IN rag Hiafl cvunw er magnum: 8- nANeAL03$'xTa
flnmmfi "HIS T"" ififi E'? fiF fifififlfl 2056 " "
B-E FORE
THE HDN'BLE MR. ausrlcsy H;K;PfiTii ' ?,'*
wnxw pnmxmxom No.223S¢gocé<m¢uexzfi};-,m.
BETWEEN
Fgnmaamzam or xshnarpuu ~ '
JHAMEER or cmuumnca fiv , %j
awn :2-was-'"-::;:. EEIEE' '»"fz."r:-: I,'fT'f:$E,
EEMFEfiDWEHVafiADi_ V' ' :
E.B.Ha,999&; ;~4 _ "W
aguaa;0a35q9.*u."i;_V., r_~
Rmy,EX EEcRE:aH:°_"'aw_;;. EETITIUNER
7,gEE'éE:m§*v AfinHmnTHAN, ADV.)
M%NG%L W ~,. . ,m. . ._ _ hi
~V\mi§m:mK.mwmm,mNq
'fHIfi.wfliT PETITIDN IS rxnsn Unnsn ARTICLE
~f§~.22a man 122? QF :33 cougwzwuwxaa E xunza
,f~3mA3:ma'Ta DIRECT mam RESPONDENT TD IHPLEMENT
=.TflE,_TfiRIFF manna PASSED BY THE Kaanarafia
qnmncricxrw nnsunawonx canmxssxau BE PUBLISHING
V =,THE EEME IN THE NEWS REFER ronrn wxma GIVING
".EFEEST ma THE TARIFF manna ERQH Januanr 2993:
'T'F'7..E CZ- YET 1"!'.Ps.I.3'E '1'I'iE; EDLLQWILIG:
v-a jg' ---- -.
fl E fl E E
IRIS WRIT PETITIGN COHIM3 UN FDR ORDERS
3:21 11.14. Gugata, learned;'éH:é¢rg1i'x1g
.. _. , 4-,, A-' -1! an '
acc..»$ n5»1c% gm: the reuyendant,
3. In the instant c§fief»rhe p&§itfione:
'h.§ swught fig: 4 dirégtian td€tfi5 respondent
_p&tit;mn; in
Karnataka 3l§%;£¥§it% §fi%u%@§@¥fi"6ammissian by
gubliah$@3 *t$§3$%§¢%? ifiLm%fié news paper
fnrthmifih, §ifiififi a£fi§at to the tariff arder
frmm JanfiafiyfiGD$; $§i¥iiing the present writ
"afifia .intez.gt mi juatime and
A\aauit?L V_.n
m.
} _ 3; " I _fifi§e heard the learned counsel
.appe$rin§.f$r the petitioner and the learned
* ¢@unafil appearing fur the xaspcndent.
a. The learned atanding counsel appearing
°», fur tha raspandent has filled a detailed memo
/
/gt-z__.,...
/
stating that the respondent - Company has
filearri an appeal hefmta the Appellate
for Elec:t1:ir.:.it:y,r at New Delhi on M
Shpyeal I~Ir.:~a.22,'2t'.IiIZ'.I3 as against' "t:he« '_
th-' pearirad 9.3'-I'.-".'--L'3 ta: 209%-19'; @123: *.:he'=5'~ai'
3::
appeair tmaa 3:'espcndent'J:".ha:§. WI
Hana .5-'-Ir'2§'.lD£-3 and 55/Bimflfi «':a'.iiV"in'i:v:eI:im
-sander <3-f stay uf thé # years
mantitzlmuzi Karnataka
E1-actxrici é:di;té:pi--a9ainn IKERCJ .
filed a V"f3V-'fi.vraVaLt ::;i:=#l,EEG;JB$B&iCi appeal fileczi
by thav After hearing the
3 '7a'"».1_.}::t:1.1_':%;'e%EtJ',a_::*.~I1 =fic=I: x1':;1-i::'~'i:"1'1' '|::3:1<=.e partiea, the Appellate
the appeal and also
-1.'_.§9s;..'...11:1. at:-rder in IF; No.54{2003 and
' ;:}'.;'.: .u'v1.--..-,r.-.e Q;:..: ._.._._...._...|--.:.... «I-I... . A
- ._.:.-..u .:'..H..H_'I _ La.LJ.t:ss..:1...e.. .14" L11." .I6'fif.a'C'.a1"4.u.$1'1t ti': Gfilleflt
at the mama at which they hava
""%,... %:cn; 1-acteui during the: financial year 2005-~06 by
ffatayizig the tariffi for the multi years and
/
fi'1.____...
I
therafwre, the prayar auught far in the wgit
petitjan does not aurviva for cansida;g§i6flQ;
Hence, placing the aubmiaaion on reco:§y[tfi€%
wait petition may be dismissed as infru¢tuau§* H
.
in tha 1nt~:est af
(I
L}-
‘I1E+”i run :n-Hr-I II-1: .
Ia|.IP\.~..I.’».r’i§ IUI.J.J.\4I. !_i4-‘u£”_-I-lulu’:
5. The statamant mad: in ghe mm$9 émted
1§=3¢EQOE as statad ah5veKifi’pia;§d.en regard:
E3. sraacargzti-§g1y*, t§”§a ..’ wx?’i£j”–..,E’9§:’1’tion 2119::
by the gefiifiififiéi.4i§_°di3fiis5ed an having
‘1-u.t.-..4~uA-nmsau *1°’vv~.*F”1-4-1°:r1:71r~1-1.e-..1;\”‘;;n:V’ ‘:=I~rhi;_:hH.*v’-‘r’r4V9\.u-l’ ‘I 4 En val–1 r -I-as i-En
a..rw-u…-…m.Iw V.t…I..|.L..1..n.s—….Vc.¢.I.L-o…-a.m..1; ..l.aGI..EWJ..’J~.IuA-1.|d ..A..L.a..4–57.4. 1.} 1.5! Luv
yatiti¢fi§r’t¢ xgflfieéa kin griavance before the
Appellate TribufiaI;V”hhera the matter is
;j”V:»’:endi’:_i§;? a;:1ju;:ica§tiun.
‘*:fird§§éfi”$d¢urding1y.
“§£i _E?£: Gupta in permitted to file
!”em.1:I-.a.’f -|:|.+-“141. Aimikvt -I.-I.ncm-L.-9..r1.v\.r-a.r1.’|n.l-~¢o l..I1; 1-154 0-. ‘I”‘!_1;’\. ..In..h5-cl
– U W-In-In»; J”¢’I-Jlm I-§:’_zJ\J-In”!-i-“Incl-lwaozi’ VVL I-I-.l-J-I-J. I–?V’I-3 -\’V’F$uI»§ I