High Court Karnataka High Court

Mr Derrick Concessao vs The Chief Engineer(Ele) on 20 August, 2009

Karnataka High Court
Mr Derrick Concessao vs The Chief Engineer(Ele) on 20 August, 2009
Author: A.N.Venugopala Gowda
  (By LSri:.".Puridi'§ia§..I§?i¥}ara Bhat Adv.,)
"Engineer (Eta),

.   V_R1a£1gaIore.
'  A2,' .'The Executive Engineer (Eta),

IN THE HIGH coum' or mamgfém
DATED THIS THE 2o""_DAv ftzbfifi VA  i%
BEFO'ié§*--. A. A ' A"  
THE z~:o~'31.r~: MR. Jusmts A._:iVi';"V\{':"vE:§Si'LVVIVé€)PAi¥5sVVGOWDA
WRIT pgrxrrgn %

AND-.  
wrugr PETE % H 0:53.N'd§;;249su-§96a.k9}= 2009 {GM-KEB)

Mr. DerricE<.vConcéssan_*0? éftierfihzs day. the Court
made the fcil§ov§'i":1f_g:  .    '

     E R

The' "pgtVitiVoi§er V the owner of an immovabte

 prope_ft9,?AbeingV"pafiv__9fA;Sy.Nos.147-13, 183A1A (part), 18-

 Derebai! Village of Mangaiore City, has

  buiiding therein, 'Satma Towers'.

H VV . Res§6'ndefi!:sv"':;3rovided electricity cannection to the said

£§:uA§!¢i_;jg by energising 3 meters wéth R.R.Nos.89804 ts

 3% i'1';"

2. The petitioner and (me Mr.Steven Melwyr:

Naronha, are neighbaurs. The said person is stated to

/'6.



3. Respondents issued a communicati'o'h~«'..'_'vdjedtedf_

163.2009 (Annexure-A) to the petitioner,~to..’.si2ow:::ce;Jse’ ‘=~

why the etectricity suppiy should riot

said communication was issu~edt__.bese’d__o’n the”iette4r_VVof_V’said

Sri Steven Melwyn Naronha, p’rodov.atVfAhnexure-C, the respondents disconnected

_ the deiectfitits? suppiy to the said buiiding of the petitioner.

VVe}§ggr§eved..thereby, this writ petition is flied to direct the

-_drespo«h’Adents to restore the eiectricity conqection to the

~ said buiiding.

x
t/.’

disconnected. Undisputedly, the order

learned District Judge in M.A.22/2008 not

The same is pending consideratibii “int

Hence, the respondents shoutd

supply to the said buitdinfi ‘e~.t§f.::i’:”é–,regvt.:i’at§2’wVtt”!e in V

terms of the decision that may”bé’Vtre§i§%ered ‘th theW’said writ
petition or finatity to tahtet!itE§:§tii>n__.:fi*h_i;}5fjs the subject

matter of the wit ‘ t’ V
In the” 3*1″p:§$s1V.:the ftiilbfitingz ‘

patitifiii ‘isruiewed. Respondents are directed to

iiéiefcztxicity supgiy to the buiiding ‘Same

wear, in Sy.Nos.14′?-18, 183A1A (part), 23-

7_6A1, of Derebaii Viiiage of Mangalcre City, through

Lie nmistaliations bearing R.R.N:os.8%O4 to 3931:, subject to

tfie ptompt payment of monthly dectricity charges.

It is open to the respondents to take appropriate
course of action depending upon the finatity of the

/I’

proceedings which is the subject matter : .i”‘g’x
W.P.19868/2009. % A A

No costs.