High Court Karnataka High Court

M/S Bpl Telecom Private Limited vs Bangalore Electricity Supply … on 12 January, 2009

Karnataka High Court
M/S Bpl Telecom Private Limited vs Bangalore Electricity Supply … on 12 January, 2009
Author: N.K.Patil


3}’? “E135 E381} C?(I}U-RT GP }<_.§';R}€AT.»";K.A AT }}Al'%GALOR.E. "%-'.P.?~§’22 €317 2058 v

{‘;.’w’&-“. W.P.N£>.1256«<1 OF 2808
1

N THE HIGH COURT OF KARNATAKA AT BANGALORE

BATEB Ti-H8 THE mm mm 03* JAIEIIARY ”

SEFORE %
1′:-as HOMBLE &§R. mama :§J§i<'.:%At:'::, a x

war: PETITIOEE No.1262.*3 £3ie'.%%2txis c g *E . 2 "
mm' 931111011 uo.12564 =¢14+ 200% 1' am;

%%%A
BE'{""EEN:

awe. 39: ‘%*ELECSM pazvam: :.a:..m”s::3fi :
AT average Hausa PAm:¢w~.§_ $7869? we r ‘- – ”
HA’~1’E.**~§GiT$ $QF’}”WA.;R£;’ CE:’€§’RE’2\T_ ‘
rm mm, 2As:;<:as2:Gs:ATTA_T RGAE} AREKEREV
BANG£\L{}RE–5=t3Q£}"}'?§ ~ .

RE?8″:” %’fSiS§NJf3R’e’1é.3%.’PE?tE;£~%%E}éE”;{&iT.

ms azewaiemf .r;;i:ms:¢.:~»saJ wA:aa3:AR

_ V é PE?2T:::>Ne:R
{ay 3:: G:m9é¢~:ga”&_ cc} V’ %
Aéfi} ; ” % V’

4; B.£x§;2G}&:..jORE E§;CQTREC$T’f’ suwpw COM?A:~iY LTD

– ‘_ H;x&*~’:::4,G;_ :’:sVVcoRP0R.4zf£«amcE
« ,a.:”–:<k2a=;c:acu:, Bfiu'~%SALGRE Sm:
. 2.5? 35* iT.S'i?ygE'§'~€E_R.5aL MANAGER {'TECH¥'~%§CAL)

2 . i}FFiCEvGi?,}'Er~§E'A;3$§STANT EXECUTEVE ENGENEE
'{EE;ECTR§<3;3gi;}
QCQMMERCEAL OPEF€A'%'%GN 8: P-z1A§NTENA€\é£E}
BEESQM, S-"13, SUB DiViS§O3'~£
.§.P.N;'i.$é'iR, 8Ai*éGALO¥iE sszma

_ r~'?:G'é',ER¥**€¥x€EE%*«é'E' SF K£R£'~%ATA§<A

" V. E'? 'NS QRECTOR, WFGRMATQCEN TECHNGLOGY
;%¥\éD Bit} T%ICHNO3..{}G"{ BEF'ARTf*v'%ENT

_ ._ [N03, 353$ FLQQR, LEN} E%J§1.{3§NG
'§'%-§2§V$MA%AH RGAII}

12% HIGH C';C}i3i€'i' (ii? i{j5tRNfiL'l'AK A A3' '»¥'.P.%ee.i 3632 UP' 21363

CKV. W'A?'N0.E25€ié$,l'€)fi8

–. ‘ ~ .3 “rag %:::E§li:2RAL £*¢’a#s¥*&AGER{1’E<C$-s";

