(By LSri:.".Puridi'§ia§..I§?i¥}ara Bhat Adv.,)
"Engineer (Eta),
. V_R1a£1gaIore.
' A2,' .'The Executive Engineer (Eta),
IN THE HIGH coum' or mamgfém
DATED THIS THE 2o""_DAv ftzbfifi VA i%
BEFO'ié§*--. A. A ' A"
THE z~:o~'31.r~: MR. Jusmts A._:iVi';"V\{':"vE:§Si'LVVIVé€)PAi¥5sVVGOWDA
WRIT pgrxrrgn %
AND-.
wrugr PETE % H 0:53.N'd§;;249su-§96a.k9}= 2009 {GM-KEB)
Mr. DerricE<.vConcéssan_*0? éftierfihzs day. the Court
made the fcil§ov§'i":1f_g: . '
E R
The' "pgtVitiVoi§er V the owner of an immovabte
prope_ft9,?AbeingV"pafiv__9fA;Sy.Nos.147-13, 183A1A (part), 18-
Derebai! Village of Mangaiore City, has
buiiding therein, 'Satma Towers'.
H VV . Res§6'ndefi!:sv"':;3rovided electricity cannection to the said
£§:uA§!¢i_;jg by energising 3 meters wéth R.R.Nos.89804 ts
3% i'1';"
2. The petitioner and (me Mr.Steven Melwyr:
Naronha, are neighbaurs. The said person is stated to
/'6.
3. Respondents issued a communicati'o'h~«'..'_'vdjedtedf_
163.2009 (Annexure-A) to the petitioner,~to..’.si2ow:::ce;Jse’ ‘=~
why the etectricity suppiy should riot
said communication was issu~edt__.bese’d__o’n the”iette4r_VVof_V’said
Sri Steven Melwyn Naronha, p’rodov.atVfAhnexure-C, the respondents disconnected
_ the deiectfitits? suppiy to the said buiiding of the petitioner.
VVe}§ggr§eved..thereby, this writ petition is flied to direct the
-_drespo«h’Adents to restore the eiectricity conqection to the
~ said buiiding.
x
t/.’
disconnected. Undisputedly, the order
learned District Judge in M.A.22/2008 not
The same is pending consideratibii “int
Hence, the respondents shoutd
supply to the said buitdinfi ‘e~.t§f.::i’:”é–,regvt.:i’at§2’wVtt”!e in V
terms of the decision that may”bé’Vtre§i§%ered ‘th theW’said writ
petition or finatity to tahtet!itE§:§tii>n__.:fi*h_i;}5fjs the subject
matter of the wit ‘ t’ V
In the” 3*1″p:§$s1V.:the ftiilbfitingz ‘
patitifiii ‘isruiewed. Respondents are directed to
iiéiefcztxicity supgiy to the buiiding ‘Same
wear, in Sy.Nos.14′?-18, 183A1A (part), 23-
7_6A1, of Derebaii Viiiage of Mangalcre City, through
Lie nmistaliations bearing R.R.N:os.8%O4 to 3931:, subject to
tfie ptompt payment of monthly dectricity charges.
It is open to the respondents to take appropriate
course of action depending upon the finatity of the
/I’
proceedings which is the subject matter : .i”‘g’x
W.P.19868/2009. % A A
No costs.