High Court Karnataka High Court

Vishwsanath V Khapre vs The Appellate Authority on 12 March, 2008

Karnataka High Court
Vishwsanath V Khapre vs The Appellate Authority on 12 March, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.86l.7 of 2007
.1-

IN THE HIGH COURT OF KARMA TAKA A T BANGALORE .

DATED THIS THE 12TH DAY OF MARCH. 2003 

£15935

4 turn :u:AuA-ran u1.nuLnnr-
VIC-7I!'WVHIV&"\lf'| V l\l'lfll'l"El:

SENCE DECEASED BY HIS LRS
N!TH!N S'-J0 LATE \J!SHWAN.A.'!'H

V KHAPREJNGED 25 YEARS, «
RIO K_AMARiPEI', HUBLI-28.  _ A 3

  . _ , 
(By HANUMANTHAPF{§]|-!AE$%{.}g    

ALIPK:
H U.

1 THE ;'a=.';I=%-;t'>2-:--:.nV...:.:"¢;':r.I.=. 
THE,ELECTRICa_TY.VSUPPLY Huszu, _'
onommce mu MAINTENANCE CIRCLE
HUBLi> 4- --   

2 THE Aséasmuvr EXECUT'|V'E"OENGlNEER
swim sua D£\(|Si0N-ll O
._"'~J35--'_ *3'? " V

O' fins w;P;.:i:3: map  AR'!'iCL._ES  AND 227 or THE

_C.ONST{TUTl9N  mom, PRAYING TO : QUASH or-' THE NOTICE ISSUED

 O av THE R2 DT. 1a.3.2oo7, AND msconnecnou or POWER NOTICE DT.
 u  «4.2a;4.2oo7 vans ANX-B s. c RESPECTIVELY. onaacr THE R2 TO RE-
   I_.i_"_"$T'I1'§':i':"«_TIj§  __'-'+9_"£|'.'_'5'_3_T'.9i'*__T_C_'_ IH§_F_€T1T1%§'3§ %E§*_'?§_'_*1IN-
 BLJILDENG; RR NO. 36302I37!A.9'-5 WITH IMMEDIATE k3.FFECT; DiRECT THE

'"TfiE';PETiTiOl"l'El1 ut'II.n.':luHN:S TG  iT n=>.:.n.n.Iut- r'

'  VTHEH awn RESPONDENT OFFICE. WITHOUT ANY FAIL.

R2’TO”r’-.CCEPT RS.3000!- PER MONT H. UNTlL CLEARING OF RS.25,804l-.

F! I |Lu-\I-r-|-l-A|1II- M QAAAJ l.ll’\Ll”l’I| ‘|’

wluvurl :0

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.&617 of 2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.N0.B6l7 of 2007
.2.

THIS W.P. C-OMNG ON FOR PRELIMINARY HEARiNG Tl-‘NS

THE COURT MADE THE FOLLOWING:

The ~=-……..:ent=-‘ amaflrng the ‘f-e.’3t*~.ti-re

win , want!

impugned notice issued by the 2’?

16.3.2007. and disconnection’iV__vef.. V

28.4.2007 vide Annexuree-B has
presented the ir-t-fi petitioner has
eought to direct tire the power
connection building RR No.
eeaotzrargnea em eiee to direct
the ::r”-‘-‘ ne.3oooi- per month, until

clearing . of petitioner undertakes to

to the 2″‘ respondent office,

‘.’.’e’ih’.3t.’t an-gr “€339.

heard Ieamedl counsel appearing for

it ” ‘T and learned Standing counsel. appearing for

and 2.

.I’w’G.%i’i’ I11′ %

’15

–I

IN THE HIGH COURT OF K,A,RNA’!’.A.!C.A AT B.’.!’.’G.”.LC-‘RE. ‘v’u’.
-3-

ar I-sa.1nu.auuiu_I_._ –

IUEPUIIUUII

El’

3. Lemed C_=t_1l_!!’!%! 5-.ppe..=-r.r-.3

fie that, the instant writ e
_

peiiiioner is liable to be dismissed at tliresl1old_,p’iri:: View

non compliance of the conditional _

4. Learned counsel riot
disputed the subinissiori’:«.
appearing for of
the intariii-i June 2007.

Further. _.”.’.9E_ rhat, placing the
counsel appearing for

respondents iin-it peihiori fiiad by

reserving liberty to the

his grievance before me jurisdiclional

* A

5. line submis-eicr- ride by ieomed counsel

VA for both the parties as stated supra are placed

/

IN THE HIGH COURT OF KARNATAKA A1′ BANGALORE W.P.N0.D6l7 of 2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.86l7 4324301
-4-

8. The instant writ petition filed by potitioner is

di!~.,’:.n..M-4*. M, lit tn the petllijener ta

his grievance before the jurisdictionai

Authority of the respondents. t

IN THE HIGH COURT OF KARNATAKA NI’ BANGALORE W.P.N0.06l7 of 2007