High Court Karnataka High Court

Sri M Mohan Raj vs The Chairman on 13 December, 2010

Karnataka High Court
Sri M Mohan Raj vs The Chairman on 13 December, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 1:?" DAY OF DECEMBER.2b1_oVV'_* ;; I J  _

BEFORE

THE HON 'BLE MRJUSTICE S;.ooA3_?mj§5:, "NAzEER' A f»   7

WRIT PETITION N0.£51494/20l0..((}rM-KEll§}.:.   A    w:'§

Between:

Sri M. Mohan Raj,

Aged about 56 years, . V
S/o MunirathnarajL1,=--   -- if
No.337, 8"" A Mati11'R_.ol_a*d,  i 
Rajajinagar, A " 'gj  ~ V
Bangalore -- 550 C_r.55,  '

(By Sri  Q 
And: l A T V

1 The Chai"r:nan',~ 
~ '-Bangalore Ele€triei_t}* Supply
é ' Coihpafiyo Ltd. (BESCOM),
 V' " .. emery .Bha_van,
 K.G'.fRuoada;-Bangalore -- 9.

Z  2  Executive Engineer (Eie).,

O.  Sub--Division, BESCOM,
to  Neiamangala,
'Bangalore Dist.

  Sri N.K. Gupta, Adv.)

 Petitioner.

.... Respondents.

This W.rit Petition is filed under Articles 226 & 3
Constitution of India, praying to quash the impugned _no_tice’ ‘ .

22.9.2010 issued by the second respondent, etc.

This Writ Petition coming on for Pre–1iminary Heari_ng_inVVi’Bi’

Group this day, the Court passed the followingie A.
0RDIi_I’€*—

Sri. N.K. Gupta, learned Counse’l»v,.i._s’directeditotalge notice

for respondents.

2. In this case, the_peti_ti–on’er i1as’iic’a1ledi._’~in question the
provisional asses3sme}?rt’i’0rder dated 22.9.2010
issued by the 25″‘respo1idei’i«t upon him to pay a sum of

€144,112/Qstewards» bacpk.–ib’il.liiin/5 charges in respect sir the

_ installaptiioinebearirig l\lo.l:’~IP2579. The petitioner has filed his

2’7,’objectioizsfi 1/.as.::’per Annexure ‘H’ dated 27.9.2010 to the

provisional’ «i”a.ss*s.sment order. Sri. N. Kempegwoda, learned

. Counsel ap’-pearihg for the petitioner submits that in the provisional

iassessmentiorder at Annexure ‘A’, the petitioner was informed that

…ifelectriciity supply to the installation in question will be

is

._

disconnected without any further notice, if he fails to paylv._t;he_V

amount mentioned therein.

3. Sri. N.K. Gupta, learned Counsel appearing, theiv”

respondents submits that the-assessing olffice:r..hajs to “thew. : 7 .i

objections and pass appropriate orders thereon”afteraffozfcling Vi

opportunity of hearing to the petitioners. provided ,_llunderlSection
126(3) of the Karnataka Electr_ic–ity .–}’lct,V–_ _

4. Perusal of the proV.isi~on}al asse’ssme’nt&o’rder at Annexure

‘A’ indicatesiilthat” upon to pay ?3,44,1 12/\
towards back billing “—fllh’e”case of the petitioner is that he

is not liable to “any’bac’k billing charges. The matter requires

.conSid’eratiloii1. The petitioner is permitted to file additional

ob_iectionsv».an.<j'" prfoduce additional documents, if any, within a

p6n'od"0I° v.'.ee=ks from today. The assessing officer is directed to

–. i.”g”..cloi1sider tire objections/additional objections, if any, and pass

aappropriate orders thereon after affording the petitioner an

opportunity of being heard. Needless to say that till the disposal of

it

r

BMM/- t ..

the matter as above, the electricity supply shall not be ”

to the installation in question and the continuation”_of”electricity Z

supply is made subject to the order, be

assessing officer. The writ petiton isdisposed ofV.accordi«n.gly.

5. Sri. N.K. Gupta, learned Co1tnlse.1 i’s,perrrijtted._to…file his
vakalath for the respondents “with–i.nla_’fieriodlofneight weeks from

today. No costs.

sar-