High Court Karnataka High Court

Mr Syed Muneer vs Bangalore Electricity Supply … on 5 January, 2009

Karnataka High Court
Mr Syed Muneer vs Bangalore Electricity Supply … on 5 January, 2009
Author: N.K.Patil
 '§'2*fi§, EKGH zf{3iERT OF §<L»'%FC»"~EATAK}¥. A? BANGALQRE '*$::'.§'.}€C!. éfiilri OF 2&3
- ;-

EN THE HIGH COURT OF KARNA TAKA ATBANGALORE 

BATED 1*:-us mg 5193 an or JAJIIBARY. 2009,  ~ 

assess   L
ms Heazms MR. JUSTICE I{,§£PA T13;    j I   

W-P.NO. 5994 of 2303   %  7

BE'5"s-e"s£ EEN

'e fsflfi $"z'EU faéi%.E%~iEER

fféfi) LATE SYED HBSSAEN

AGED ABQUT 35 YEARS  . .. M' 
Riffs? ESSA MGHALLA C§¥%{I{;E' f
KUR3 PALYR C¥R.C%_E 4' * . '
WMKUR 572% {'31

 _  é  aé::T;a:4ER
gay an; ADiNA"s'HA_ :x2:§aoE';jA_I3v« ~.*-'{:2R in-gs Rgv.§J}:v Jéééocmes,
g%B'a:'QCATE$} "      .  
AND: _ """ H V _ _ _ A
'*2 EA§~é¢;=\LC§RE E:..?é{;~*5";r':::.:' compmr LTD

RE?%'I;1:1's aaasgaesrsc DiRECT{3§32
CGRPORAFEAGFFECE A V' 

KR.C%RCi.E*  

Es:'%;%*~éGéz§,0RE 1"» . _

 $2' - A fssé §3{EC{3T§VE ENé':'§§'éER {ass}

. V =a;=.ra;c;A':.s:):=z.§ E§.ECTRiC§T'{ SUPPLY
 _ ~ <;:;::ziaP;a.;«;v.a'r:§, TEJMKUR :3:v:$z<::N
" ._ "'~?§j%.:4E<{£R"E§?2%§3 %='

 RESPC}E'~£E)ENTS

 . ,.  _{$:s,; G xzziszgéis MUR.'2'i~%°*{ Am: ma R4 AND 2';
' A' '*:*:»a2:S 132.22? :3 531.35 UNDER ARTECLES 226 AND 22:' 0:: ma

V' "-fZ:G§;§55T%TUTEiG$€ 3%: $NfiiA F'RA"{lNG TO CALL FOR THE ENWRE RECGRBS

P£§RT.AEN§%*4€3 T9 THE CASE Q? THE PE'§"iT1ONER. QUASH YHE 3E'e'!¥3'U<3:£~JEE3

 ..__0RE¥ER 8T.28,f?a1'%§ i$SL§EE%.") BY THE;' R2, HEREW CALUNG UPON THE
V _' %TiGf~§ER$ %,A"§"E ?ATi-iEFv'; 8R%.3':'ED HUSSAEN TO PAY THE BAi.A?*»éC£
 'AMQUNT OF RS'2?8,%5i'» IN RESPECT O? TRP---£39 AMI} ANOTHER
"»..4i"€sAi..&?=4CE fi\%'w1C}':..i3'4T OF RS.8Y988f-- 1N RESPECT Ga': TRR285 FAELENG

 THE HEGE COERT Q? KAi7$*3A'F.$§.KA AT EAEGALORE '\.X."P.}€{3. %S'§{'J4 O 2&3



E?'-E 'I?§E-  C0331? FIE}? KAREW-*».T.z%KA A3" BANGALGRE. WJXNC2. 6934 OF 2€!(§3

'S
.I_..

