High Court Karnataka High Court

Parpikala Power Pvt Ltd vs State Of Karnataka on 29 May, 2009

Karnataka High Court
Parpikala Power Pvt Ltd vs State Of Karnataka on 29 May, 2009
Author: N.K.Patil
EN T1313 EIEGIE CGURT OF I<Z.?§§{}€Fa"}"n'* Is.' A A'? IKAEEGALOEEE, \¥.§'.}éG.é2§3 G}? 28%
&.14fr:31--§45»£'2 C3}? 208*? & N560 317 2:38?
1

15% THE H36}-I COURT OF KARNATAKA AT BANGALOj5?ifi

DATED Tl-11$ THE 29% DAY 01%' MAY,   ..

sesame L  
me a-;o:~a*aL£ am. JUSTECE '%ae.:<.§§A7;L%@'%" 'T   "

WRI? FETITIOEI 39.6358 cg,'%145eaxi-%3;«¢scé§~%fk J7

or 2009 & 14560 cm 2_009"i..QM~RES~ 3,  
ggwgggx;  '"" V'  'V'  

-2 PARPSKALA PQWER Pvrue  - 
NQ.$3% ?1.ooR:N,sAvEm:;A2 s*s:::EEj."%'., V
SESHADREPURAM,BANGA'LG¥?»:E~2Q,fx .
&Es'3.B'{i'€S 92953709: -- V g 1
A,v.s,mAgu.   

2 %<:E§L"£"R${$§¥flF§~vff.}¥E'?§f;;%? AL:§':§a..m;:':c:u  .
NEE'§"s'GRt<iNG ;*=~x+*"r:..m§   ;  
r~:o.4moL.LAe'z.c:;2La:~:'«a-.  ..
-.3?NAG.¢.RJ£%NGR§;€3.RE=-.?5;..
RERBY as "E3%'REC'fQR; _ 
:q:=r.:é,EE9A; _  " '
:a:a1s,:::=:_ea:=:,4 _ . >  
.*~%.$.§'efE§~é$3aR STREET: 
sé3f%%Aa;%2?uR;a:¢1', .. 
 BA.:§G:.aL{:_gRE--.2s,  ..... 

* 3%: {F8 DZARECTCER

» gay. aAaz.,:%  

4 " %<:;:.m:::~;:::::'.s.,<3§=_::':+.*:'E i5.JFO?v€AT§ON

:~am:.IcRK:r~zr.;jw':" Lm,
m;--.s,_: ,oo.LL,aR.'.VccLo5e'a

. J.P.:~¢AeaR,8ANeALeRE-?8;

 .  ' REP'.B'%' was azagcxoas
 ::n;.TaEEp;:~:<

 E'?§TEONE§RS

"  gsfgér: :V';sw':sH zu waaAw¢4z & BASAVARAJ, ;\S's.'QCA"E"ES}

if-é 'i'1~i!:' EEGH {.3{3U}{'§'C}1*'i{Ai~l?%A'l}§.KA kl' BAN€32\i.{_}i{E 'éé.P.Z'\.E0.éE§3 U3" 2&8
3: i45<'£E«H54§ (3? EGG? & I-'$5600? 206'?



1}»? THE EH31} CTQURT OF E{AR1'~§A'§'AKA AT Bfi3'*§G}'xL'C}Rl7; ¥'v'.}'.'z'sEc».éa2S3 O37 2398
3;. iséfief»-}«?u35é'a'.r3 OF 23%? 3:. 345-69 SF 23%?
4

1:

AND :

'3 STATE Q?" KARNAYQKA
REF"E3'z" {TS CHEF SESREYRRYS
VEDHANA SOUDHPM
BANGALGRE.

2 THE PRE%'~e'$EPAL 3E'{.'2F2E"fARY   ._
TG GGVERNEENT; ;
GEPARVMENT -$3'? ENERGY?
2N3 FLO{3fi,\"%¥  .  _

THESE war: §~é":':..":f::»;-;f?;=.A A:R'E'.:::&L::;3.'.%':::;séR":«;{m"ec:.Es as AME}
22? as THE cc>:~e;sT:';r;:.r:":;xz'--.<:;.*=L 'zwma .VPa.:w2:s:s3 To mam": 'ma
GGVERNMENE-R2--v 32;: i§,r:;;a:s1:2;§R'-3f;4E._»s2_15PREsem=a.r::-2s 5:4: "ma
PETWGNERS 9'-.-1 €3,.>:~s.2ow--v:9E=.ANN£x.£,E:. we as RE€3PECT£VEL'{ ma

E%'»i%~3A%'»£CE%e1s'2P~3T <:f.::r'-.'2*e<2;r;_= iM'3Tfi.L£EB«. ,r:APA:::":"v 0? "ma mite: Hvaa.
scaazvas, --------      

*2';-gag wear? P£2fm§fjQ:sxé'a§5'rv::r<:"a 0:4 ma PRELSMSNARY Hsaaama
QN 'S sszgup, 'ms SAY,' "{Hi§, x.:.»<:,:1.::f-2*: Mae mg FQLLQWWG:

     these gatfiicng have saught far a

  éirabiiégn, v_r-i%:"é;:;:§§*1g fiwe Gavemment ---- secarid respondent

gcjngidszé the raprmentations cf the petitianers dated

Azguigust 20GB vide Armexures E, E? to E3 respactively

Ifé TH}-I HEQH (,I{3Ui{‘E’ {JF KA.R.NATAKA XE’ B.=3:?s§{ii%LQ£€}:’L W.P.N€3.é2S3 DP’ 2633
<3? 145é31~E45«$2 (H3 2509 & 14560 DF ?(}{}9

ER TEIEE HIGH CO§_?§~iT OF E<ZAR2'5ATA1€.A AT }3A2'u'{1ALGRi2 W.P.}€o.f§2S3 CH? 2333
& L154}-34542 SF 2009 5?. 1~'£5e{${}C}F 2939
3

for enhancement of the ingtaiieci capacity 0f the mini

Hyde! schemes.

