High Court Karnataka High Court

M/S Hotel Mayura vs The Director Department Of … on 26 March, 2008

Karnataka High Court
M/S Hotel Mayura vs The Director Department Of … on 26 March, 2008
Author: N.K.Patil
<1 I .-  'I :j " 

 

_.__ __._ ---. -I A 411

N THE HIGH COURT OF KARNATAKR A §i\Nl'.'§Ai.ORl§

mun mus um 26"' on or nmzcfl. 20-as  k

BEFORE

me HON'BLE_ MR. JUSTICE N.K.:éA"nL«    L 
1_I_r1wp ma:-rrrnzm N,- n,.1_ao57 or ~ = " 

BETWEEN:

mus HOTEL MAYURA _

BC)ARt'.'IiNG Aisifi i..O'IJGifiG 'OFF '€'G,_

New BUS swan. 3*.' ms PR9? ~ 1 V .
SR! munk Mn. SANGAPPA. AQED-A- . := 

visa! II-n-sun---

4.5 YEARS; OCC: BUSINESS, RIO. BIDAR vv
TALUK AND DIST BIDAR' _  H " ' J

AND :

1 '|_'HE 9g_REc}'"roR--, DEéA§eTfitsaENT,6F.fouR:sM
GOVERNMENT cu': __ '-  
i5-T FLGGR, 'F' 'ELGGK * 'V .. 
cauvaav s=..Le.---=.~.*.¢.e.~..'

an ran.»-;r.»

-an nu.-w

 , BANGAt§)RE;'

2 V"  THE CHIEF E$1e:.I§IE5R (ELECTRIC)
% -ICORFGEATIGN _:-muniwsj
Gasrzc-am. 

TAtUK';%%«'D fi%'%"jG_' "

-. --...}a---.--.. .-p- .n-'- ii-up-. r-1-n 1-: ran

-- TH: -Jumps fig: cfiuiwuun cm,
a 1  ' - ._ GESCOM BEDAR o 3. M DIVISION
V. Ema '~ 4.,

T. T#..U%{ a'~'knD Dis... BEDAH

  ' V A   M A ~ " 'rH1=; ASSISTANT EXECUTIVE ENGINEER ELE

 Q .3-.  puvasugu

 1:14.. 0' mm' F x-_,N_   AT BANGALORE W.P.Nd.18057I2006

vvu-v --

 



 

BIDAR TALUK AND DIST BIDAR

..¢.-_-n-r Aqua :2: nnnunnnzn A Lm .
{Ey um I. north mJwtnnwn\:|;niI'v'InT n\.aG

SR] : N K GUPTA, ADVOCATE FOR R2 TO 4)

TH!-S wR!T PHiT!0!\! !-3 F" F" "MD"?  fl 'DMD V"? Di' 

u----u- -ru -my-u -s I var .: v.-1..-_v an-an

THE CONSTWUTION OF |NDiA PRAYINC': _T0, CALLV-FOR. THE RECQRDS
FROM THE RESPONDENTS PERTAININQ 'TO THE . CASE; OF THE

PETITIONER AND TO OUASH THE IMPIJGNED NOTICE DT. 7.2.2006
PRODUCED AS ANNEXURE C AND iM9UGNED’NQTlCE DT.
‘i7.1t12f)0l3 PRDDUCDD AS ANNEXUi?E- F BOTH i{3SUED~. BY THE R4.

THES ‘v’v’RiT PETETEGN C”‘\..v:v1″iu”u’;’s3.p i-iE:’\Ri”G iii

5…

‘B’ GROUP, THIS DAY, COURAT_Mfi_DE |f’~OLLOWiN{?-:”

or otherwise
of the impugfiod’ February 2006 hearing

n
V I-l’I|G_Bf I-rltsanaunlu-I I-ran. III Inexulw ‘.0’

_is;9_3Qn Aggggn it 2 Amn_m A.-. …-. n

1-‘i’V’Vénci’aiootize impugihéci”hotica dated 17*’ October 2ooe

ham ‘.1f:it.o7;t3E$B0MIBDRIAEEEISA-IiIO6lO7l526O-63

Vida AoneguroT~w’F;. both issued by respondent No.4, has

E _ll-‘Ill I-I IE! I I5 III’ II F

H H ifistgn \urH- net;-t§eg\’_

T Petitioner in this petition is a Hotei represented

proprietor for boarding and Lodging. The

/
/:.’::_._

mag COURT 0? KARNATAKA AT BANGALORE W.P.No. 1805712006

REsPoNo£Ni?3V.’:’ ”

grie.anee ef pe.itionsr in the i…….n. petition is

the first respondent in order to encourage ..
extended certain incentives and concessions__?i:iii§;|ud.iVno’
electricity supply tariff to the pmonerenarei

