IN THE HIGH COURT OF KARNATAKA AT ,¢
DATED THIS THE 22% DAY OF JULY 20_10 f'
BEFORE-
THE HON'BLE MR. JUSTICE S=.._ABgI3UL \ '
WRIT I-'E'I'I'I"iON 1\f(_'),__-_¢'._3£'»*'/9V'3"';-'2_'(V_')mgS.;>_ ._
C w. w.P.No.38794 {GA/I-'K_§x'_3}
BETVVEIEN:
M/s. Subhash Projecls 211'1(:l_.M;i_1'ket'i.1'1gLid;
ACompanyregisiegieci.u11d§e1'1,hé' : A' '
Companies Act _
Rep. by its Auth--oi*vi$e5d_ .1.".{"1').I'('°;.;S_'€2_I'1.T'L'E1fI'\'}"€ '
A. P€1*iasa11T1i,A,ge.7'O.ye2Li's _ V'
Manager -- Le;-gaE"'V..A "
Iiavixlg i1sV'Co1;jjt)17;-§1'¢ O1€'fiL7£3.'
MFAR Sil\'/L§1*1i1i_;c 'I7e(:hg.')'z1A1'ix
PlotNo.18O';,1}'F1oo1§" ,
EPIP 11 1:>hase.=..wmLenard"; ~ _ _.
Ba11ga1o1'e «-- 560066 . PETITIONER
" (COMMON IN BOTH PETITIONS)
~('i3y _Sr1' ..}C%1vinda1";}ifiti'ayya. Adv.)
AND:._
1 ._ Karxléiiakei P013961' 'I'ransmiss1'0n Co1'pora£;i()11 Ltd.
Compemylincorporated under the
. '"~C0n1pfc1nie"S AC1
~R_ t:'p. byits Mzizleigirlg Director
' [Cay4i\Src::*y Bhalvzm. 'A' Bioctk
__ "K.G; Road. Efiaxagzilore
= V.Cou?i*1: :o;f " i(a1'na=1ta.ke-1 at i.)i1a.m-'21 cf .
2. Chief" Engineer {Electricity}
Transmission Zone '-- ..
KarI1ai'.aka Power T1'a11si11ission Co1'po1'ation Lido
i3agali«;o1' Town. E3z:1g21ii:=7a't5ion I.i.{c':i';
Beigaun1 Town. Beigaum V V" . ' .
4. Chief Engineer [Ele(ti',i'iciiy)
Teiidiug 81 P1'(>c:L1i'<3i11em'
Kavery Bhziw-1:1
Bangalore
(C ON BOT3*i PE' I' ITI ON 5}
[By Sri. N.i{. G-Ls;;_:a.CAc--_1v.} 1 A
These Mwriui'V._oefi1zions~.§i1've_iiiieciiuiilder Articies 226 and
227 oi' fijhe Co11$1'iI.Li_I.io11 '~..r_)i' India pwzying to quash
CO1}li1}i.i1'iiC£i{iO~i'I' d1[.8;. 1rQ.'2009~._iS'r3-Llfid by R-2 vide ANITA and
These. pefitiohs oomingwoia for Preliminary Hearing 8'
Group thgs "o::1'a._V. the'Coui"I made the foIIow1'ng:-
ORDER
Thiééé ca;s.s c9Ioi’V action for the writ. petitions has arisen
Vi,.\y1″£.hix1 the éei”iift(>ri21I jurisdiction of the Circuit Bench of High
These writ” p(“1iIii()l1S were
‘_v-._i’ii’eii:i dg.z1’i11g the winter ve,zo2=1tion ix’. on 24.12.2009 211 the
i
B”
Prineipai Bench of High Court of Kar’r1ataka at E-3ar1g’,aio’i’e.
During the va(r21tio:’1s. iitigamts were permitted to
cases only at the Principal Bench oi’ High Court of V’
at Bangalore. That is how these”‘Wi*i’£ p’_4etit}i<oh's" were
entertained. Therei'oi'e. Registry is dii'e':jte'cit'o tr2:n_si'eij :hes1–:._
eases t.o the Circuit Bench of It-iégh=.._CoL1i"t oi' Ke1i'V'I'1E:,*i1,_:'c;i""1'iE}.~
Dharwaci forthwith.
2. in so far as the P1*inci-plal Court of
Karnataka at Bai1g>3.oiore is c?gor.1e.e:”11ed-{_”–tzhese writ petitions
stand closed. 5Ai’tei*sthVe:3:re,eei;ii-toAoi7._theV”1:eeords. the Registry of
the Circuit BenehC’oi’–~Higiii’Court of Karnataka at Dharwaci is
directed to as_sigt1 1″r’e.sh””éa3e”‘~nt,irr1bei’s to these writ petitions.
All the (jlor1ter1tion’E:.Aoii’merits are kept open.
sd/-
goose