BEFORE
THE HDN'BLE MR. Jusrxcfiy N;K§Pfi3iL
WRIT PETITIGN No.2238#3o0é%téHhKEfi{ -
BETWEEN
EEfl""nTIQH DE """""T%F%
-I-din!-Ea .a.u.aa."1'.u H-
cnnmmma up conumncs Ann iunfiflifii,
FEfiEEflTIUfi=fififi8E1"~"
EEMPEGOW3flVE$%fly
P.B.HQ,%Q96g j*<
3&HanLhmn;q9;=.."§xAV_, :A~
RE9,33'E3cK§rang=_*~.__.;_ PETITIDNER
flIEYV3R£%§VV AflflEHETHAN, ADV.)
AND
auL3An$a,E1£5TR1CirI SUPPLE Co LTD
,flflL&AneA;-.
*REP;BE«EEGEETAR? ... RESPONDENT
, "{Bfi"$EI N.K. GUPTA, ABV.]
.wfi1i :13; N :5 FILED UNDER AETICLE
1.'
13 '"'
V-225 flfififi E2? 6%' THE CDNSTITUTIGN OF INDIA
' ' .fl '1'; !1}'!"'l.1'n'"5 I"l':.v"'| 'I"'i'1"1"| 'l".'|aN |"l""!"I"I'fl VI": 'f.'| l.'.'.|'l"?u'W'h.T'l'\'l'3'h"l'7'|"' i"l"f"\ Tllfi 'I'.""I.l"l1"ILTV'|"
' " -I J.J.'|l'-17 J. 'u-I
.W.l'i| V -'|.--~'I-J L-'.J..I"\-l&'I..v LS1-El ILH a3'.li"i.JJ.'§J.J.BJ.'I Ju ..l..«l-"-5.1.7 .l%J-I-'ll:-1&1 al-
. ='wa:,$&RIFF ORDER PASSED BY THE Knnwarnxn
«.EL£G$EICITY REGULATORY cmnnxssxem BY
V, ,PfiELIfiHIW3 THE SAME IN THE NEWS PAPER Eonta
'~,wImH, awvzma myyscw TO THE TARIFF onnmn FRGH
*,J%fiUERE 2993
nus mm": pmmrxou comma on Eon DH.DE%R----':'.f
'I'.HIS BAY; THE CCTTJRT MADE 'THE FOLLOWING:
ORDER
3:1 N.K. Gupta, learned fitandifiq ¢6ufiE¢L’;
aacqpta noting far the xeépgndahtf
E. _Ir1 tha instant ¢fi$%; fihg fiéfiitioner
baa amught Ev: a di#§w£i§n§£e %h§ ;aapondunt
ta implament3tfi§jtfi%i%fi;o#§§g_§§$%md by the
Kaxnataka E1§§t%iEifiy 3%§ui§$firy Cammiaaion by
‘ fiI’.¥’i”i’ ‘!”|.-.’T7’ ‘- _ Fhn “‘3-j E:2;_nufmr; ‘i
…….. . .. A,…..’….. . .. ……….a ….- ..
fnrthwith; givififi fiffémfi to the tariff order
ftwm Jhnuafiy EGGS, fly filing the preaant writ
g fifitifiienfi in Ehe “interest of justice and
V
“3fl I @h%ve heard the learned counsel
V I X – 1
” a.-.u~.1-an,»-w~I’~I-nu’ -‘F’.–.1r~ +-1′-..:. 1-when-1’1 +-1 nvmaan :fln’l’o 9-ha “I anwrsnrvl
T’-uh-In .~ &’\-Iain I-r’Iri F I-r& I-Inl-N01-L’iFi I-Inbifl-I la-Iii’? iii!’-Ihlud-‘Z’hI
4.&fiunaé; appeaxing fax thg respmndent.
tatirug that the respondent – Company 1′;$.~–5;T
filafi an appeal before tha Appellate Tr;fififi$1 W
fur Electricity, at New Delhi on H
Itpyeal I~J«r:..21r’20D8 as againat’: m1:h’eA_
appeal, the rssponcisnt–»%.;:~.._(has; WISE;
nms.sw2uos and ssxaazms gfiingerm
c»:;d.e.r of may of thug years
m:a=ntj.n:»:wd Karngtaka
Elt5sc=1:z:ir:it:y’ ,’§;:»v.éfé;n.isa1on {mac} .
