H13
1"Ffl TH! I-IIHSH CDURT Ell' RAEHATAKR NI' HHIGHLOE'
naman THIS THE 1?" nnv 0F MARCH EODB 5"
BEPCIHE
THE H0fl'BLE H.JHETIcE u.K.anTIL£ v"vx'
WRIT pawxwmra mu. 127-:m"2ti'0'r« ._;:;:a--1{Efij
1 V
-.:"t;"1 LJHTE W.' 'M »a'A"mRM1E:3t3mh.
xaan HEGUT 3% vaaas _*."z
3::.,1~*r..:a H.:;«:c:1:=11aiza.r.L:.%r1LL;#».cs*r;V _ V .
};':is|-§§;fl'-E-jkh man: ,. T~i;="a;E'§":u5*fi=.'-- fI_'3§g.LfJ}Z j '-
r»man"c:m DISTRICT - ._ = '
_ 1 'w._*._.....1§'fE%iTic::-JER
fifiy ari M Siflflfffl & A samnaangvgwgmv, ADVS)
1 IHE_M£§iETAWT EKEEUTIVE
_F %
£2531'! Em' V-'.E§'E;aI!:".'£".§'»"""'-.LE«!.1fi.{,-.3
gufia 'uIfi:sIdm§2yfcfiE3cdM
3»-'~"-.r.a:"rr'--.*%--~g. V . A V
E4 umrnmnpufim GHANA FnmcHnv'TH
:a:i::t':=*»;rat;x=._12vrJIv..1=L """ "
«u HANHTEPTRLUK
V . ' --3~'L!5:;'&i1I|"n:*£**L ~.1_3'.'I2_STRI CT
' ;a?=iws=5E:RETAnM
-- sszaiw -t1;éLrs.%.It1r-1A
wxe LATE MflNEHEEQHDA
_ :esm::p:.
V.Hfm H. KEHIHRLLI VILLAQE
1s':.1h;:E5.t=;EI,?1; HIZIH L1
iiFL§*.iI'.1"'f.':'u THLEEK
MAmnwn.n:sTR1cT
ta,» V
*1 Eiy :."f:'-4i':':i. III? R %T30IPFH.h;"fEiB?$°:M\' ; '"S'1"fi F033. R3
iii-1HIuI'.1.}'[.iC3TJP'f'i"n, PLIW FEJR PU.
I313=LI.IEi.-J'.'.E3CI1'«1J3I.'E3'°.J 1,. A13"?! FDR 2)
.3.
'fl"'f'II;'J hn'KIT FETITICIN IS FI LEI3 UNDER BRTICLES
T.:".'.-.:"*;n .H.m.I £.'.."'-' i..m THE 'CC-J':~:':":":"I'1T'{"LI'E'Ii'tI=:'\J' EFF Ifififf. ':"'%'-'.:fIfi'i.':'
III I;3|3}'I..E3'H '1"!-IE IIIPJHER PASSED BE? THE 13"!' RESPONDENT
HT..2i3» '"J..EC"Z'7 UE'3I3EF'. F5I'If'3EK.J.
T1'-flZE":% hf}-"{I'I' PETITIIIJI-I mam-smas cm FoF,__'I%Ara;z3..£.'i§?I:t¥§mi*:*-«T
HEAREHG an "E" saaue TH1$ mav, THE cwuRT»mAnE_THE_
F372! L: E.rC£b.T'".I EM:
on:-m%T%
H
1'1
W
:7!
at
E5
w
W
(3
H1
mu. . +349 u,, -' 'h" 'H. aW
Jufi pab¢m1mner,as5a;l1ngutMe ca
FL
fit .
the impugnefi fiammufl< atiafi "fifiataa £3.
haaring Na.aakanamffiffirfuwéflimanfiyéféifl, Vida
Annaaure~JF »iE5uedv m§_ the .1" wrespandant and
furthfir flfiflkiflfi fut a flixfictfimn directing the 1'"
ra3§mnfiant.xtfivw§rmvififi;_au§ply* mf electricity' to
the yrfi$i3a3'gin *a&gupétian of tha patitionar
..
haaximqL Hfi;?fl;~*@i£u3ta at H.Kamihalli village,
“»M3fiflfiu§% Taluk,'””Ménd§a fiistrict 33 per the
“_a@miifi%ti£fi~, £i1ed. by him, Vidfi Annexure–F
fm;thwifih”$nd alsm tn isaue a dirautinn directing
‘rutha 1″‘jra=pmndant Lg pay tr: tha gatitianar the
intarwat mf juatime anm equity.
