No.2,5Q96-1.03,32'QO9(€§M§KEB) BETWEEN: 3, M.NANyU1\rDJ'A.EEA _ _ AGED ABQ.UT'-S5 . S/O LATE Nfi;Nf.BYRAEPA"--A.'.'jvvA. " R/A N<3';32;'3,5§?" ' v.v.NAGA_E,VAEA1§rEHAEUEA-- I BANGALORE--56() (}6}.. - 2. EALAKR:.sHNAVIfJA1~I_3:U' AGED" ABOUT EQYEAES " _ S/C)"SR:--.EAMANA1DU'*" ":5, 'Smf; }AE'1"AEA_1:sHM1 'BAIAKRISHNA NAIDU AGED A~BQiE.?1' 38 YEARS ,EQ'1"I%i A;§'<E R/A NOJ2 TO 37, ~ }9""""..CROSS, 24'1"" MAIN, 5 PHASE,' ].P.N'AGAR .§3AN'GAfI.ORE--560 0'78. . .PETITIONERS (By Sri.V.V§SVVANATH, ADV.) d\x-/'~« AND: 1 _ THE MANAGING DIRECTOR THE BANGALORE ELECTRICITY SUPPLY COMPANY LIMITED, K_R.CIRCLE, BANGALORE-560 003. I 2. THE ASST. EXECIJTIVE ENc;mé_:ER (E). _ s--~5 SUB~DI\/ISION .. BESCOM, 15110 LAYOUT BRANCH BANGALOR_Ew56O 078. ' " --. 'A t " . __I¥.:ESPONDENTS These v'.Vatr ;1t'jjetitiotiso._:fi1e'§i finder Articles 226 & 227 of the Constitution of IvndiaA"p_ria"e}riVir1'g" to quash the endorsement dated 17.O8_.2009Lis.suedV the Second respondent. " These petAiVt'io.z.as coming on for preliminary hearing B group daj'r,:'the"eourt made the following; ORDER
Pvetittooer claiming to be the owner of Sy.No.32./3
Ameeuasufinsg 1 Acre S 31% guntas of Vasantapura Village, Bangaiore
OLV”
1,;
South Taluk now within the jurisdiction of Bruhath. fiangalore
Mahanagara Palike obtained power connection’
Subsequently, the respondents received.cornplaints~iI.stating&. that’
petitioner has obtained the power connection _-vproducing’–fakeVV
and fraudulent documents. Consequently, the respondents issued
a notice to the petitionieirjas to Vtiieppowepr connection should
not be disconnected. In issued by the
respondents. and also produced
certain” providing an opportunity to the
petitioner, the have. now passed the impugned order
to disconne'(.t._,ithepowerl supply to the petitioner. Learned
V’ «cgoVL1:1se’l’i £’or*._the petitioner submits that all the documents
._ lifoducedi’ the etitioner are not considered b the res ondents;
I? . ._ Y P Y P
further”, the petitioner requests for providing one more
” iiaopportunity to produce additional documents. In the
idircurristarices, one more opportunity is to be provided to the
petitioner. For the reasons stated above, the following:
d_ \/fxxx,
Mfi<% "big
iii)
iv)
ORDER
Writ petitions are hereby allowed.
The impugned order dated 17.8.2089
Annexure~K is hereby set–aside.
The matter is remitted tothe psecond4ir’es.pondent for ‘
fresh disposal in aecordaneeiflrith lain-v_aiter proirlidiingu
an opportunity to tEie._petitione’r, e
The petitioner to t.he«.additional documents
~ –.pA.Aé;1d loihjections if é’i’i;y;’%}vithin two weeks from the
«. date :_reee«ipt”of..::opy of this order.
‘1″.’_he’ respondents shall not disconnect power supply
“to the property of the petitioner till an appropriate
‘w . __ order is passed.
Sdl:
I115.’-39