}.i’1..=.J..”*.:E’.-.a.v:’ “‘.]1L.”‘i:’ petitianezz 11.9.5
frileci. appa-5.1 filed.
by the yéaaiz it iginfi :1 ». V ‘ After 3: he aring the
£0: Eh:-t’}1″the partieas, the Appellate
12111:’? appeal arid also
13aa–B!;_§i ozzdez: in IA No.52/2008 and
‘ FL’?! .I”‘D1″‘H”\52~ .A-“~’!”i 1mn..-I|+*1′ -1-mwr 1′-‘l»’v..n 1r-An!-In..-nimril . M1-‘ ‘l”‘fh A1-..’| 1 mm:-In
. ” my; IWh|’n(‘ V -.5.-a-4..-ca-‘-..I..a.4. I-..u.s=l .n..wn..I”_-rt-MM.-A .w.I-. law \…w..|…A..w\…r..
i’:”;.-“”vj,e::V,_>1′..:”‘;a.1::i.ff at the rate at which they have
‘V–.. §§mJ.’jiLac1;=san:1 r:iu.:r:ing ttha financial year 2005-06 by
“‘~.._ s1:ay1-rag the tariff tax: the multi years and
/
V/’.:”___H
M-,.. fir.-.»-..~1 :mn’1′..nn +«.». ‘:mnv:a_-m. -r.-. 4′-.5-..’.*».=:m.–..–1”-. ‘
L £.1’4..IA-4M’ut”ur. an-vr vw -av uur-.-{var 4.1.:–.9 -_4.- my ‘9 :s.IUI.¢.j4.v
thflrefiwreg tha prayer sought far in the writ
petitian daes not survive for con5idQ;gfii¢n}5V
Hance; placing the aubmissian an r9CD:¢y tHé ‘
writ yatition may be dismissad as infru¢tuQuS’ H
-in +-T-min. ~in+’;nrnn+- r1.-F –‘Mani-1’»-we :n.na-i’,nr”r1-1-i+~mr ”
fl. Tha abatement made ifi the nwfifl dated
;
HI!
1 9299
191
11.)}
as at ted ;h£v§}i$’b13¢§d an gecgzd,
5. maax;¢.i:;g;3–.y, txz.-$5 9-:r:’iV’tj;p’;;V§;’i’tion filed
by the y$titipfié:,’i$ di3¢i$3€d as having
1*’-s.fl:.””l:”‘4’rl”|£’__g ‘i’ 1″”1m V’l-“>”§’! kill-1-1 “E ‘1’ ‘II-.:n1-ki–at 1-A ‘I-‘ha
»lnd”G”‘C-u\w|4-I-I-A Zulu-Iv!-b-In-I-0:.’-ajvhg-‘IV-I-‘Ia-I’ ‘ H”-d-ll” Illoiwi 51 I-SJ I-LIT
gwtitioné: td reflfiaée hia grievance before the
flppellata ?tibufial;V*%hara the matter is
§ @andi§@2§fljufiic§tiufi.
‘ firdé$éd”ad¢ordingly.
“fikiV_N{$f Gupta is yermitted to file
-s-§’.»m.’ba.’! .u.-I-‘=14. -323’-/1.1.-. -vs)-.:-_-at-vl. .nvu~§.n-svl-‘1.-._-I 1:.-:4 i-‘Iruf an +-r.-I-J-_.. r_I.nn$-n
– U I:-.i’l’I-.I’J…l..I.Tl|..1,1v. Jan-5.-DEL. -L-5?? U*&wL’hfl wink I–LJ.-LInL I–VV’t-1′ “V51-I-2 I
~ I’ 31*