High Court Karnataka High Court

M/S Sri Lakshmi Venkateshwara … vs State Of Karnataka on 11 April, 2008

Karnataka High Court
M/S Sri Lakshmi Venkateshwara … vs State Of Karnataka on 11 April, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE w.P.2~:o.s9sarg_eo6
1 r 

IN THE HIGH COURT or KARNATAKA AT BAe:;;fieALc§§§%E%%%A  é *
DATED T1123 mm 1 1% DA¥»~OF4AP'§§Ii§ '   
ea=ons          
THE HON'BLE MR.*J§3SafrlCf§'-N€K§PAT¥L«1._;'«*v  
wnrr PETITION rzo.89s5F'-A -  

     .. mpsrmonea
(By 511 . M HMOT~!Gi , 'A:;wocA1'E) "-

AND :

1 STATE 0;'-' KARMAIAKA-« 4
PRJNCI._PAL_SEG_RETARY 'F0 GOVERNMENT
_DEPAR':'MENT.Q§ !NF0RMATi€)N
; "rounssm AND voum saavacss

» M_3'gggg_ggNQ' « ..... ..
8'A'NGA"§...QRE 01

 2 '- _GL!LBARGA'ELECTR!C1TY suppur so no
  Ac;:o:;<P,oRArE*'oFFacE STATEON ROAD
«A  GULBARGA 535102
 avrrs C;-HiEF ENGtNEER ELECTRECWY (cm

Q 3 Exacunve ENGINEER (ELECL)
 A (mun M D!V!SiON caesccwa LIMITED
' =  KOPPAL ozsrazcr

 ,4   ASSISTANT EXECUTWE Emsauaea
E Q» AND M sue DMSION aascom
amen
GANGAVATH: TALUK
RNCHUR DlSTRtCT

 RE$PONDENTS

(By SMT. AS-HA M. KUMBARAGERIMATH, HCGP FOR R1;
SRLNK. GUPTA, ADVOCATE FOR R2 TO 4)

fix:  fiiéfi f:(')1'fzi"¥* 6;? i<A"§m?&'"r}\mZ AT nA7~i<:*.AmRE \V4PNn,89Rt§¢'?0f)fi



IN THE HIGH CZQURT OF KARNATAKA AT BANGALORE W.P'N.8986f20{}6
2

ms WRIT PETITION IS FILED UNDER ARTICLES 226 AN--fi._2é?"   "' 

THE CONSTITUTION OF INDIA PRAYING TO QUASH THE COMMUNCIATKQN

OT' 1.3.2006 IN NOEOISNKRTISSO DT.1.3.2E PR{}f}§.iC2EE3~.V \?§DE«_
ANNEXURE C i$SUED {N PURSUANCE OF CIRCULAR' E}T;6.1*20'€$5. 'VlDE._f_
ANNEXURE D ISSUE{) 3'! THE R4. AND TO DECLARE THIKT THE5C2iF€CULg3R H '
OT. 6.12% VIBE ANNEXURED ISSUED BY THER2 ES NQT 'APPLECABLE. if
TO THE PETITKJNER UNfT AS THE CONCESSl0NfGRA_NTED REMAl»N$ IN, 

FORCE TM. 4.1'!.2Q05.

mes war? PETETIQN comma or: t=o2=§'Ré't--:LiM1:~aAra~:_ §-:'eA:#eINé.',u§:V Va'

GROUP, THIS DAY, THE COURT MAKE THE FC§i;L{3*»'\(|_NG:

Petitioner      quashing
the eemmunicI4tfiee§:"d_eie§é  vide Annexure
C issued   Veureuame of the
circular siide Annexure D, issued

by secom...   petitioner has sought

   that,  circular dated 6"'

 W Annexure 0 issued -by second

 Vrespondent -eat applicable to petitioner unit as the

eeeeeeeien granted remains in force til! 4″‘ November

N THE Hififi €ffiH’R’T C’)? ‘fE’fi.’RN7t’f’A’¥~f’A” ‘AT flkflfifitflfifi W:’f’;No28986′;’2flt’}¢’§

IN ma axon comm? OF KARNATAKA AT BANGALORE w.1=.No.393:sr2oo6
3

2. I have heard learned counsel appearing _

petitioner and learned counsei _ appearing

respondents.

