High Court Karnataka High Court

Karnataka Power Transmission … vs Sri Vasanthrao on 13 August, 2008

Karnataka High Court
Karnataka Power Transmission … vs Sri Vasanthrao on 13 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA cmourr . 

AT GULBARGA

DATED THIS THE 13'"! DAY 01?      %

PRESENT  %

'I'IriZE HONBLE MR. JUSTICE K.siaEDHAa  M 

THE HONBLE MR. J:1s'rIc1-; cgowm
W.P. N0; 2§3é;f%§%[:*.2()0;t3'."{:G:!srI:{:('3 f}2a. fKetsHrmiANnA GUPTA, ADV.)

. . . Petitiancr.



"'V'asanthime, 
3911.. Q!'   th Ran,

_ :"Resid'fi3g"a:t 

 Respondent

E].

Tlfis Wflt Petitiml is filed under Articles 226 ~ H
the Constitution of india, praying to call for the

mcotds reiating to Anncxurc ‘D’ dated 20.10.2005__w$se;d-it: ‘ V

Compiaint No.75/2003 on the file of

Disputes Redressal Forum, Bids: and -.”(}–‘.__”da7$g:d I «
28.11.2005 made in Appeal No.1839/200.5 £:i1A~’£11c’fi1’€_.0f’
Karnataka State Consumer Disputes. Redmgsal Commission,

Bangalore; etc. V
This writ petition coining –this. § day,
1HAR mo J, made the
m…..W..»~….o

The writ petit1’c§xi ;iv§ of the State

Consumer Form 1839/2005. The
relevant provisviiqIi<s4'_ of Protcction Act,

1986 are extractcd_ hcr£:uI1d 61:4
"2«1(b)=f AA «the records and pass
%.appmpriatc~,oIj<ia.fis in any consumsr dispute which
is or has been decided by any State
Coin1I§i_ssii2:i*~V.,whg=.:i'e it appears to the National

Comngxission' ' area: such State Commission has

exerciéied 3 jurisdiction mt vested in it by law, or
to exercise a jurisdictiaon so vmed, or

' W H K V' * in the exercise of its jurisdiction i-lkgally

% or irregularity."