VT fig.-'32: ; :4 K rsuma, Ai}3.€O{:A"€E}

A VA " 'rm; iiiiifi f.E{)UR'i'U¥ §.:~m.12e.22 0:: 29023

13% THE EEEGH COURT OF §i.AR}~EATAKfiL AT BA§s§CeALOR}3 ‘?€P.}é0.i2§22 SF 2398
‘C5532’, ‘s«’€.F’.}§c:L§2%»’i G37 ZQCIS

-“1

WLLER ‘:’.%€K BED
BMQGALORE 5%52

m=:sP<3N::¥§é;*~;é1T':i=:.'¥1~~~: 2-

{E35 Sr% 1 N K GGPTAE ABVGCATE FGR R'? 3: 2;
$§'w%T. A$%–§Ps M. KUi'a"zBARG$?%§'e'%A"%'H, HCGP FGR 33.}

iii ii

"seszs was? PETEEEGN 23 £3.53 usgzzsa AR"§–";C:t?.$ zzemg 2:2? ex':
1?»-sa Ca'.}N$TéT%.}'i"E$N OF gram F'RA't'%béG_ '$3 D%REf.-'.T A:;Q'§:uA$:-4…IH£
aasaaaa f.:":".22'9.s\$, waves 3': ma R2, moaucea AS 5*-'.*:.';;+.v.§:~::~.:-'.245. AND
73 QECLARE mg? mg E3'§€'$'Z'§'%GNER :3 E£~%'%'l?LEi'é'¥G me: _8ENEF%':'}O¥ H":
2{a} §NDUS'£'R%fii. '5Am§r= gm A£C{3R$AN§E—WSTH :se:LL$:~zrq:u:s;.,§2TA:?eL:c'~;
95 r.amz*:, 9" ;<.;am4A':*;az<A m:~2s.3;2aw :43 AT ;as;:a.;A;-

war: FETETEGEI rate. 125% 9;;

BET”‘£1EE—EN: V _ _ _ _
5338 S G%PS:33’.*$T§?A.3 5-‘>v”.:_ ‘ ‘
§–%AVé$’~éG ms s=:E:-m,0z:Fm4A?.j
3?Q5,?:g;Vr«:Aas~;, mz_.,2:~4:2 smet; ‘- . ..
§ANG;£=&.€3’a–“€i-EA5$G sag:

szapgzaawras 33,21 ~,
%g:m&;aRA*-{ANV * “-~ A

_ _ PE?%T%QNER 4
gay 3:: ; mm KGTHRRE 3: am; K ..§}A%¢DAKU&1AR, AQ4’a’Q£ZAT£:’$}

1 « .7534: Asa§s_m:s;T axacamvg E¥’»£G§£’~£EER
‘ a2s<::"._:m~% V
L… ,a 3. 'm_£';z.;$'% {}¥'v'.%S.:*;3Ewi, CA em: .
. €5f£'%~% c a.4,;a,.::s; man, END cases
HAL 2&9 3T.,4'3%"3:E
3-;»'z.:-:s.;§;;.<;sQ;.§' 5% 943

* .'3ESCG?s'i
V' V CGR?GR§eTE QFHCE,
' IRi*$§RCL§
BANQALQRE
RESF'0N3'E.§'~ETS

CW. W'(P.?\?0.12f364.Z0fi8

E2'-E THEE EEG}? CGUR? GE? '" »'§.§%.?~EATA.§{,$'1 AT EAN{laE..$R}'E 'aFJ.P_?*§o.l2622 0}" 2938
C. '. E -".?_N0.}2§64 OF 29%
"2'.

irshlrifi

THESE WEST PETETEQNS ARE HLEE! UNSER ARTRCLES 228 R543
K? O? ‘§”HE CCNST3TL}Ti0N OF %NDiA ?RA’:”§NG TO QUfi\SH THE LETTERS
E%T.’3’L§,*C.’w’i*:, A§\§?€EXE§ HEREEN $3 ANN-M8 AND LE~.’T”§’$R DT.’%”:~.9.§;}<°.i

;*-:~4:%e5; HERE:-4 AS Aw»2~m*$.; B:REC”%” THE RE~.”8PQ%\3{}ENTS T{>4?ETR5E3§g’%’
mg ?ET§”§'{}NER’S mam ceweassew TO 115 {:z~::3usTR;A;}”- A3. -.
LEQALLY vaazs w:T:–2aL:s’ :~*z:2ow:?:or4 0; AMY FURYHER D>C¢a3%’.é%%:¥E~?viTs3 _.__

