IN THE HIGH COURT OF KARNATAKA AT BANGALQi{33:i~.,_
DATED THIS THE 15"' DAY on NovEMBE:§..éd1i0~iof *
B EFORE
THE HON'BLE MRJUSTICE s.7.,;iB,o:H; iV'AZEE:é Bf 7
WRIT PETITION N0.3 561.9/20i'0t (Q; ,2
Between: 1 B ii I' V
Sri M.J. Shiwani,
Aged about 48 years, -.
S/o late J.K.Shiwani,a V
No.14/5, Bhor Bani<Ro'_'ad,
Benson Town, ~. 7 V
Banga1ore-5»50 b Petitioner.
(By Sri Adv.)
And: V' i ii 2 2
1 Bangaiore Electricity Stipply Co. Ltd.,
.. 12()402:S4 Sub;_Di\/ision,
- ¢ " Ko5r"a=mzin.gaIa, BBBBB H
~ _ VBanga!0re"--~ .34,
V Rc.pid., ByV'~,;tVs_1.§\/lanaging Director.
2 A'--.._The.~Assistant Executive Engineer (E1e).,
Office of the Assistant Executive Engineer,
» A E-i;.Sllb--DiViSiOI1, BESCOM,
2. A 'B Pillanna Garden, 3'" Stage,
" Bangalore -- 560 045.
3 The Junior Engineer (Ele).,
BESCOM, BTO & M.
Benson Town,
Bangalore M 560 046. ' ll
(By Sri N.K. Gupta, Adv.)
This Writ Petition is filed "Articles 227 iii' the
Constitution of India, praying to q1iash~vtheVs_»impugnedv_provisional
bill dated 6.10.2010 issuedi}/~~the 2"' responde'r1.t, etc. 'A M
This Writ Petition conlitig Hearing this
day, the Court passed" the f'o;11owi*ng: " '
Sri,.N.,Kil"Gfint1&;t:_lea2:ned:lCou«:1.seit»vis directed to take notice
for the relspozitdentst"0:"-~._lli ,
2. In .t_h'is_calse., th.e'--pe'ti.tiorier has challenged the validity of
the provisional lassessn'ientll'orcler at Annexure 'A' dated 6. l0.20l0
lllwherebsr second reslnolndent has claimed a sum of Rs.1,88,959/--
i'rom"_the peftitiloner. towards back billing charges.
' _ heard the learn d Counsel for the parties.
4. As noticed above, the order impugned is a prox='i'silo'nal~._
assessment order referable to sub--section (2) of Section' :l26Afoi'§lt'iie:"' ~
Electricity Act, 2003. The petitioner is entitled' to filellobjae;c:tio'i1sl_lto
the said order. The petitioner should belgraritedlllsorrie lfiillfi'. of-If
objections to the said order. Thells.e:c'ond respondent v.ha's._;to~»wgrant
reasonable opportunity of being hearldv.tO”–~.the petitionetrl before
passing the final order under’sueb–secti’or. (§);ot’.S’e::tion 126 of the
Act.
5.l’T1’hereforel’the_pe.titioner is granted two weeks time to file
objections tothe _provisi’on’aln”assessment order at Annexure ‘A’.
— , p The vs;ei:.ond’ respondentv_i_s__directed to afford an opportunity of being
he.ard..to._the*.pe’titioner and thereafter pass appropriate orders
thereon accordance with law. Needless to say that till the
Ipdisposal. of the matter, the respondents shall not disconnect power
to the installation in question. The continuation or otherwise
‘ ofgthe power supply is made subject to the result of the order,
i..«._…,..
i
:1
1.