Iruwuuu rm ---..u..._-___- .-_-
" zmrmgx
:94./
:1:
no THE HIGH coun-r or mm».-rmm mr nwanggdng.
rm-nu: '1'!-I18 ms 10''' wt or mncHW2'9p'e.;j'--.J."'-..
: nnronn : '
-rm Hcm*n1.n m=...:rus'rxc}n:' N.._-I'{".""'.;Ei';I"§?.!1'.'Vfl. _' u "
mm: nmrrrxou no. 793:: or foo': %:9f1saji3§&g;'LAfi
ns1'wnnn=
r-sis.z»zs~'r-.'-an fiwezcah 1':*=:1:::3'.-4%.
rouunmxon (n1'1'3'.$..,"'~«.
fifi.23f2i, ii Ffiififigy-'gH.
PBENYA INDUTRIAL j
BANGALORE «.560 a5I"I",-- ' '
nnrnnsnu-ricizmv rzvs mw;i&skL%ai33¢ron
~ 1
""" 'V :'}."e-,-,- é:};4T«~j.'3.£;.~.,e.:,'.°'.a.=-..-at-.1-;.-ah:-.a..-§=..=:-., .n...m.ne-:..-»..si:-
1;
auw nu .-----
%Tnm:m%samu %conro1wr1on urn. ,
-'£'~'E'E.'*." EEQGHB .'«*.'.°'1".'£!.-.'.-..1J£'E .!=.'L!'!'!-!0P.I'."'!,
- .4... «-.
_ififlfiAufiiE - 566 669.
ENGINEER :'Ei.Ef:.i tr:-r::'n.':
a_ nns-r A!'PllLLM'1l AU'l'l-NIRJTY,
33\RflATAlm POWER TRMISHISEIION
' .. cqnromwxos LIMIT!!! (1:91-cwcnn)
GEUVERY Bflfiflhfl,
§Afl§hLQ3§ ~ 569 909,
""' 1'"*"*'"? E¥E¢QTI?E EEGINEE? !!L_Q=!;
I [HE JTIICXIIKW 'H' I -
xnnunmnxn PDIIR TRANSMISSION
fiGRPGR3IGH E1 ITE3 {RPTCb{K33$
N4, PBIIIYA S03-DIVISION,
fio.«iii§. 4-'--' 'P1-ms""i.
a n a man, 14*' cms§£_ __'
unnm, nmrzmonn - 560 can.
... RESPODENTS.
Io
NI
3 013
tny sn1.u.x.suprua, amvncamn.: d".
Iiflfl'
This writ rutition is riled under Jdticloa.
226 and 221 or the constitution df"India; praying ';
to quash the demand notici d'&t:-ad', 234.o'3..1.998r vidaj'
No.N4fAEE£Ahol5T15--18 =,unda; *. .'Amn6:u£:~B,"
additienel geddnd gi;; ddtgd 01.91.1998 "undo:
Annoxuru--r, impugnodd»uard¢g" paadad,_ ha' dtha
afiaellate authority ='the_£i:=§ rgspend§nt'ne:eia
dated 29.05.2001 Vida knnaxuroé-E. "d¢n;and notice
difiid 15.fifi.2fiG1, issuad E? the secsndzrespeadeat
heroin undo: '_fimnomu;9ééa-d*tho D111 datod
01.67.2601 issued it-}r '.1-§i§a;"1c'ia_nfi 366.3 iififiif
Annoxuro-n, the "impuqaod«d'Qrd9r No.KPTch/B-
29.r'2639l2Gf_J'1--r_G2 qddiied. iAi"..fJi'.'fit-W5." placid iihi
rirat roagdndontgundar'anncuutf-W. and the demand
naticd 4vifda:_ ~ 4« na,u4._,!m;::3d5!Am/sA5719 DATED
14.Q2.2oag*gndar h$nixupo--3:--atc.