A943 ‘s*”w’E?HGR£W A§’4′:’ SE§%’3J-W33 :”OR ¥3E¥’£AL§T§E3 M45 AFt?%EAR$vV§}F

Rs.:43~:,2’4ez- ssxapesss AM; $9 0222:? we R2 T3 »:.:c.3:.;:z’.~'”-*,a.Er;EwV.’rH-*5 *
mxsrea 0:: “swag PETiT%ONER’$ éE*~$ST:§%£’_-*H{.3R§=2.N:2’z:3E§?

f3525.5§¥ER% 1, :53 ALE. FC>R§’£3ALET§ES HAVE BEEN i7.’ii’;”:?er*e£’3i..,E”¥”$Q. _ ”

‘M533 wan PE’z’iT2GNS CQ§’v1§¥”~K3* ‘€324 ‘xr%’:Ei;%As’§¢r%R:~(
%~iEAR%$*~éG%i’~a”B’ aaeup, 1′?-%%3QA'{, 7{§~i€$GURT?:f%£«G$THEFfl_;.L€iWE?4G;:, ‘

»…………

9 2 R

Pet%’%i{::ne§j {asAjj%LT%wra:%%. fieiséaoé §%r~i:;f::2e22129o8 has
scught for” détéd 22*” September
2&8, éséaged ._ r’e$mrzcie:’:t, produced at

Annexure -}I;*3L*anfi*tc_3 飧§c§§§_;3Athat, petitioner is entiiied ta

%:i5.e mg.:a2gm: 2{Vé;v}____i_nr3u3triai tariff Er: accorfiance min

A r?j§f§éVt1¥2§§.if’?’i’__’§73′: §§’§§¢y cf Gevemment {sf Karnafaka éatad

18m’f’a’l.é’rt:hV;’i2t§{}(‘3V..:’fif Annexure -A.

pegtimr in Writ Petifion Nr;:~.’§2564i2(}08 has

quashing the fetters dated 11?’ September

annexed herein as Annexure-N8 ané fetter dateé

IE ‘{‘E~iJ;€ féiiii-£ {..”‘(3U§{‘i’ GF i£LAK§’~§A’i}XKA AT fiA§’%é(‘iAL(JR£ ¥*é’_}’.E\éo.E3é23 U? 2EK}i§
CW’. ‘W.P.N0.I2S(§«4.2{)(}8

23»? ‘mg 15:12:: sang? ea? I{..Al{‘;’€A’i’A¥;’.A AT BAREQALQRE W_P.}C2a:>.§2é22 :3}? 2998
£1.22′. ‘.¥.?.}»§e.}23ti4 3? ms
4

11″‘ September 2008 Armexed herein as Annexurefé;€¥’1S;3:[:”*.%’

éffid ta direct flue rwpcndenis to tmat the petiticr:.ér’$ 1 ”

cctmversmn to L75 iindustréai) as ;;é§§5%”j””_\;13iié’fS”§’%ih€)U’fV”

pmductécm of any further doct;n’_senté’V..a i*:a;%A. wfiiiciraw

demands fer penaities and af%7e;§ra {ff
impesed arid tr: direct the ?’?’*vv15*3§’A’v¥”v*i-‘3§’E-“t~’?-‘I
fine transfer of the pv;a%titi’gsA§3e:%¥§;’ bearing
RR.Nc.3EP have been
::¢mt3#a£””‘d_~ …. ‘

2. :”{he. wsf’ these petitéaners is that,

the Gavernriiarii _€:f” _P(ua£fn’ai:$5(a has-3 annfiunced various

vv4.–v%n;:en:j%3s:ias: __”f<:x:j tfié"*'{}.Qfnvpania deaiing in Enfarmaiion

Tgc§5Vfic§.gg.g:'a&eA3:"known as "MAHETF as Miiiannium LT.

Poiii:g{ 6f which aame intc: force from 18"'

.j_&'_;':v,.4.4§§}3rch vikccardingiy, petitioners herein have flied

applications for apprcvai sf the sofhivare

':*'%§é§i'_;%:aiagy (tantra I Park at Bangakxre to the Karmtaka

Bdyoga Mitre being State Live! Singée Windaw Agency.