W'i~*iiCH THE SND RNEGUNT WELL BE RECOVERED AS ARREAFZS 0? THE
PE?i'§"EC-¥*~i€RS REi";;iQE%'si'i'lAL UNW €*«iG.2«"c-417, WHECH £3 F"RC}f}UCEB
HEREMTH Ares: MAF:KE:.."} AS AE'QN--I3, ES i§.LEGAL. Cf5\F'RiCi0US;
§iRB§'§Ri3.R"{, ?s:":ALAFlDE, $i8CRiMENATORY AND WETHOUT APPi.EC.5xT!'E).N

9? Mine. smear THE RE8F~'*ONBEMT£:'5 N0? TO §%~é§"£'iATE :::scoNNE_.2441?, WH%Ci-% :3 Aa$a:.L27£L~:' aegzauea TO me PE.'§T§T§<_3=£5&_§i£5if; V " 

HEREW.

ms wp. comswe on FOR PRELiM%NAR'{ HaARzM<3..:rg Ea=VV s§[ou_P 1 

?'r£iS SAY, 's?HE SGURT WEE THE F0i.LOW§N<3:_ ,  ..
:ORDER:  

The petitioner, assa£§ing’ the Vthge V

impugned order dated gécond
respandent herein, :: ‘ti4§”:°é ;§&ti’tiar:er’s Sate
father Sri. Syed amount sf
Rs.2?’8395i- balanca
amaunt cf’ F’-285 faii”mg’ which
the said as arrears :31′ the

;:3etiti«’9:’:er§_s reéQide m’§a’§– Li§’v2it ‘i*§i:o.24417, Vida Annexure-D,

;j _§§”».,§§§ e’g.(¢i’i§ :,.,c:a;§r%;;ic:u:=.:,V%és*bitrary, rnaiafide, discrimirxatory

afici of mind, has presented this writ

;_”:e’€it§Gf’i:. ./__i=’ur.”£§”3er petitioner has saught ‘£6 direct fine

not to énétiate £d’$mnnect the power ssuppiy

V

V 1}; EEGH :’Z€’:L’1″€.’§’ K.£2.R2\%;%.’fAK2£ H BABEGALORE ‘2:~;3..€».}£<::a 5994 0;' 2;

?,"E§§;74 E6}-E CCILERT §{A§?.3\5AT23.Ii.% AT '$§J£',3~§C}. (9934 OF 2i)(")8

-1..

provided :9 resicfentiai uni: bearing No.2441′?, whi§fé.: :i$._V_

abseiuteiy beicmgs is the petifianer herein.

2. The eraiy grievance of the pg-1iiti;3ner_.3§ “i’:;ii’£sLd é”:€}L*t u

by ieamed counsei appearing for p é:titit3_m:} i§i’t§jej:’i’r:$;?té_:::t.Vii

writ petitian is mat, petitioner $59 “;2*i§h
the baiance amount a}ie g,e§i ta ‘hs–:;§:–béa;j fifeiified the
respofiéents» and éntenfiefi pefiticmer
in respmi of we by the
céeceaseci fafltséf of the property
which ha§V5éé’n : 0f the petitianmi
:2; is me fuztger%¢..~ag§A§:?:r:§g%%%,:et;t:oner that, in fact, his

§m*:her ; Sari: Faf’a<3§ is aiready redressing his

:'v'.gV:"'iVé*».t:;z;E':'V1'%.::«.r=.- this {ieurt and 3350 before the authority

anfi ._§i'és_;:3TA£t"e:« "ihe autharéty has unnasessariiy issued

{he im§agr;–i§.jd'®mmun%ca§c3n :9 the gaetifioner. Therefore,

.:AV:'V'§e%$ti'0rea_.r vvépprehending that under the guise ef the

4"'-..%__§r%:pi}a;;r:éd communicatéen, the rxpanéents may flig-

hé.-.::r": :*':ae';t the eiectricity sufipiy to his rasidentiai house?

'§}E E-331.31% €{;3E'="fi'? AT ?;A}€GAL'–f}P.§:I '3»".£',2\§C¥. 6i!{E»'% GE" 2933

E31? EEG-'E CC}'{33'?.T <3? .i'~.'}' W.P.NC}. 65313-'i OF 2838
-4-

has prmented this writ petiticm, seeking a;::propri a*£_g

reiiefs, a$ stated supra.

