1 W.P.26554-«S5/O9
N THE HIGH COURT OF KARNATAKA, BANGALDRE' ~
DATED TI-HS THE 08"' {DAY OF OCTDDER 2059 T A A
BEFORE
THE HONBLE MFLJUSTICE H.N.:§a4AGAw1OH'ANV"DA;3;'"
WRTT PETITEON Nos: 265'-é+<;;2a555/2voD9TGMT;T{EiBT~--~
BETWEEN: A' A A
1 DTNANDINI _
AGED ABOUT 38 YEARS: V . A
w/«:3 SR1 K S CHAND:RA--ShfE.K»'\E%,_
2 SREKANTHE,
AGED AgBOL3'T 3-2YEAR;s_ ~-- '- A
sro LATE,,sRTDEvs A
BOTH RESTDI N«Q4VA1';Nd;TV13_, --
GR<:)UND F-'LOQjR, 4T?"rT4A'i'N, '
CRAMARAJPET; BANE:-.AL0'RE --- 560 018.
A _ Q 2 PETITIONERS
(By SUNANDARAMAR, Adv., 3.
"Sr§.T"vYU{3AN1'3b§AF%,AdV;';)
AAf\'£I):"'A'.,._1 A
-----------u
D 1 A"ST.fA»TE' GE: KARNATAKA
VESBHANA SOUDHA
DTBANSALGRE ---- 560 001
REPRESENTED BY rrs SECRETARY
'THE MANAGWG DIRECTOR
BESCOM, CORPORATE OFF-"ICE
K F? CWCLE, BANGALORE ---- 560 001.
wk
3 W.P.2655§¥'S-S599
17.06.2006
, the Condltions of Supply of Electricity orl«’%§ist::b;ifi$n{ Al
Licensees in the State of Karnataka, gtii锑peliti;>nefé{‘:§4:a_\Qé”lib
aptzroach the 3″ resfifmdent for instzallationliicvf élésl§ri’cal
and new electrical connection. Thére:VL:’l$,_x}c évidenngll qn”‘r{é¢bra”jto
Show the petitioners have ?*FDroacE’w;Ac’iL’v-_t?1aLA. 3″.’ “respon~::§ent in
compliance sf the ¥\lotificatil>fi* V;;’flefar’r$ff–.’t’¢.; Therefore, the
petitioners are not enfitlgfd fc;r”xév:’.lt::’-inf prayed far in
these writ pefitihgnéli, 2 are at liberty to
approach the” _:§>:ro;:”;:?arVV’application in terms of
the Notifical ien._lf.sjuch an application £5 filed by
the pe%ltione%$,.VV_tfian shall consicfer the same in
accordance. vgith lléwli ‘A§cofdin§§y, these writ petitions are hereby
Sd/~.;l
JUDGE