¥N THE HIGH comm ox: KARNATAK.-*8" ' C
CIRCUIT BENCH AT pH%ARwA13» -- Ij;
DATED THIS THE 4'1'?! 1:>As?=4.pF;;Ai3?:3i1sfi9A.2i§§9 }-
BEF'0_§fE Q' " V V. F'
THE HOIWBLE MR.JUS'I'IC3E siiA:§§i'A§qA(§0UnAR
WRIT PETITrdN ":;~io. 2§:§6s.(GM§§{E%1
BETWEEN;
M/S, MAW: BRQTHERS _ ..
A REGISTERE3 PA{?TNE¥§S!:IIP."C€)NCERN
ELECTRIC LIGHT 85 "i'>owER «SUPPLIERS
(3rA1:)AG,%.1)I_S1?; '
BY :11; MANA_ V ...PE'I'E'I'IONER*
%A (Bif%S:§:M%MALLIKAmuN C. BASAREDDY, ADV.,)
.w-u...-an-u.o'
THE. $':'A*1'~E7'oF KARNATAKA
BY ITS CHIEF SECRETARY
~ VEDHANA soumaa
13R';-«A.MBmxAR VEEDHI
*.B;Fal'€GALORE 560 901 RESPQNDENT
{BY SR1 RX. HATTI, HCGP')
THIS PEFKTIDN IS FILED UNDER ARTICLES 226 AN{)
227 ()1? THE CONSTITUT§ON OF INDIA PRAYING TO ISSUE
WRIT ()1? MANDAMUS TC) THE RESPSNDENT TO ISSUE
ANOTHER NOTXFICATION FOR CONSTITUTION A
TRXBUNAL CKONSISTXNG OF THE PRL. D_IST_";-,_ ~AND
SESSXONS JUDGE AT GADAG FOR DEI'ERMIN_1'§T}'OP%
THE COMPENSATXON.
TEES PETITION COMING ON FOR--""'d'é{§EE§S--_'1HiS«, *--
DAY, THE COURT MADE THE FOLLOVFs'!1§iG; _:« _ V * .
gamma A.
Peisitioner has sought f;$§~=a d.i:'ect2iO1\,e_VV:to':xe.e;;ondent to
constitute a T1ib11naI--.seen-eist§.3;1g'§fier" partnership firm registered under
pa1*tners§1'i1:r the firm eariiier uaed to generaie
' to the censumers in Gadag city as well as
" ._ responcient passed an enactment called as
Electricitty Supply Undertaking (Acquisition) Act
V' " ;'.§1_74VVé:.11d teak over the undertaking of the pefitioner. After
several Iitigations up to the Apex Court «of India, a dixeciien
came to be issued by the Apex Court that the respondent
should pay compensation to the petitioner by constituting a
Tribuxzai for determination of {3{)Hjlpfii1S8″£§§)I1. Thereafter, the
%
VT:
55% Tfib’
respondent censtituted a Tribunal consistinggfif’
District and Sessions Judge, Dhaxwad as pair -3 ‘}”:”i?.V
on 30.8.1996 gazetted on 4th Sepf;n1bt.=i .I;9’9t3: ” V
3. ‘1’ ill this (iatc that;
Txtibtmal at Dhaxwad progress is
made. Pcfifiqper was earlier in
Dhanvad ‘V districts are newly
foxmed the said pmcess Gadag
distx,;¢t”§e’ag{fzgsg’fiA§f3*K~.xg§{13,{;fi::rn§;%;¢1%;%’yvzconsequenuy, the msmct
and §t:§#siofis~ at Gadag. Thus, the
pet;it;ione:f”‘p1jéiysVVthat_bthé:matter may be heard at Gadag by
V at Gadag by cmzistituting the Tribunal
V of District and Sessions Judge Gadag.
.. V The gievance of the petitionm: is Wtill founded.
” ;Hs:xis fivrrm Gadag. A3} the mcords am in Gadag. No prejudice
or injustice win be caused to anyboéy, in Case if the Tribuna}.
is constituted at Gadag. As afammenfionsd the District and
Sassions Jufige Ceurt is established at Gatiag. Therefcyre,
V
nccessaxy dimction wiil be issued to the
establishment of Tfibuna} at Gaciagj 9 Accoxtii1i’gf1§r:,”‘f§:)11<}wi§;igVV
Carder is made:
oI§1i§’:*3:Rx,_’ _ V
The ztaspondenigijfi “‘:z7;_Vs;;i<§i;.xs_tit11'vr::':'A tie Txibunal
at Gadag cansisting of Sessions Judge
at Gadag f(:}f: of oompsmsation
under Eicctricty Supply
Undt::jx¥.—3;1:;Vii3;g.:f(;Kc;%£;3,iSi£§§3:;;)'_' ;'§.<:":«.'..'iV9 'f;¥ by modifying the eariier
30th August 1996 gazctted on
4th_s¢pte;:§;:;¢§ 19'95§'V%w'1i£ Petition is allowed accordingly.
sd/4
guneg