3. i have: heard ieamed caunsei H

gzaetétiuner and ieamed ceunfégei “a;::’p_ear§n§–_ fér9

{asp0nd’en’&:se-1 and 2. >

4. Aftar carefui perusai ‘ i:r§:dWby
petiticrser. inciudirag it
emerges that, pejt_§%é<;§.r1er,.-i*r':$:;.i&:a$~V_ fepiy to the
impugned is no fiabiiity
run his amount is ta be
payable " 'Md not by him, an an

apprehens§o::1"«t§iat,Vfi3e ~:r;¥§e%§iricity suppiy prcvided to his

" 'rasid9[r%£§a&_'–.hoase n§éy*~~~%w3 cfisconnected, has appmached

$§'s§'s" ~up_{esenting éxis wrét petifien. Gr: an

ap;3r5e'i*.;_;ens.éar?g j'..– 'the petitasner cannot i'8df'3$$ his

""~ f' '–g§'§evanc¥e;..« iay iirweking the extra ardfinary jurisdictiar: of

:§'§%s:1V":'3-a§u:"t_ Therefcsrsa, interference $3; this Caurt is

— . ;srs:*:Ta%ied ‘far. i-iawever, in th éntarast $2′ justim and is

3’2 TIEZS HIGE %C'{}L% (I Q? R ;%R’& ;»’a’I;33a;A A’? EJL’-QGALORE. ‘Iv’P.}ZG. éisffiei C}? 2:308

‘§”.§”fi }§CiGH Cfliffi? GE? }§J¥¥?.}€ATAKfi. AT BANGALQ§?Jé2.. W.P.E’§C’:. 6S*G~’§ -‘L1? EQGS
«S»

safeguard the interest of both the parties, it wcuid suffices

fer this Court ta ciéspase of ‘§”i6 writ peii’£icsn’vV3;s$”§f§i_?:T._V_

sppmpriate éérectéons to bath the partias.

5. in’ the fight of the fasitts and __c;i:ic’;;:4rz°:sfr:’a”r*:i’:éi.=’:’;Vz§§’*th_eV ‘

case as staied above, fine writ pet’é’£i(:§’:Af”ii&z’*é_1ci%’~it5y 77:

disposed cf, permiiting the pet%i%–::§L ‘fe_r tcA’V’give.fii€¢ fiégféiiéfi
repiy-cum-representatior} $9; the 159:’; coriésizu nidaticn
izasaied’ by the seconé _..A:§i§z.’}g “r%nnexure-D,

éated 28.3.2058; wee«s% frag; % the date 9:’

receipt affa r:1c:E:2’3’i’$l’:=.’.”V . ‘

Ef surfléi %repiyécta.jr:i.¥f’a§5i’é$entat§orz is given by the;

_v{;3etit%on4g§£”w%thifi from taday befare we second

A’~z@p¢;nsfie::%§:,VA.:%”:§’sec;ond respsnéent is éérected to receive

V ihé. further and pass apgéropriate erfiers,

4inVacco”rc:§a$h§:eV with the reievant Reguiaticms ané dispctae

4″gf}f%%ieVTéame, after afferééng reasonabie appartunity to the

…_’;§ét§€§T5ner, as expeditéausiy as ;3GS$§b§~E, wéthin 3 period :3?’

Eight weeks frern the &ate 0 r ipt :31′ the repfesentatieraw

32% HEGH COERT Q? ‘r«.AR.’ ‘ AT BAEKEALQRE WP.3’€2’I}. 61313 C}? ;?:{3€§$

BEEEEEfiGECC%RTG?KARNATA§AAEBANGé&Q&EJWIflfl1émM e¥mws
@

cum -repiy is the impugnefi c:o:*r2mun§mt§r:m ta _i:e

subrrzéiied by fine petitioner.

with ‘mass ebservaticns, the writ pe’1ki*£ier:. _f*FEic-2§:.*,§:VV:’t§3y”A ”

petitioner stands ciispcseezi of.

Sri. G. Krishna Murthy §sb.perm:i9{tng£i~.f€o f§§ e:,.’VfiafékaE3fii%i.’. ‘

far secend reapendent, wifiwén fré~:f:1″‘tt3.:ia3}’;;:

.flr if’Jfldge

Eb? CGLZRT £3?” §§3i.:{_”~3.%T,5.§¢§.2§ AT EfléCwi,.Li’.}RE ‘$5.’.-“‘”N’£}, téiitfiié C}? 25338