High Court Karnataka High Court

Dr Nandini vs State Of Karnataka on 8 October, 2009

Karnataka High Court
Dr Nandini vs State Of Karnataka on 8 October, 2009
Author: H N Das
1 W.P.26554-«S5/O9

N THE HIGH COURT OF KARNATAKA, BANGALDRE' ~

DATED TI-HS THE 08"' {DAY OF OCTDDER 2059 T A    A

BEFORE   

THE HONBLE MFLJUSTICE H.N.:§a4AGAw1OH'ANV"DA;3;'"  

WRTT PETITEON Nos: 265'-é+<;;2a555/2voD9TGMT;T{EiBT~--~ 
BETWEEN: A' A   A

1 DTNANDINI   _ 
AGED ABOUT 38 YEARS: V .  A 
w/«:3 SR1 K S CHAND:RA--ShfE.K»'\E%,_

2 SREKANTHE,    
AGED AgBOL3'T 3-2YEAR;s_ ~-- '- A
sro LATE,,sRTDEvs A  

BOTH RESTDI N«Q4VA1';Nd;TV13_, --

GR<:)UND F-'LOQjR, 4T?"rT4A'i'N, '

CRAMARAJPET; BANE:-.AL0'RE --- 560 018.
 A _ Q 2    PETITIONERS

 (By  SUNANDARAMAR, Adv., 3.
 "Sr§.T"vYU{3AN1'3b§AF%,AdV;';)

AAf\'£I):"'A'.,._1  A

-----------u

 D 1 A"ST.fA»TE' GE: KARNATAKA

VESBHANA SOUDHA
DTBANSALGRE ---- 560 001

  REPRESENTED BY rrs SECRETARY

  'THE MANAGWG DIRECTOR

BESCOM, CORPORATE OFF-"ICE

K F? CWCLE, BANGALORE ---- 560 001.

wk



3 W.P.2655§¥'S-S599

17.06.2006

, the Condltions of Supply of Electricity orl«’%§ist::b;ifi$n{ Al

Licensees in the State of Karnataka, gtii锑peliti;>nefé{‘:§4:a_\Qé”lib

aptzroach the 3″ resfifmdent for instzallationliicvf élésl§ri’cal

and new electrical connection. Thére:VL:’l$,_x}c évidenngll qn”‘r{é¢bra”jto
Show the petitioners have ?*FDroacE’w;Ac’iL’v-_t?1aLA. 3″.’ “respon~::§ent in
compliance sf the ¥\lotificatil>fi* V;;’flefar’r$ff–.’t’¢.; Therefore, the
petitioners are not enfitlgfd fc;r”xév:’.lt::’-inf prayed far in
these writ pefitihgnéli, 2 are at liberty to
approach the” _:§>:ro;:”;:?arVV’application in terms of
the Notifical ien._lf.sjuch an application £5 filed by
the pe%ltione%$,.VV_tfian shall consicfer the same in

accordance. vgith lléwli ‘A§cofdin§§y, these writ petitions are hereby

Sd/~.;l

JUDGE