.h.e.e!s. According-igr, they have iss-.2ed*–the evceflete; ”

stating that. petitioner is
concession for a period oi:seven~ttie serne has
been communicated by Assistant
vide Annexure:” to the shock
and surtsrise ” petitioner received a
oommun_icatiuotn”i=:’Aei:ruary 2006 communicating

I

-|I:nII:|!-u 9″ , and

fi’ ‘IS fill ZI&Z é VXI #3.’ X??? TI UK
17′” January 2005. the tourism

‘ tariff’ given to petitioner is withdrawn and

oiaiined at Rs.70,364l- in respect of

ii

A “ri::.’3’_’;’:..1″i:~._i_gj”‘.4g_iv-ii: frinrn F hninru 9

I . Ila! Iull I’ lit IIIJIII IJIJUUIHI’ In

In it was stated therein that, the detaiied statement
A

/in

/__

IN THE HIGH COURT or KARNATAKA AT BANGALORE W.P.No.l8057I1006

;

IN THE HIGH. C-UB.’I’ DE KARNATAKA AT BANGALQTTQ fly ,E.[\_lo,1fl§ZI;9__Q§
4

along with the reference letter copies were enclosed and

aiso char”-ed …e tariff HT–2e to HT-2&3 and

-1′ ”

requested the petitioner to arrange to pay a Var: ii”

Rs.70,364I– within thirty days oittenuisietiie

Power supply would be discon”°j°ted;w..Ai’-.V_A.’ Pétfifher ”

e csr..ing!y deposit-.. the said amount under._prot’est”=asW

notified in the communio*’ti_on, on i9″ 2G”u6A ‘side

Annexure E. Be that as it rnay[_ V

3. Again, issued the

eommunie-,i:ion_ Vida Annexure

_’11

l
E?

6:’:

if
5!.

..I
U
U
I
8
s?

E
5
‘3’
in

Tourism tariff” to petitioner was

Zywithdrairirti. ‘cia_i_med a sum of Rs.3,51,704l- and

aisneh’anged:_thetariff HT2A to HT–2B and requested the

-_ In-.u–‘–w :1

‘ “‘r~.Vv’»pet.’tiensri .e_p”5v sum of R235’! ‘.7C_I4.I- from January

to January 2664 within thirty dye ofierwie the

insteiiefion power supply of petitioner would be

In reply to the said notice dated 17″‘

r ” rs covet GP I.:Ai=.:~e.’r..i<.n. . .1' …A.NGA._D1LE w.p.no.1aosmooa

O
C
3
3

9.

-<
§

0.
3
5
§
U’
2
8
8
s.

9..

CI
>
3
3
.’ as

:55

n ‘h’I’il’\l’\£lr and hnnrnrm-I annual nnnaarlnn nr
P Ir3Iol’ll I “I l\5 IT?’ I lg’? WWW. iywil II I” INJU
respondents. V
R Mlhnn in mm’. 4 ‘hat! ‘”:.-A n I In far nrnliminnru
\’ I II I’3I I I.’ ‘I5: I”?-I’|’£’T S I WTFC H3.’ IWI ‘Ir’ I “I ‘CUII 3”’ ‘3’ J

hearing” 213′ fiesgrfitbef 2006. this Court had granted

surd and above the amount aiready

1.!’-.re4..=.~ week… in rnnn…-t tn’ the

—tr! -to

demand and directed the respondent to

_rI.=.»2-itetre the pewer cenneetien ‘:9 the pejtiener and t

—-v

I

_______.____
“‘f”E con”? 0:: K.AP.N:’xTAKA AT *9.-..1-.~=s.=..4.:..o:=u=-.. w 9 Na :s.:e5’1I2.r.r»;-

i V = nertifioate vid

1″.’
u

k..ep rt serviced s- Eong as …e p……oner cormnuee tL’~.._

pay the current charges for the suppiy.

