High Court Karnataka High Court

Satish Prabhu S/O Late G. … vs The Assitant Executive … on 20 January, 2009

Karnataka High Court
Satish Prabhu S/O Late G. … vs The Assitant Executive … on 20 January, 2009
Author: N.K.Patil
EN HE BIG}! CGLERT C2? PLAPJ-ZATA}€l.:¢X AT BA}éGALQF£ "é§.P.N{}, }'.5i}3 *1}? EQQE3

E
_E_

IN 3'}-iE HIGH 6993??' SF KARMA }"A1-(A AT BANGAi.ORE '  

mama was THE 2011-: 2:33.? or JABKKEARY. 2§§'¥§ - u

sssoas  k
we :~io:~rs:.s 5:2. Jusrimaixpa 1?; _  " 7  A

E sarzsara PR.£aB§«~§U 3:9 Lang 8. susaea-'a¥A..?RABHu. _ .2
AeEm.aoL;"55m='EARs,  =   
:?3*R€}PR.£E'If}R§SRP€.'>L\"!';i3E'3'?S ._   
:¢e::3s;a, 935 CHANNA?PA§NBL__E:Z%"E~;5\TE  
3A.uEP:a2.\zA, KAMRKSHEPALX'-AV 5 2   _
B?&%GALQRE--5$é}C.*?9   -_ v_ 

    ,..';%"r:"r:o:x:ER

{By 853. M Eaaps'-*9; :Q$£3{;9%'".é§§=s.cé<:.§;Ié"   V

ANS :

'E 'ME ASSé:3_'§'Af*éT E}{E';C§J'?§'€E"EN§3§NEER{E%.ECL)
N32, SL§_B--D§¥§SéQ?4,"8 E3C€§$g§ '
'w'%a'fi'a'A%~éPxfi§&E€. . A n 
§3a'§[§4§C%#sL0R'£--E_25®T§$'

rah

 $3313: HT 5 "'§$ELE%éCE)
A V azacczm. w*;.-?$:' :3u2:s:c:«:
» V '~*£:@;~.¢az'=4A9 mesa PRAYENG ':0 sssuz A 2%? :2? ?»4A?~.§BAM%JS TQ
 - - ms; 321:9 cemsgaea {}B.3E'£.'.E'%Q!'-$8 Hugs 3*: "mg PE'H"f%%--éER A»? PER
 _V ._g%»:x;--§ mass '59 was 81...§%'¥l5.BLE ':..a.Qw:r4s;

13% '§'}% 3423633 C€f§?[§:?X§ {$13 §<;.%R3'EA°§'A.}§é'-g. ACE' B;'«'.}é{}Aé-533E.  273533 {BF 2539153'

%?«.:'.P.E'«EG. 1'?93of2i}39' . 1  



E3'? T}§}:"Z }§§(lrE-Z €:'{}URT (BF E«'Z.?~";R':'-§PJ3"P».§¢.'..--='a fig'? EJ~*~£*§GAL{3F'..E-. '$3 1'.?93 GI' 2{}€3'3
-7'-
:OR3ER.:'

The pet%t%or:&r £31 this pefiéian has mught fesfia

éirectéon, éiracfing the fkst raspandent to   

objections fiied hy the gsetiiiener Vida A;*3ne3t$;_d 3   > 

6.'s.2G%9 and to pafis siiitabie ordéfs,  i:i#fe§§és§:v.:L§§f

gusfiae and equity.
2. The 1:-etiiiciner is 3 CGfiSi%§¥1€§:f agjd '  was
suppiied to him théugii '£§1 %;~:.it1':~3ft.:3;.§&;f:.i'§&:2?':v': {fearing RR N6.

N2? 1628 and heffiias erjsjbjéifig  and paying

necessary 'ni%fs_ :-ss_«.a_fit3.Vw%1én«.vvfhe demand has been made

by respanAée5f§t3. \:'#§§é%j"  ":stc3ec% thus, the} Vigfiance

_Sc;uad_;:if the .'rés.;§;d::*§d'e r:'sts-aempany has insfiecied the

  peétioner an 19.12.2608 2:36

 _ V di§ c;afi.neé€é3"."}j£?jé p5wer suppiy, on the grcmnd that

 4§.'1 €§fii§%".;*f:';&if  cammétted fhe theft of elewmtricity and

'  v4A_':'éfg§£s§é§€ad five case agaifisi the pefiiiwbrzer and er: film basis

  fife repsrt submitteci by tha Vigiiance Squad :34' the

V '-.__ s%i%pendents~Cc;npar3y?  ) jur%sdic?i0r':ai sompefézfit

 

/

 TEE E-§E{§}:"§ C'{':¥.lR'§' O? }=i,?sR}<3AT..53KA. A? BANG.='3.§JC}RE '%J_E',E~§C}. 1'39} (:3? 25339

 