V ?hi;; Erik '3etit1én" gaging an to: hearing
this ¢ay;<tho"cou;t_uade the following:
DQIDE F' i
'=.;=1n. an. "ihstant case, the petitioner is
"_ Qr§$in§"a to quash the demand notice dated
d'_23.e3.ig§a vido Na.N4fAlEfAABf5715-18 undo:
Andéuurewn. additiena; ggggnd hill dated
P, demand naticu datad 15.06.2001, issued by tho
sacond raupondant d?roin under .Annaxuro-Q, the
%«~ -
/
: ii :
bill dated o1.o7.2oo1 issued by rosponbénfint No.3
under Annaxum-R. tho inpugnad o:~da.r:.~«~b!'¢§_«g»'§c'_§':_*'4'!'iE::t£.f1!--
292253952001-02 dated 11.02.2002 H__p3a:!I:.se-';i_f:
giant 1:-«abundant under J\nr;'i£|.1"1:-e-:II"--,._ an§i:"thi¢_"-éionnnd
- 4:3 £t§!!5Ke!§£;?1s="f"§§E§h
2.. I have cnnnbol tor the
PBtitionorA and_wiig££nfib=%¢¢@éh3e1 for the
rosgondontsgfilt hi:c6nnidenhhi1a..___i§ngth or time. The
n;t_=1.=a-..z.*'Vt;:n§§!.'£:':;.!.2o(:8 to onablo the
i 2 J-12:22 giant; t
stfitefinnt regarding revised a.-1.1.1
as pa3:=i:he Vra_ti.n:y«...£'op¢ri-. inn'. ii iii fine ta-if: in
Hn""*'h;_n§_v£i1ud the Frame along with the
stnhemn.nEv in dotnil as per the rating report and
''-];;5.. taxiir, which was in force applicable
'E"1':¢2 'iinotallntian at the potitianar, after duly
*2 .b.§onirinq the copy to the counsel to: the
xintitioner. !'u::1:ho:. during the course 0.1.'
argunnnts. ha submitted that as pm: the condition
or supply or aloctricity for distribution to the
iigengegn in thg tnto at lcarnatakn, they hm
canstituteu Race.'-.'ab.1.e ...a.!.I.r.ati9n cm.-In_ii.=t.=es,
/ 7
Thorsrore. he submitted that, it the petitioner
has got any objections by way at "to
the statement produced along with" new
today, it is open tar himite '£iJ_.e:, s;:s:i§V:v'4¢;§:j'eétiansi'.
.!2.i'r.=.I:s tag !_H_li§ ;!92:s1ittss;:'~.f£'1:s_A'coni:::it'tee
-.-ill take decisien *si--vt?ro-It Vb%!.'L!i'-,5 ":,l.:t?;*s:iJ'.?V-."x;cir::i.-sen.-r_! by
the imgnea are-Es .1;-*s.~'.--.£w~::_z.* zsstiaesa' issues.' h-,'
the respondents e"m;'ie*:*:.i'na?n_ f5a.eiiais~t»::-111 he fiiifi as
per the s_u1:g1y:-‘Cede’; which are
agaplicstbie the __’_1g;isve:;ss V’ the petitioner as
an vt1;s”d.si:=é.;_::g;’ order and issuing the
deigsngi . L . = .’
3;, isear-traefiv ” :3,-aiiarusai 36:? t
E.8_._xt§hsndr’ahas_g.V at the outset suiutilittsfi that,
‘A;;eii;~tioner may be permitted to file a detail
the statement regarding revised bill as
“”‘pe£*–.V:set’ing report and as per the tax-in in torce.
it s period or two weeks from the date of
V’ receipt or the copy at this Order end the
submission of learned counsel. to: the respondents
may he glanced on record and accordingly, the’
instant In-it Petition my be disposed at.
/
/2:2__.._.
I
i’€&l’|I in IurImuwur–u—- u.-
:5:
4. In the Light at the auum1as1ong:jm¢o by
tho lnarnnd council tax tha part1ns,5ah6r§h;§iiw
at tho .£ncts and. circumstancaa _q£h*thah=£§h¢tf§fia
stated supra, without oxgtdisingt th§thm§:itsh1o£[‘h
1. Petitioner ‘hh£ainh ;# hqfifectcd hthv £110 the
repry tp the ;§fi;fi@¢ biii g§$por thu rating
ragost kind has tbdrwhthdmithriif in lance,
p:¢@g§a§”§;g§g3fiitfi:thg~nana dated 10.03.2009
. g uith ng gggnrv
ififiicating°,”reiuvint Gafii anfi nuqulatian
‘7; iappliéiblt to the tariff and also in the Aifihf
. ninth: decision at this court and the Hun*b1a
“”tfigrefi§ caurt.
h2.’thn¢§ivuh1a nvaluatian Conmittao is diractod to
h”tocoivI the sums and pass the appropriate
anus: atrictxy no pan the supply’ Conn and
nagulntions applicdbla in xmapoct at rcviuod
bill as par the rating report and as per tha
t;:::: in ;a:ca no 1:: as tho griavnnca of the
:6:
without: being 1n:1uom-.-sq by the ‘imgnod
orders and demand notices isggsefi; “the
authorities, am»: g;;.¢nag;. %
_g;;pg:L:Qn1.ty :9 1:11; : §j£i’t:Lbm:.~. ‘§;;gj” ‘nfe:or7.__