High Court Karnataka High Court

M/S Hirachand Jetha Bhai vs Managing Director Bescom on 17 March, 2008

Karnataka High Court
M/S Hirachand Jetha Bhai vs Managing Director Bescom on 17 March, 2008
Author: N.K.Patil
A'  EH!

9 1 0
* I
IN THE HT5H'CGURT SF KRRNATRKA HT ERNGRLORE.

mamas: wuzs was 1?" nay QF Mnncflr 2603.
: BEFGRE :

Imm HflN'ELE MR.JUSTIQE N.K. PATEL M "5Vi

wax? PETITION Na.134§4 03 2007 {GMrKE§)ff nR

amwwsm:   *

MES HEEACHAND JE?HA HERE 2 iljv
A PARTHERSHEF FIRM DEL? REGISTERED; "
RE?REflENTE3 av ITS PARTMER " =
SR3 3EE?AX DHRUVE

!*iG.f3l,f?',, I"1FzixE.:IKARJUI'1Px I.a.Pu'§iE _ 
aasavammn LANE, aAmsALo2g~2.,~"-}*

'*.;§;.EETIrxoNER
(Hy 3RI.M,sHzvn£R3xAs&g:gH#0CA§g§;

NIB:

1.. E~€.=o.NP-.!.'S;I?=fG :5: ?.<:'5;»:.'rt;s.z:. _ "
553:0 ;' V »j;"%_ K_'x
GhfiVER? aHAvaH'gf,'»_'
aANGAyQRs,*v " V »

AS8§STéfiT axmauwxvm ENGINEER
~_ Q_; E 15.35 sfia~a£vI3xaN
'3ESCflfig Hmkgo, J.M.CMPhEK
,'2"*~5a@cag«K;a.3.LaNE,
'~NA&AHkTHEET*£aQSS, aaNGALQaE--2.

V 3 a x"15'ws BUB~DIVI31ON,

, » EESC0Mg'NO.1B, a.M.caMELEX
"   5*1..::oz=L, rc.A.s.1.ANE:,
'--_M&GER&THPET amass, BAN%ALQRE--2.

"= {L sax P.NAGAKUMAR

" ~'Ai3EE3 3§.E~{3UT '33 YEEEHS
F'.ElEIDENG NE' NC*.31

Mfiahbffif-'sR3UNR }.sFrJ€E1, BAEAVMWA IA!'-§E,.
E(.E"4..SEZ'E"Z"3' BET, E»1U£fiA1.sJ'§{E-3.

. RESPONDENTS .

:9
53
no

(33 SRI.N.K.GUPTHA, ADVQCATE FGR R.1 T0 R.3.
$RI.B.S.RBGHUPRASAfl, fiUVGCATE FQR R.4.}

‘tit?

This sum: ?et:i.tic:m. :13: filed under A,eri¢.i__e§;~ “‘
226 and 2?? mi tha canatitutiwn af India, prayi§g’2,.
ta direct. the raapnndent~authorities to’=;e3toreT

electxicity supply by in3tal;;ng ifidagendent

aléctricai matar ta the shop basting no,31f?; in’ 1
the $131118 <;_x;z';' the gaetitimmr firm a~t…T'th«-3 Accstfftf
the gatitionar which includas _tha déposit ,+g

inciéental mhargea and etc,£.fl

Thia writ Eetitinn camifig an fdf.§réii$inary
hearing in 'B' Group this day,jthe»Court»mada the
f¢liaw1ng: 3': «' =_ "a

Thaj fi$ti&i¢néf fié§king:MéV diractian tn the
ra3§andafit5 tfi cfii$i§a§Vfiis rapresentatian dated

1.1.oa.2;3o':,"'v.ri::e._;.n:s~::x'uEe ~ E, submitted tea the

;"agccnfi'ar§$Q§ndafit'«far restmratiqn and $upPlY' 95

e;e¢£rici§@*:t§',the Shep bearing 39.313? at the

7V_ cost uf thafgéfiiticnez, which include the deposit

T . gins 2 in¢;défital chargea, has prasented the

"~1nstant whit Petition.

Vӣ{ I have haand tha learned Caunsal far the

p&titimnar and the laarnad Caunsal far thé

A””re3p¢ndent3.

:3:

3. after hearing both aides, and after

garusal af the material an xacard, it amargas

that, the patitianer has submitted f§V

rapraaentation as early as an 11.G4y2fiG7{ff,

requesting reconnectian cf RR fio.WlLG 1§§€3,’$h§

said requeat has not been conéidergdg me: th¢*7

aiactricity supply has baan :ast$ra&3 It i; faunflj’V

that, tha patiticner ia ba§Sy_ afi6u_wi;1;flg “td

dagasit tha cast and Aincidantélu &hargé§*-mn¢ the
grounfi that, earlier, tfi¢ 3hc§§fia$”§£§$a¢, it was

met functioning, *§uw:r” was “fiisvfinnécted, now,

after makin§”:§hcv$%infi»§f t§&*3fiup, he wants the
rastaratién ‘: u£ fgfihe *. aiéctricity ta tha

installatiah”¢§aarin§?_R&EiNa.WILG 14663. Keeping

the reqfiefifi qr £he_g§titicner in abeyance without

taking any defiisian within the reasanable time is

not _jQ$£ifiabl§ “in law; Ta meet the enaa qr

w’jgsticé, ,it- fibula be apprayriata ta issue 3

‘”5Ifiif%¢tiQ$-,ia tha raspondantfi to cansidar tha

féfifiafiafitation of the gatitianer dates

R*1;:Q€.2GGT, Vida hnnexure-E, it will safeguard

“A,tfie .interest af the petitimne: as ‘wall as the

V stand taken by’ 131% IGSQGIE 2% £3 1 ta 3.

________…_…..—-no

II
¢h

4. Therafore, without expressing any opini¢n

on the marits af tha mattar, the instant $%ig *

Patitian stands flisposed of with a fiira¢§ian tfi”w”

tha raapamdents tn cansidar tha~rapres§nta£i¢nVuf 1

tha petitioner dated 11.$d:E0§§;( :an@._ ;a$e ‘=

apgrcgziate decision in éfifigt fiogpl§§a¢§ “with
tha graviaians of _ $upp;gf ;o§a, ‘”wfii¢fi§ is
agplicabla ta Eha fa:t;”gfi t§%u¢§§§_gmd dispcsa
af tha mattax as axpad§t}a#§éy é§ ;§b§3ibla, at
any rate withi§ @fl§¢gipd_5£ §§§$£”r§§ weeks from
the date mf §§c§i§£ mi 35% éfipy§éf this flrder, if

mat al:e§fi§”¢mfi3id$§éd a$d ¢i$§oaed ef.
flrderédéaccfirdifigifgé

Sid In

V ‘: V*xsN:i£,o§g2d$a. giiéigfla