 "IRE  CCEURT {E23 EIJER}-§AT.él<lA AT BA.?~§C'zA1JC.'-17é.E., %=',§'_E*%Q. E"-H33 {E37 i.'.{3(!£?
W4-
5.1.208Q and appropriate davciaien wiii be taken, as

pmvided under the reievant ;3mvis§(3r":~s 35' the Canditiens

of Supgfiy af Eiectrécity sf Distributénn Licemeea 

Sfiate af Karmataka, as expadiiiausiy as   

faaaenabie time that may be fiaced by fhis. "  

%em"ne§ {mange} appearing far resfia__niieAhts 

that, E? petiti-she! wants the  
restored to his instaiiatiosygje n§1é§_«VV:$T'§I"va§;:te~d'fV¢i (i§fl¢:;Ef3*{3S§'¥E

s2s.2,39m@;~ (Rupeas Twgg£3352:-esk2fh;g~:y%*rhsusand oniy),

subjeat t<§V't$£it"€,%.§f:&f:§e A:§?3§f  is be taker; by the

re3p<3nde:§v§*€$VV: 'éri  thé cmjextéiarzs flied by

petfifianfgr; _

   §"? e:' zrrgmtra, $333396 munsei appaaring far

fiéf:E{_i<:*;-zIri:_a§*  fiat, 'tha gubmmim mania 53: iéarnezd

V munséi 3p}§e3%%ng for respanéefits may be piaiéed an

 §§%§éi"fi..gafl"'the instant writ petéiicfi may ha di~spc:s;efi af.

 "?. Er': {he fight es? the subnfissiens made by ieamed

  '4"s;:;.§a'.%':'r*:se% appearing ffli' bat parties, as stated aaupra,

 

 Efiéfi §%§€}}£ €'{'i=URT 5}?' §§F§R.}3AT}§3'§.A AT 3A3*¥{}A§..{}RE 'J;-'}{'.}§€3'. 1'??? C'? 3','=Lli}§Z'



 TEEE KGB C£*URT Q?  AT BAI'\EGALC32.E. 'J*i.P.I'3CIé, 17393 {E7 
-5-

wéihout exprfising 3:131 opinion on the merfis af the 
'ihe writ petition fé%e_é by paiifioher stands    _
the feiiéwing fiireciéens:    L. T
(:3 The first respondent :[;s%[dsre¢m
cénséderl the ebjé:.§%§<;fisV"fi¥é6 
Vidé Annexmfe-F daigti  d..§5~.~':mse
of fiwe s3:v*z'2"«'t-.'&-.,V  _ réasonabie
GPpf;5@§§§T¥    érg strici

c:'d§~;§;;:3¥§%:*'z<i$.e2.fif.jf§%§;'e. V;'§3e':i.%fa:.'3i' provésiens ef the '
%%%%   Sgppiyi cf Eiectricéfy of
   in the fitate af
 _ ;<s;1n%atakaa%%%%gé§a with sectian 126 af the
 :  §%a§tri§f%§§'"}5sci, 2083, as expedétiousiy 33

 v f"~«;:§;'eé$é§ie, 3% any rate, wifhifi 3 pericd ef eight

 wéekg frmm the date of receipt of 3 Gem éf

V  ifiis crder:

   The pefitiener hereén i$ directed ta depcmfi 3

sum sf Rs.2,39,3GG!-= {Rimees Vwe Lakhg

 

2'?'-E  E-§}€3§~§ {,'€}¥.?R"§ {DP KARI'\E,.¥§§X:¥lA .53'? §3«;%}E'~§.%§:C}§£ '§§§'.E'E{3. 37%} 552-7 2%?

 



    - 

EM 3% §fiG§-E SGLTRT C}? K:~1R:~£;’e.’:’A”§;.~’=. 5?!’ E§§3’~§G:.%LO?.E. ‘E-‘.E’.E\E£1*. 2′;-‘§3 3134}?

‘?hErty fiwousand miy} befcsre the first

respanéant am if such demsit £5 made’.-§3__y

fhe petitéaner, %he first respondent is .4 V.

is restere ihe eéectricity sisppiy Z ‘

‘$19 pet%%:iar’:er’s insf2i%a?{i5§’*: > i’:2*eaé’«i_T;**sgs” . V’ _

3&2? 1628.

(25) The said da;5ns§t’_V’Vfi~’§ Véi§i3VV’ b3;%%g§]g{§tso%nerk%k is
subfiect £0 :”-i§’fi;=§A:”‘fi-;»e<:is%<A:Az:3VA ta bra
ta ken 'i:e§¢_ the Zfirsé. *

Sré. i's'. 'psvér§z§iEie~:i'}v to fiie vakaéath far

respanéefits, xévitfséré' from teéaya

Z …..

Judge

V’ 322? ‘.l’§~$ BEGE C.’£!?;§§i”.§” C23? §€.?aR_’F-§.¢.’§A}I_A A3″ l%z’3£~3{};4.§.0FE; ‘=}J.E’.}2QV E???» 911*? ZQQ9