High Court Karnataka High Court

M/S Subhash Projects And … vs Karnataka Power Transmission … on 22 July, 2010

Karnataka High Court
M/S Subhash Projects And … vs Karnataka Power Transmission … on 22 July, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT ,¢

DATED THIS THE 22% DAY OF JULY 20_10 f'   

BEFORE-

THE HON'BLE MR. JUSTICE S=.._ABgI3UL \ '

WRIT I-'E'I'I'I"iON 1\f(_'),__-_¢'._3£'»*'/9V'3"';-'2_'(V_')mgS.;>_ ._
C w. w.P.No.38794  {GA/I-'K_§x'_3} 

   

BETVVEIEN:

M/s. Subhash Projecls 211'1(:l_.M;i_1'ket'i.1'1gLid;  
ACompanyregisiegieci.u11d§e1'1,hé' : A'  ' 

Companies Act      _ 

Rep. by its Auth--oi*vi$e5d_ .1.".{"1').I'('°;.;S_'€2_I'1.T'L'E1fI'\'}"€   '

A. P€1*iasa11T1i,A,ge.7'O.ye2Li's _   V'

Manager -- Le;-gaE"'V..A "    

Iiavixlg i1sV'Co1;jjt)17;-§1'¢ O1€'fiL7£3.' 

MFAR Sil\'/L§1*1i1i_;c 'I7e(:hg.')'z1A1'ix   

PlotNo.18O';,1}'F1oo1§"  , 

EPIP 11 1:>hase.=..wmLenard"; ~ _ _.

Ba11ga1o1'e «-- 560066 .     PETITIONER

 "  (COMMON IN BOTH PETITIONS)

 ~('i3y _Sr1'  ..}C%1vinda1";}ifiti'ayya. Adv.)

AND:._ 

1 ._ Karxléiiakei P013961' 'I'ransmiss1'0n Co1'pora£;i()11 Ltd.

 Compemylincorporated under the

. '"~C0n1pfc1nie"S AC1

~R_ t:'p. byits Mzizleigirlg Director

 '  [Cay4i\Src::*y Bhalvzm. 'A' Bioctk
 __ "K.G; Road. Efiaxagzilore



= V.Cou?i*1: :o;f " i(a1'na=1ta.ke-1 at i.)i1a.m-'21 cf .

2. Chief" Engineer {Electricity}
Transmission Zone '-- ..
KarI1ai'.aka Power T1'a11si11ission Co1'po1'ation Lido 
i3agali«;o1' Town. E3z:1g21ii:=7a't5ion I.i.{c':i';  
Beigaun1 Town. Beigaum V  V" . ' . 

4. Chief Engineer [Ele(ti',i'iciiy)
Teiidiug 81 P1'(>c:L1i'<3i11em' 
Kavery Bhziw-1:1 
Bangalore

(C ON BOT3*i PE' I' ITI ON 5}

[By Sri. N.i{. G-Ls;;_:a.CAc--_1v.}  1 A 

These Mwriui'V._oefi1zions~.§i1've_iiiieciiuiilder Articies 226 and
227 oi' fijhe Co11$1'iI.Li_I.io11 '~..r_)i' India pwzying to quash
CO1}li1}i.i1'iiC£i{iO~i'I' d1[.8;. 1rQ.'2009~._iS'r3-Llfid by R-2 vide ANITA and

These. pefitiohs oomingwoia for Preliminary Hearing 8'

Group thgs "o::1'a._V. the'Coui"I made the foIIow1'ng:-

ORDER

Thiééé ca;s.s c9Ioi’V action for the writ. petitions has arisen

Vi,.\y1″£.hix1 the éei”iift(>ri21I jurisdiction of the Circuit Bench of High

These writ” p(“1iIii()l1S were

‘_v-._i’ii’eii:i dg.z1’i11g the winter ve,zo2=1tion ix’. on 24.12.2009 211 the

i

B”

Prineipai Bench of High Court of Kar’r1ataka at E-3ar1g’,aio’i’e.

During the va(r21tio:’1s. iitigamts were permitted to

cases only at the Principal Bench oi’ High Court of V’

at Bangalore. That is how these”‘Wi*i’£ p’_4etit}i<oh's" were

entertained. Therei'oi'e. Registry is dii'e':jte'cit'o tr2:n_si'eij :hes1–:._

eases t.o the Circuit Bench of It-iégh=.._CoL1i"t oi' Ke1i'V'I'1E:,*i1,_:'c;i""1'iE}.~

Dharwaci forthwith.

2. in so far as the P1*inci-plal Court of

Karnataka at Bai1g>3.oiore is c?gor.1e.e:”11ed-{_”–tzhese writ petitions

stand closed. 5Ai’tei*sthVe:3:re,eei;ii-toAoi7._theV”1:eeords. the Registry of

the Circuit BenehC’oi’–~Higiii’Court of Karnataka at Dharwaci is

directed to as_sigt1 1″r’e.sh””éa3e”‘~nt,irr1bei’s to these writ petitions.

All the (jlor1ter1tion’E:.Aoii’merits are kept open.

sd/-

goose