I
.3.
5-4
H The unly grievance made nut by the
gatitiunmr in tha instant writ Petition is that
.=.~.=–r
the Qfifiitiflflflf hag filed an a9glicatiua”agakinga
an infitallatinn far elactricity 3uypiy.’ifi _the”
..g:_=_.:
_,_ .
smggflgia grawiaea Wfifififl 5:; ‘ii %£eSi_;ng'”¢
§.fi.$flfi% to Lh% 1?’ raapundeut. V,Tha sa»
I1:
a§§limaL “h iilad y thaV@étifiian§fi4Cémé u§ fa
wmnaidaratimn hafmrfiktha,1F5 £#éy@nfléfit; ~ Tha 1*”
rawgundant inturfi ‘ia§fi§fii :f§ha impugnefi
cnmmmniwatimfi_:’,3tgtifig @VLt$a;’ -;%fi@plying the
additimna;~%u§fiiy:tfigfimgh:th@’;fi§£allatimn cannot
ma cmmfiifiargfi;£gJfifi§@ fif §§g:abjactian raised by
the 3%” :a%fifi¢§§®t,V Qhg –ia mane other than the
mmtharwin§iaw nf;fifl§V§é£itianar. Tharafare, the
gatimiflnwr’ is b¢fé:e thia flmurt. fur the relief
fl”inflicflf%dK3gpra.
..I”hlW% hmmvfl the learned aaunsel f-r tug
‘,gatitiaflar and the laarfiad caunsal far the
* rfiswflnflent5.
flu Rfter careful garaual mf the impugned
cammuniaatiun, vifia Annaxurawfl, datafi 23.T.2G07,
o
it ammrgea that the 1″ raapundant has committed a
A’
A
/””””””
:iyFm_«
“=tnbaanfi1m:.
.4-
gravfi arrnr in iasuing the imgugned communicatiun
cantrary tn the ralevant pravisians cf the Sufiply
Cmnditinna as par cmnflitian Ma.4.GB;~a£ fihé,
Eanditinns Hf Supply of EleQtfiigitf~ df
Difitriutimn Licensees in tha Stat: ufvKarnataka{T
ma 1$3wafiflfiQfih.2 fiammunicatian
indic3tim¢’ that thé ‘@a£itififlfi§;$ Lraguest cannot
he cmnaidwred in vififi cf fihaflQfifie§£ifins raiaad by
th& 31* r@ap§§d§fi¢ n@_#h§ g£fiufifi Efiat the property
ix. qm%afiifiwy fifi§fifi@ -fifi h§fii1$§me. Therafare, in
vimw:@f_fi@h¥3§giyin§”n£.tha said pravisian, tha
imgugn%fi, tnmmufii@afiiwfi””fiannat he sustained and
tha;’aame argquiraS to be set aside at the
V%fi»HFmx7tha flflafiflflfi statad, the writ Eatitign
, v¢fie Hnfiexufe-J i3 hereby’ set
an
ésifiw. the matter stands remitted hack ta the 1″
rwapmmdent with a dirfictian ta cunsider the
apglicatian filed by” the gatitianar Vida
AnnexurawF datefl 5.6.?flfl5 in the light af
————‘-“”**
ff?
r
\
cmndition Nm.4.D9 ii? af Conditinns mf fluppry af
Elactwlcity’ wf fliatributinn Licansaas in _tha
Etate nf Karnataka and afiiagwsa af tha q5ama5 Ig¢u,
axgamitinmfily as Qmawible, at any rat¢_withifi4tfio*
maaks irflm tifi “ate wf rageigt -f a cgnv pf.tnis
; .-
f;1..
£4!
.g….
.9 wakalatn fa; raa@hnfiafifi_fio.i within twn
waaka”