High Court Karnataka High Court

M/S Manvi Brothers vs The State Of Karnataka on 4 August, 2009

Karnataka High Court
M/S Manvi Brothers vs The State Of Karnataka on 4 August, 2009
Author: Mohan Shantanagoudar
¥N THE HIGH comm ox: KARNATAK.-*8" '  C   

CIRCUIT BENCH AT pH%ARwA13» --  Ij;  
DATED THIS THE 4'1'?! 1:>As?=4.pF;;Ai3?:3i1sfi9A.2i§§9  }-
BEF'0_§fE Q' " V  V. F'   
THE HOIWBLE MR.JUS'I'IC3E  siiA:§§i'A§qA(§0UnAR
WRIT PETITrdN ":;~io. 2§:§6s.(GM§§{E%1

BETWEEN;

M/S, MAW: BRQTHERS   _ .. 

A REGISTERE3 PA{?TNE¥§S!:IIP."C€)NCERN

ELECTRIC LIGHT 85 "i'>owER «SUPPLIERS

(3rA1:)AG,%.1)I_S1?;  ' 

BY :11; MANA_ V ...PE'I'E'I'IONER*

%A  (Bif%S:§:M%MALLIKAmuN C. BASAREDDY, ADV.,)

.w-u...-an-u.o'

THE. $':'A*1'~E7'oF KARNATAKA

 BY ITS CHIEF SECRETARY
~  VEDHANA soumaa
 13R';-«A.MBmxAR VEEDHI
*.B;Fal'€GALORE 560 901  RESPQNDENT

{BY SR1 RX. HATTI, HCGP')

THIS PEFKTIDN IS FILED UNDER ARTICLES 226 AN{)
227 ()1? THE CONSTITUT§ON OF INDIA PRAYING TO ISSUE
WRIT ()1? MANDAMUS TC) THE RESPSNDENT TO ISSUE



ANOTHER NOTXFICATION FOR CONSTITUTION A
TRXBUNAL CKONSISTXNG OF THE PRL. D_IST_";-,_ ~AND
SESSXONS JUDGE AT GADAG FOR DEI'ERMIN_1'§T}'OP% 
THE COMPENSATXON.    

TEES PETITION COMING ON FOR--""'d'é{§EE§S--_'1HiS«, *--

DAY, THE COURT MADE THE FOLLOVFs'!1§iG; _:« _ V * .

gamma  A.  
Peisitioner has sought f;$§~=a  d.i:'ect2iO1\,e_VV:to':xe.e;;ondent to
constitute a T1ib11naI--.seen-eist§.3;1g'§fier"  partnership firm registered under

 pa1*tners§1'i1:r  the firm eariiier uaed to generaie

'  to the censumers in Gadag city as well as

" ._  responcient passed an enactment called as

 Electricitty Supply Undertaking (Acquisition) Act

V' " ;'.§1_74VVé:.11d teak over the undertaking of the pefitioner. After

several Iitigations up to the Apex Court «of India, a dixeciien

 came to be issued by the Apex Court that the respondent

should pay compensation to the petitioner by constituting a

Tribuxzai for determination of {3{)Hjlpfii1S8″£§§)I1. Thereafter, the

%

VT:

55% Tfib’

respondent censtituted a Tribunal consistinggfif’

District and Sessions Judge, Dhaxwad as pair -3 ‘}”:”i?.V

on 30.8.1996 gazetted on 4th Sepf;n1bt.=i .I;9’9t3: ” V

3. ‘1’ ill this (iatc that;

Txtibtmal at Dhaxwad progress is
made. Pcfifiqper was earlier in
Dhanvad ‘V districts are newly
foxmed the said pmcess Gadag
distx,;¢t”§e’ag{fzgsg’fiA§f3*K~.xg§{13,{;fi::rn§;%;¢1%;%’yvzconsequenuy, the msmct
and §t:§#siofis~ at Gadag. Thus, the

pet;it;ione:f”‘p1jéiysVVthat_bthé:matter may be heard at Gadag by

V at Gadag by cmzistituting the Tribunal

V of District and Sessions Judge Gadag.

.. V The gievance of the petitionm: is Wtill founded.

” ;Hs:xis fivrrm Gadag. A3} the mcords am in Gadag. No prejudice

or injustice win be caused to anyboéy, in Case if the Tribuna}.

is constituted at Gadag. As afammenfionsd the District and

Sassions Jufige Ceurt is established at Gatiag. Therefcyre,

V

nccessaxy dimction wiil be issued to the

establishment of Tfibuna} at Gaciagj 9 Accoxtii1i’gf1§r:,”‘f§:)11<}wi§;igVV

Carder is made:

oI§1i§’:*3:Rx,_’ _ V

The ztaspondenigijfi “‘:z7;_Vs;;i<§i;.xs_tit11'vr::':'A tie Txibunal
at Gadag cansisting of Sessions Judge
at Gadag f(:}f: of oompsmsation
under Eicctricty Supply
Undt::jx¥.—3;1:;Vii3;g.:f(;Kc;%£;3,iSi£§§3:;;)'_' ;'§.<:":«.'..'iV9 'f;¥ by modifying the eariier
30th August 1996 gazctted on

4th_s¢pte;:§;:;¢§ 19'95§'V%w'1i£ Petition is allowed accordingly.

sd/4
guneg