3. The grievance of petitiorier in i

pefition is that, petitioner “_:~Hetel and
constructed a boarding by name
Lakshmi R.G.Road,
Karatagi, District. It is the
wse gfvv~vp’e’t'”:tiofr;er. _’._toi;iriet home and tourist
facilities-*.:vv”ere<i– petitioner by employing it

staff and ieareoognized Department of Tourism.

– w sjiin pupreuenioeto the guidelines issued by State

vf£;ir:i–1’impiementation of tourism poiicy with

_ effect. dune 1987, the concessional power tariff

extended to petitionefie Hotel business.

the rapondente 2 to 4 – Company has

ieeued an Official Memerandurn dated 12″‘ March 2003

granting oonoessional el trio power tariff to petitioner

N 3353 1119114 €’.C)I~IRT €333′ 3€–AR%\i1′:’¥’-A¥~’rr% ~A’~i’ R»AN€”1’*A*¥~.F)RF. W:*P’.Nn’.R9R6f2¥K}6

I

instatiatian bearing RR No.KRHT4 and

concessional etectric power tariff under for K

a period of three years from theft

installation Le. 5″‘ Novembet’2QD2’to_:§§’ Novtévmttigr .

Accordingly, petitioner    said
concession. Thereaftc-tir_;.'i"    sent a

communicationttq’ that-H stating that
the withdrawn with
effect ifiaficordingly, issued the
demarzd = fie petitioner to pay the
difrerengégf (3) and HT 2(A) tariff from

2(§O’4′ ta.-…t’5′ February 2006. Being aggrieved

‘vfcommunication, petitioner herein felt

present ‘due instant writ petition, seeking

appfowiate reliefs, as stated supra.

V’ * 5. Learned counsel appearing for respondents at

outset submitted that, the subject matter involved in

the insmnt case is direcfiy covered by the order dated 6*”

/4%,.

4%? T-HF. HIGH CFIHRT HF -K~A”RN74t”¥'”M€*A ‘A’? ‘Ft”AN€?AT.f”)R.’F§ W’3PNn’.R9£6!’2{)€}6

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE W.?.Ne.8986:’2006
5

March mos passed in W.P.No.2802l2006 (Mls.

MAYURA WA’/SIDE FACiLiTY vs.

KARNATAKA AND ANOTHER) a:_’_1d.. the eaid% has ”

aiso been confirmed by the Divisifzn Bench%eithis

in Writ Appeal No.1994l2006’ee;te§ 123′
Hate! Asleeha Enterprises .’Ve;e~..5tEate of
Karnataka and others), Bench has
taken the same Em niearned Single
Judge. n.eefere,he the writ petition
flied daspeed of following the
aforesaivii_ofd:er C)oud_

6,” made by learned counsel

v zreepiondehts, as stated supra, is pieced on

” §.fie’f..–cerefuI perusal of the prayer seught for by

*~C.fj;j«4___pe$ti0nér..__Aénd the order passed by the learned Single

‘ V’ :J:;{§$g.e.’..«A”dated 6″‘ March 2006 passed in writ Petition

‘jj”4:VNef?802/2W6, I am ef the View that, the subject matter

/41

LN THE HIGH C?C}I~§R’I’ OF KA-RNATA3{-A AT R~AN€~’rAI~.€)R¥f W-.4P.Ne’R9£6!£B06

__._that, open for-‘the

IN THE HIGH COURT or KARNATAIEA AT BANGALORE W.P.N’o.8986!2{)06

involved In this petition is directly covered by ~.

passed by this Court, as rightty pointed out

counsel for respondents.

8. In the light of the facts of

case, the instant writ petitior:i’V§filed.” by’ is
disposed of following the order_..3ated_»_6″‘ ‘Ma-rob in
Writ Petition Nazsozizooe .~met MAYURA
WAYSIDE i=Ac:mv vs.i smog f§);~..K;:;§;:§J1ATAKA AND
ANOTHER) ancijror the?VVree§eone”‘etatertftnerein_ holding
that, the impirflggnetitl:;order._A_:oa_nnot:[_be’ said to be either
arbitrary or Therefore,
prayer for.vb;r:vA3;§e’titiorier.cannot be considered and
is liable be the petition flied by
petitioner ie’ciisn1iseed*.’~–,_it-ietvever, it is needless to clarify

eetitioner to redress its grievance

we)’ of representation seeking concession from

that’ $tete.V[:–ifvv”‘itV edvisw or need arises. Ordered

it . ._ acoorriinglyf ‘ ”

Sd/-

Iudgé

IN THE HEGH CCEURT CLIP KARNATAJCA A?’ E