IN 'I'I-IE HIGH comm' or xasmu-mm.
DATED 1'1-as '1'!-IE 25 nm: or HMLCI-I
was ms-rxnon H0.45§§_f2003_"'f§_;_';§iv': "
BETWEEN
[ml
.,%._.,._
TéiEf' "Bi(' fiztifiéfifi n
naazc,-mo11z--o1
P-.51-IOK pascm. uc~11'omm;' » A '
sir; Efifififrfi L A;
new Anmmfial V
R.J.INDUSf3RI_E5 _ %
7V
unupx mntrrx. ..j3zJ:a::rnIc:1&% 536101
Q 1 J % .' Eswzwxmma
g mi Am. J
rrru-H nimmswn 'fin-.-?:|I
"T.-a
nmumreny' Vconnvzzsis
.3g§dFnuu> }
I-o,tau.--an
. 'HANG&'ait;£)1i;E ELECTRICITY snpnnr
REF 3-': W3 m
mfialtxons
A. B..." SIIETTY cxncu:
" "1-!.l.'_i'=:_1\II311L-f_JIlL.'.-€_J2_L
|:fVl_TB I. (IE '1"l!|'I|fi.'k'IVl'|
1 III IIDD glut: it'll' L
HESCGM
EEPU SUB DIVISION
UDUPI TALUK END DISTRICT 576101
!5V'flf'l'I'1'V'I'|'1'1I"D B'L'I'£1"I"I'l'I'D'D
IIJIBEIU J: J. V II B11!-i'd..|-Vlllߣ\
4 'I'H.E EKECUTI'.-'E ENGINEER
IEESCDH .
UUUPI DIVISION
IIARUITII VEETHIIBA
uuurwnonun urn-urquounn-wu -w-- w--w---
ums mam PETITION Is rI3£.mr;'. ufznfi11
226 mm 221 or am'. comm:-nmrm _r.m~.mn1:n'%
pmwxm To nrancrxou %aw.msa% "~.EIz1a"r
nmsponnmrr 'I'D consxnnn nxspszzssron. ms:
OPu."'«i.":--r3".Hr':.."s': PBTI Ia'! ;..HO.3{3@9'§. V'-EI".......-"'D"~--.B3£v' TEE
PETITIONBR um um FILE. or »::c,fn*.s:' RESPONDENT
nunmnxwr Hmrmz fir.-::::r:2i ~4;iE,aa Eff m
mnmwmm n:Ln:c:I’1tIcI1tx -REf5U1_LATOR1’~..’ ; . comrssxon
(ELECTRICITY _.SI’IP_E’L1g’f _DI5_TRIEi’UTION) cons
“.’H’\f’Ifl–fi’l .
5-\-r1-rv ‘I-I’-bl _ V . ‘ Z. ‘ V’
1:, PE”.II.’v1″iON-… Vcomns ON 2011
PR3I.IM1i_NAR.’£ par, THE COURT 1-mos:
. cause, the petitioner has
to ‘~::ongs’id;é’~r and dispose of i:na original
°””ag:azi:1§>n*LLno.a/zoos filed by the petitioner on
file of the first respondent authority
: =ha:i§a’ing regard to the 1:31-want supply code
A ” ‘No.48 of the Karmtaka Electricity Regulatory
J
/£~__
Z
Diatribution) Co-do 2000-2001, in the ints;:e§§–«i;:”–.tA
cf juati-cu and equity.
2. i have heard the 1Iey.«nr:A116u’p ‘:4.A¢ofin&.giV.,.t.’
appearing for the patitimgor 2 V
atandi ng counsel appeuingu’VL’t’£§1:_VVtht”x§é§H£3o:i§;1ents
ztoa. t L
3. ‘I’ho__ for the
1:eapondant:r3″ “‘4′:Ii::’,]a:u,!.’-ttod that, the
gragar .;’13i;:;!E+.saa:”~:’%t\ pat.f.t’:l.ono1– in
miactneveived’ 2mt*«.!..: 6 .119 921.13,: .1.–..m.-.t v
available to -t:fm:-_ :1.-§’a”i:«.it~~’:”-.’.i.c’::’:i::”: is to assail the
“”~c;:de.;;f’3’«:.pggfgsa-yd first Appellate Authority
appellants authority by way or
petition.
.. thin light: of the submission made by
tlaarnad ca-unsal appearing for tho
lifraa-Spa-ndenta 2 to 4. the leaned counsel
LL- ..§.__.t.._._.I_ …__..1.|. ….._J..J L: __ .E.l1_..1 I.– LL…
CS1 1.115? H.111; WJZL 1; PB TI-J. 15.1. 01.1 I 31.4. EU» DY FRI
patitianar may be dismissed as witha£¢&§7,
reserving liberty to the petitioner t@:as§fii1:w ”
ths carroctnaau of the orda; by wafi éfffiiifig 3.x
writ petition.
5. Accordingly. thy §r£t_pcEitidfi fitands
l4.fl;a./’,:,»{,,g.,-,g;_:¢.1_z_z:»\./. ._ .
diamissoqg All thc bnntantionfi urged in the
* ._’q’r “‘
w;;t pat;t:ag 9;: Lair ca§fi;Q'”
vs. Bxrgi” ‘ pe:;n:Lt:1:od to £11.
vnJLaJ.a.1:h*”*v~:.:f§§ ‘.’1§ii3;,.~o1aéin1§1t’és'”=2″”£1:-o_ 4 within two
as-..’I-1:
nu-vuv u
_Sd_/:1
Judgé