EN Tfiii HIGH (".f{}L%i{'i' UP' K_ARhifi'i'A§(A AT BANQALORE '~AR3?No.i2é2E OF 2908
'CW'. W.P.No.I2554.2€}i)8

21%? TIEE ERG}! COURT 53133' .i%§?.T*.~EATA§.125«64 OF 26%
5

The jurisdictianai ccmpetent autharity, in the tight sf {fie

appiicatien fife by these petitieners and in pur$u:an<3eV

the peiircy éecisien tat-(er: and :énnc:;,:nced u

Gcwemmerxt, in order to encourage Tih'é

Technoiogy Sector? has 'appro9é§j};'~'%?je bé
extended to thae ;3eti'V'eic1;j:ersA..V-ei%;V:..L. tte;m.$f% and
c:cmd£"ziorss :3'? the p{3i%c;y 112%":
Juiy 2036. Thetaafigr, have been
erajaying the and conditiflrss
9% the t"§fj'é.:'_'$t:fr:z;1.f,-="vVé$verfimer:t. Be that

as it may, it: ~:§§}r;3'r%se G2' the pefitioners, the

jurisdicfiaifiai aijtzmaty, r;a~m7e;y the Genera: Manager cf

%kL:;ie% s«EaC é%y1 :a5én:i f%'ze""%.iL1bn:'é%:*:a'£e jurisdiciicanai Officer ,

érhé .Aé=;$_;«s{;a%i§:v_v..1'f:£:£fijet§ut§ve Engfiweer, have wiihdrawn {fie

V §qenef:{"'e:£§g§ééid to ihwe petitioners unéiateraiiy withouf

ééffbffiifig éfi ofipertunity and have mt extended the saéd

{:52 the petitknrsers an the greufid that, %n pursuance

‘ ‘4″{3:f.’f?ie decision taken i’:z:’E: Baaré of Bireciorg in their

32%’ ‘£3-E33″ mam {jf.3i:’i«?;’i’ mi KAR§~éA’i”A§s;A AT am~:L;A:.us{§: W.P.§’-$0. 22:32: 032- EKEJS
cw. W.P.No.E2364.2€}I38

3% “fifil EEEGEE COURT *3? E<Z.=m'3'&éATA}iA AT EA':4éC;}'-;L(}RE 'Esa'.P.E's3e:s. E 2622 SF 2&8
fifnfiflrn 'a'«'vP.No.i2$6~=$ {BF ?.%}&'§
(3

meeting held em 23" August 2068, in View of the

mbstantiai financiai impiiacatiorz on the BESCGM, 'thT€-.~'=._

Assistant Exeéutive Engineer (Cenj1m;e;f ci3§_–"{§;::e§§f§fi£3}1 u

and Maintenarece} aescows s-Ha% ysa:a-%:}i§is;§:g

Qenerai Manager (Tex: hniacaé) ' SC QM . "*E%*s~e

Assistant Executive Engfijeer _ -{'E';«§.5é»;¢'§:'i::a;i) ' aE'-{E f:iub~
Qivisiran, BESCOM ::{bAe;. j_§mpugned
ccnmmunicatiuns and A9
mspectivaiy Vfitefest and tax and
the differezfézfiéfiif Being aggrieveed

by the impfigzjedc:én§fi§Li;'s=»§§::fif§€:;'is viée Armexures 25, A8

and A9,; ' as réfer%__¢§d aifiimvée, and seeking appropriate

"r;eii;e'%'e, as; : supra, pefiiioners herein have

prééefiieéi writ petificns.

