IN THE HIGH COURT OF KARNATAKA_--AT ''I?§:AgV'.| G';'3I.£;_''C)VRE_V 1' " DATED THIS THE 157" DAY1E.;oFT;'sI5%'>TEMB~EIz, &2éIo9j'*-f THE HON'BLE MR. JUSTICE A;l\i-...:VEI\%JUG.OPA:LA §:EowI>A WRIT PETITIO:'\J.. l'JQ.;A328C§_3f§ 3009 (GM~KEB) BETVVEEN: .3 Iw~-"TV D.P. KanyaVl£.IInTa'Ti'_, I-_ Aged about W/0. late K,B»-..GV;;pala_kris'f:n'a,___ R/a N0;'25,/_i}: II FiI5or,'P,:A.Lane';" Mana;Vvarthipet',V««..__ ._ __ BangaJpr'e4_ -4 ...PETITIONER (E-'y'.STi. a';%§,M.anjIInatfi%,I Ad'=v;;) " T._Ba-nga!o'I<e 'Electric 'Su"pp!y V Company "i;.imi.'a;e'c:i' QBESCOM), _4"A_GGv_ernment of Karnataka 'Uaderfa.k:ng ' ; 5K'.R_. vcirciefi. 5;.Sang.aIoreT<56o 001. ' b73£_i"ts' Managing Director. ."RESPONDENT
{By Sri, N.K.Gupta, Adv.,)
S.321 of the Karnataka Municipal Corpora.ti_:on’5Ac–t,_f’
(‘the Act’ for short) for constructing a b_u’ii’d»–i.rifijg.,.: v–iola,tior!,
of the sanctioned plan and bui:l.ding~-eliéenceh”T’h’eVfo,rdiertoft.”
BBMP has been question:eoci.____bylithe’
No.491/2008 before the Tribunal
(‘KAT’ for short). appeal which was
entertained on on 11.8.2008,
and dated 11.8.2008
has still pending before the
Tribiiilnai. if A’
4. “=il’h’e ,re._spo.nde”nt has issued communication as at
o’n*tei.9;2oo9, informing the petitioner that, if
‘ Certificate’ from the BBMP is not obtained
” prodaced, the temporary electricity connection will not
be coontinued and that, without any further notice, the
iA,oslu”pply would be disconnected. Aggrieved by the same,
Vlgthis writ petition has been preferred.
5. Sri N.K.Gupta, learned counsel for the respondent
invited my attention to the §§egulation No.12 of the
Vtem’p¢:re’ryA\–e.Ap:;.;,g.rer ‘?Vsii’ppfi’y t0 the said premises of the
12.0’4.._$§f thefieduiations referred to supra. It is epen to
_tii:-.eApetiti’ovrrer re apply for a fresh sanction, after the expiry
fears eeried. 3:1 the said View of the matter, ¥t is
‘ ,.._”¢{i’ri;}:’ecessery to quash Annexure-A. The writ petition stands
rautdiewed and diseased of accordingiy.
Conditions of suppiy of Eiectricity of Distribution ~
the State of Karnataka. Reguiation 12105 ii
regard te the pewer ef sanction and
power supply. It is exerc¥se_V:v”ef tide eeid
electricity supply had been. give:je_.tdjA’éhegeetitisrzer, per
the note thereunder, the can be
fer a period of 2 years a_ndridtI’i:aey’9.ijdV:A..VFdreriy extension
of mere t¥1an:_.2″*»vyei§i¥fS., ‘i:b’e_”cen$ua?¥T:er free to take fresh
6. vxifthei periti_d._’iei?_:2»».jgtears has not exgired, the
L . . w
respondent is” hereby xdirected te continue, the
»vtVhev;;:er§od as prevéded in the Note A air para
5′ ‘*”~¢-E” JpI2…§”-pi vgéaa Cm_,,,.–{– g»….¢£¢.:
c”~”.§'”§-li;°’T I'”””‘*”J ‘1″ ‘””‘$’€i.ba.Eo.S’?$”/Hi. ——j
§<'Slv r p….,…… _, ' (
"f'§* ks Hem '§fe Qesvegh
Sri N.K.Gupta is permitted to file
respondent, within a period of 4 weeks fr'c5'm'
Ksj/–