High Court Karnataka High Court

Sri Sathish Rai vs The Appellate Authority And on 19 October, 2010

Karnataka High Court
Sri Sathish Rai vs The Appellate Authority And on 19 October, 2010
Author: S.Abdul Nazeer
 _ AND:;  V 

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 19m DAY OF OCTOBER   " 

BEFORE

THE HON'BLE MR. JUSTICE  

WRIT PETITiON NO.31O267/2O.it)'fGM--I{EE3A)." "  '

BEIWEEN:

Sri. Sathish Rai

S/O. Thimrnappa Rai
Aged about 40 },7e£ti¢sj'*
R/a. Bimmale £=IOu';se_--.'_ * '
Darbe, Darbie POs't_' ' . 
Puttur Kas_ab3.V1111a;geV 3  V

puttur,;3.K.     PETITIONER

[By Sn'.     Adv.)

  * .. 2 'F!_ié"Ap}n)E:!Vlate Authority and

  Vfauvprarintsrncient Engineer (E)
2 $--..VnChar§r;v1.1_nt1eswari Electricity supply
'  Company Limited
4"' My*SOfC'.

K V' '   s  "I'1rié Assistant Executive Engineer

 "'*A1\/IESCOM. Puttur Taluk
"D.K.



3. The Assistant Executive Engineer
Vigilance Division
MESCOM, Attavara

Mangalore, D.K.    

(By Sri. N.K. Gupta, Adv.)   

=i==!¢=I=V=!¢*

This writ petition is filed  Artic'1es"'2i;2t3  227 of
the Constitution of India prayyingA""to"'quash 'thg girder vide
Annexure--A dt.5.4.2010"and etc. _ V  , 

This petition coming' on  Hearing 'B'
Group this day, the (\30urt"rnad;e- the_'fo'11owing':--

The '~petition:'erVd  served with a provisional

assessment"._at  dated 19.05.2008 under sub

 S€CtiQ'iV:1!V{2} of section____'1.26 of the Electricity Act, 2003 {for

 sdhiorté  __ He was granted seven days time to file

o:bjection'g7't~;~.__thhesvprovisional assessment. Instead of filing

it _ objecti,onvs:,. he filed an appeal challenging the said order

it  ioefore the ixppellate Authority in appeal RA No.12/2008-O9.

 e._'i'he"'appe11ate authority has dismissed the appeal by his

is;



order dated 5.4.2010 [Annexure--A). Feeling aggrieved, the

petitioner has filed this writ petition.

2. I have heard leamed Coun:s'el~for the   

3. It is clear from the rrratezfials Aonreeord: that'"tl'1e 2nd ''

respondent has served' the pr-mlrisvional assesvsment dated

19.5.2008 as per Anneiéure~.B« under sub
section (2) of seCiLio_n 126″of:Vthe of filing the

objections to,.t–he fprovivsionalp asselssrrient, he has filed an

appeal, viwhieh;”j;was:f1:unneeessaijf.””‘Vilfhe appellate authority
ought tohaize’ to file objections to
provisionalxassessrnentinstead of dismissing the appeal.

‘ ~ ,4. .,_1n.ttheA”result, I pass the following order:
‘-.(i)hV’u7TheeI=Vorder dated 5.4.2010 passed by the 2nd

respondent at AnneXure–A is hereby quashed.

E.

.333

{ii}

(iii)

(iv)

The petitioner is granted six weeks timrsffrom

today to file objections to the

assessment at Anne-xure–B.

The 2nd respondent is:’Jdiret:te’d’–«¢to.; consi_der*the1
objections, hear the petitioner as pipovided under’

sub section {3} of 12″6’of ‘pass V

appropriate orderst”ti1ei’eon. in aceo1″dance with
law.

W1*it.:petitio_nVV’ V’of;«i?Xccording1y. No

_.cos’ts. .. ”

Sdf-3″

Iudqe