3. “i. fiave heard ieamed caunsei aszpearmg for

“;:’»;éi§i%L~:3:é:%s and iearned counsei appearing fer

‘}’e2$g§r;§ndents;

iN HIGH €.3UUR’i’Uf*’ EiAKNA’i’z§KA AT BAE’~i{iAL{}£{E W.P.No. 1 2622 GE’ 2988
{?.W. W.P.N0.i?35d.2GG8

BE THE EIEGH CDURT OF E<LAR3'§ATAK.A AT fiAE=Zél%LQRE 'J¥.P.No.i2622 0? 334148
{1.'§x'. 's'v'.?.}~3e~,}2';,S64 GI? 2088

»'

4. After tmmugh evaiuaiian cf the ma1ér:E:é§V.:”‘«.v_

avaiizabie cm record, it emerges that pefifigners héd A ”

extended wfih the bane-fit of industriéi

flwrcugh the respective instaiiatignns énd “ti§ ey

enjoying the said benefit since Vn1:a; r§}’.yeavfs;
in viaw 9f the deciaian ta*vi<:g*-;-~zc*:A_ in
their meeting heid en Assistant
Execistive vfigeration and
fvfiaéntenancej the Genera?

Manager _ and the Assistant
Executive ‘E§jgi:: ee§: %j%%%k%(£aje§it;§aa) E-3 sutmivssaon,

9’

__v;BESCQ_{?:§E’V have féhe impugned communécaiiens

I vifi;%VjA:%ne:%§.iras*.A.V’2.5? A8 anei AQ respeectiveiy statirag fiwat,

V the” in {have petfiivcners is withdrawn

fi*1é§r.a§*e: ihivaxbie ta pay me amcuni as referred in the

§”eé§pnje£;{‘ix{a rmt§c:es- issuefi to the petfiiieners within seven

vicie Annaxure 25 {in W.P_N<3.?2622i2G08) and

*»»._}§;nr:exures A8 and A9 (in W.P.Na.1258412GO8) an the

LN 'i"§ii*§ §'ii{_?§'i (_7€_?{EE*'-If 5,3?' §€;fi§i_N?¥§A§4.A i¥i' t$A_§¥§*Z§AL£}K5 W;E}:N0: 2,2622 01*" Eifiifi
EZKW'. W.P.N<:~.I236»4.2{}03

Eli 'E'§§3{f, EEISEE C?.QL"€RT OP £<;ixPJ:éA.'§'A}iA AT E.–'3£'~§€Tu%L{3i%_'£ W.P.E*»Ee3.12tf=22 (33? 2933
C.'§'v'. 'Ex-",§'.}~§ca§?;§-64 Q? 28%
3

basis 9% the €§£&t3iSit3fiifeS€3ii.:’EiGfl by the Baarci af £)§fe<::t6_;f$

in their meeting «heid an 23" August 2098. if is

ciear fmm the references made in the ccmmu:é§t:aiifi:r:é"' "

that, mwhere it is mentieneé ti":-at, fréé said Icgzéimi'.

extendad tn mesa petitierxers has a%'t'1t~;:§;"*~

afinréing appartunity in v;e»a§*'kit§or:$r.VVV:.. v :"¥3'r2:_ _ V –a.rs~ E-.*=,:1c:i":
'na$ been issues} nor has been
afferfied to these' ::t:Vn_;j_§5{ent autharéfy
has prcceediéfi 'Vawt;é§;f%i.iV.%.:ju'4<=§§'f3V!"fiiaéisiafi, after iapse
sf mere * jS"z}i£§§#v'v4ciemand cannot be»

sus§3ined"r1gr' fiwéére entitiefi tat: issue the

impugn:-.=:d zjntifieé 'fhe.';::e1§iti.s-20.: :2:-322 my mes

C.’=E’.*” ‘3f.?.Z’-§0’12;’3f3z$.2€3f38

IN THE EEG}? C€3L§Rf§’ Q1?’ §<.,i'zRl'&'ATA}iA AT §AE'=E{3ALOR33 '%4'.?.?%a3.§2é22 GP 2=I){}i€
{5,'%€n '§\.~'Q?.}€e:s.}2§64 C137 30%
G

4

View hfiat, the impugned endarsemenfsfcommunicafivififg’.__
cannet be sustained. ‘ I’ ‘

6. Therefore, witheut &xpresS¥ng__any”é§;3i5i_<f2H §:f;. u
merits or damerits 0f the case aréd *c;fi_'eA~
respective parties, to meet the» t;.\f '
suffice far this Court: if ee3j::;:;_rfiop:f%é€ef'V'.Sigjéjfitign to
respondents and petitéeneffiii ' % '