2. I have heard ieamed cwrxsei appea’fifi§V”:.fof”vv.,

petitioners anci iearneé Gavemrnent Pieader H

far r%pczndents_

3. The cmiy grievarmeg of V4;3e;Ei%ianer§..”.%_

patitiens is that, in pursuance by
ihe State Governme:’§_,._”‘:«– pe–Ié§iti§?:;f1″‘e§f$g i*:a_ve ‘fiiéd the
appiication for estabiishméijt Mini Hydei
Prejects. Th_e appiicatian and
the rasqgivgandeiiifiv’iafterflifirisidéring fheir request has

iaeued app§'{:;:§fiaat:éV’s_s2¥r:§;ti::::fré’ order an 3″ November ZGG1.

fifze fih*:e…..::sf’ex1ensit3r1 ta ctbmpiete the said

‘w;a ss:v'”g§{a’fi.ted by granting another six monthg fiy

their ,_:6rder.’i§i§ts§d 23*” Nawember 2005. When things

TT”‘~.-4..__%s%7oed fiaqé, petitimxers herein have suhmified their

T:fépi*%j é:ntation cum appiicaticsrz in the smund respcndeni:

‘ j:-Seeiking enhancement af ta insiaéied capacity cf the

IN ‘E’i~1E HXQH {.?{JL£R.’i’ £3}? §<.AR,NA"£"AKA ASE' BANELSALGRE '}si'.PkNQ.i')3r:E§3 £3}? 2993
:2: Ifi5é1v=§452$2 GF 25%? 3: M5653 GE? 28013

as "$3213 mm: COURT 0;? KARNATAKA AT BANGALORE '§%'.P,?%0.62§3 9;? 2838
& 14541-14552 G? 259; & 345.50 3:? 2939
rf

'?

f%§.’)6C?fi’é& pmjecis ad’ the peffticmers, in the iighfi 9f the

same terms and ctrmditions of aiiaiment, keepirrg in.g{ia§c.%%

the heavy investmerxt rnacie by flame peti*ti:f*;3§:%§.’A ~

rmparzdents have neither c;onsid.v3s*e-ci4Anc’;§’ fékfiffi “a;:_’;y

CiéI.”;§$it3fi an the representstiens “”s;1.{t*;:§;*ii9t’te<:i"

Therefore, the petitioners %ier§¥e}c2» feff 'Vita
prfient these petitions' ~sgeek§i"i§ 'épgfifogriaié "reiiéfs 32-;
stated supra. ' 2 ' % '

4. 1′-‘after’ ca’r*.sa¢f§J5 bégfufia¥ fif”§ié ifi$i§§i’iéi avaiiabie er:

$33, ‘It five’ in fact submitted

datailed1″‘:epfes:=§fii£§€i:$n$4V_%’arifiiatég’ ‘Annexure E, E1 to E3

respectively “af%§ August 2fiO6 to the second

..geeiU<'Efig;" ***** enhaficerrient 9f the instafled

of their raspecihie mini hydei pmjects

dué ihvestment maée by them Gfi {ha same

azrsdt' canéiiians. The said representations cf the

T.ps«:§itier:érs am naither mrmidered hf)?' taken any decision

_ "'r<eépéng the reprwefitatio 5; {bf the petitioners in

IN 'I'!-{E Hiflifi f.3{.}U1{'£'iLJ1**' RA?-3'.?'aéA'1'ABLA AT BANGALORE W,PANa.é353 L}? 2388
& 1»1541~E4§42 OF 23$'? 3:. E4560 OF 20$?

‘ :31’.

IN’ TEE EIEGH COSRT GP KAR}€A’FA}<1A AT BA';€<1ALOR£7\'-V.Pu}39,62§3 {BF 21338

8.: iiifiéi-145$? 017 280? & leifréi} C}? 2%?
3

abeyance and not taking any decéaion wiihinjfiae

seasanabie time is net justifzabie. Therefereyxé.(i§§i_:3iI=f__ ‘
expressing any opinion can merifs of the c3$:;véf;:VV.§t”é§%ouié”

sufféca for this Cesar? to issue: appfgpriafaf?c*:§4ireéticm”i::’i:j~’t’if{e;v_

aampeient authczrify.

5. fiaving regard fa the 0%’
the 633%, the writ ;§e*ii;1§¥0ns;.’;3e:tificners are
dispczsaci cf wéih_:”a__’dir;eéf§:.::%:§:: ifispcaricient to
ccnsider thfi by pefiiicmers
herein “t€2″””E3’€:*e$pmtiveIy 3%} dated
13*” Aug:£;;i-st the same; in accardance

with iavgg asV’°e;:pt:-;::¥i::i’¢::v.:jir-;_i:3I”:e:’§ passibée, at any rate, within

~t.hre;§””rr:’bhths fram the éz-ate of receépi cf

‘€;:%;;:3§4_i’.éi*’if mi: airway cansiderefi and dispczged

Sd/–

Judge

ah: ‘mag Hiiihi {;’.¢Z3E,%R’i’ my K.fi.fiNA’§’A1«L% AT BANLEA, L€)£§:%::m’éJ.?,N;;é§§3 was 26%;
3:, 145%: 44542 «:3? 2699 & 14569 OF 2309