6. .A.fter careful e.a! tion

on record and the stand taken by rosponoionts ‘1 In that

the tourism poiicy, petitioner isouafii ‘ a
Certificate, granting power _a_ period
titionéffi Vliiisiiapproved

__.t

t ta iosuéci Vida ietter dated

-3

9*” June policy 1997-2002,

atitair letter dated 20*” June 2001. If that is

Acese,’pet:t=onsr ougut to have aumnifiao’ a

roori’osentation before the first respondent seeking to

I! T FKARN T I,?_nA.NGALOllEW.P.No.l8D57f2OD6

. ‘. -…..w.:’—…– _ _————- –

the competent authority granting power tariff concession

for a period of seven years by their letter dated 20″” June.

*’II\.f’hI F. . .-

LUU I. l’UI IJIUI,

33-‘

communication dated 17′”” October Vida

F, petitioner has filed a detailed reply eetee_2e”‘iceteeeri

2006 vide Annexure G and the

nan” nr nnnueir-Inrar-I nnr +a|rre’$n~.Vnnn:” nlniuiainn” -:I’\ {ha uecannn
II?”-I ‘WI NJ’-1′ IWIVJWI WY II’-II l§I\gII I’. ‘J?’-5′ ].\Jv’.”I ‘Lf ‘II’? 3? II?-

Keeping the objections demand
notice in abeyanciadaiair notta_king.j_”an§’deeision on the

same is taking into

c_nsider_-io_n all the bone fide ahown

by petitioner the conditionai interim

order by it would auffice for this Court,

and .eee%eeee of justice and also safeguard the

e»…1_J.interes~.t.of’ , if appropriate direction is issued

‘mm “at; ii’ pl: an en!
. .. H ,_!.p we L: I run? II. uuulunuua Ha

all -use Hun …-.&:H…..-..-
We” 3 ll la “HUI Ial .

{N man COURT OF KARNATAKA AT BANGALORE W.P.No.l805″iI2006

IN ‘i”‘;3″‘§ fi’;Q’fl _L_,'”‘”LJ”R”f’ OE ‘@,l_\_i’ ‘” ‘5 I33 K4″ T 5 T 34;} “QALQQE W,P,Ho.],§Q5 Zfzflfi

fii _
ds disposed of with the

n
6

7- in mg light cf the Lets an

d_.

:2
:3

3
in

rated abcv ,

following dirccticnc:

CI
nu:

directed to consider the cbjecticns ifiicd

pctiticncr dated 28″‘ 0ctc……r *.::’§¢.”*’c«_
Afifi’ifi.iFé 6’ ‘no’ ” Snprnpdcfe in

accordance with icw_ and cffict Acgmciicciic

ccncassicni—-wcs;ficcdéciwv. tad; pcfificncf by first

fhn gain: 3
V..flW’T “Ila, H

mspcndcizt ‘cad

*””t’cf’-iy as pua.4′”ffi-+’–r’bi’c, “:1? any rate,

“5-V sci Vvtcutiflwccks from the date of

_:’-gg,-;s;nt” ‘ .;r_’.e_- .g_!h:§::.

mrlwa It

such a dccisicn is taken by

” ” 5fci.’:.rthL racgcndent, fcmth mspcndent henein

c’i’rcc’r’c’ rrf f’

petition flied by patfiioncr ”

I-L
I
I
I

‘-1

E

‘I
I
I
5
I
I

#76 insioiiafion of petitioner:

III] Further, petitioner is ‘ an

submit his detailed mpmsantation harming -[ V o i

first respondent in the ii@t»i,L’:!’..__1′!2aA’,”‘a*.J_iI.éL’i:z;9r t.£_=..r”:”:V’$€

Cfififiuafilulf C nmu

t’
Vida their letter dated .Jt§rne{_ 1?; oiairning
concession, wiihin a date

of receipt i

J’ – rat’ …-.-.-.-2: ….re.”.’: is
directed to roe:-oiito gomg and ,=r.m.=.-…_
apptogviato “cider in oocordanoe with law, after

j” ” __ afifiidiog on to petitioner and
‘ dispose, same, within a period of four
i the date of receipt of

reoresontoiion from petitioner.

Sdf-

Judge

E ‘ Ti ‘ T 0? KARNATAKA AT’ WING