'E'. Having téihaf ;'§.i:;é;L§rnstances Q?
fine case, as petifiens are

ciispasedifsf wiiifi' 'iihvg.féi%§evai:fig…_direcfians:

' L Tljé 'cgammunicafian dated

T LSep;'ei*:':.£%2Vefv}'; bearing No.AEEE3"S~
7g:%%&f~%§.~) ?9?3-16 issued by {be second
'– {ride Annexure 25 (in
i;V.P:'}és§.o;V§.;2'622f2008) arid the imjmgned

LL ~ iceméézunications dated W' September 2003

bearing ,/-«V»—~ Na.BESCO3'WGMTXBC-?9iF-

1929×2808-O9f2695–70€%Wissued by {ha

"§'i"§§:3 Bififi 'ifi_3¥_»*_Rfi' Oi' §&iA,i{?%5°~_'!;"sKWA £1' EiAi'~3.t5£§i.:{}§§.1i W'.£",No,i2622 {JP 2968
C'.W. W.P.N'Q.1Z364.2Qfi8

V. ' is hereby direcfed for receive the

2&2 T2313 3335323 313153? OF K.%R?€A'i}'&1-"IA AT 3.i's3'éG:§L'{.}§Si§3 '»¥'.P§E<3. 1f:i$32 033' 2588
'§Z.'§€. '§*.?,}'.3'~Ei:;.E2:%£34 {I327 29%
£3

Gefiera! Manager (Tecfmicaij, BESCOM and
dais.-d 11"' September 2608 mafirgg 5
No.;&EEfAAO/£':'SD6/":'327 vicfe . A{:{§exu§"é§ " V '
3:10' :59 rarspecfiueiy {in w.P.;v¢-r%2§'£sé}2é0&8}% % 7
are hereby afirecfed fa
cause nafices issged '..fe– zfh¢§'_,fa#;fié:#f§veE
peiiiianers; u " ' H n V' '.

ii} Vyx?ffi*”$fiefiiions
are par1i§%iwt’f’:;§¢”;.iffi5£>f 2:’?-§;f$;?”A;?a%:§;a§k§:fQ%.*gfaiemfifif of
£3 Shaw cause
nofigésé a:¢n§ dacumenfs fa
f$f§:§a3f;angf}S£’a%_A V_f?7ié§rA.’V¢:iTér5}}:3, within a periad af

frosgfhe date sf receipf of a copy

. f§%i;?§4″‘;:::fa’:éf;9.

z The Genera} Manager fwchnicai)

and pierce the same before fhe 89322.4 of

flfrérrfars I campete%uz’hority aim’ take

£3? Ti-{ii Hiiifi {L'(3i.,%R’3′ OF KA§{I’~iA”l’2U~’LA AT iisi.i’~:'(iAL(}R£ WVI-?Nn.i2fiZ3 SF REES
C.W. W’.P.N0.I?;564.20£}8

13%;’ THE 3136231 CGLERT {J}? §<IAR}«EATAKA ATE' B..»§§'5§{}'ALORE 'Jae"_P.}§z3.i2§22 Q? NG53
'£f1'£'«". W.P.?=io.1256:§ SF ZQG3
E1

appropriate decisian in accorfiaflrcg wiih few, 'T

afffir affording reascnable spparfuriity if *'

peéifieners pversmmfiy csr thraugl:»AA%he£;" »'

and dispose of the same, as

mssib}e, at any rafe, perféd. gif
weeks fram fire daté~..;§f r_e::égi¢§i'j;*§§f""rep1yA'fé"be'
fiiad by these pe{§tia:';§§:'V_V %' $ A

M tamg *:.éufi}*"éier§i_§§§r§:3, the
the

Sd/–»
Judge

LN 3'95 fiE(}5'§ i.3'€3'Ui{'!'(_3*i"' £'i_F\.§i_?'~%5's'i?i.£\'_r'\." A3' 53% IA }ii3:€ '€§,F=§\é<3,£2€%22 QF BGQB

if W.F.?§O.l?- '4.2§{)8