IN !flE HIGE COURT OF KARNATAKA A
IN THE HIGH COURT OF KARNATAKA AT B.A.I\!I'§.A.L_,_.f
DATED THIS THE 4TH my 0:? APRIL,
EIIEE
BE:-una:
we Hoa:'aLE ma. JUS?i¢ N.K.is.fiu.
B"'Tv'v'EEN" : I-
PRABHAT RA: sic» aAmKRisHre}i'--RA:
AGED ABOUT38YEARS _
we HOTEL a<.:.~..=-.1.+.=..A, RE3IDEs'-IC'~i -
opp name. BUS sT_Ar4D ' _ I
BASAVAKALYAN nus: r:=.:o.-aw ;
. '' QIPETITIONER
(By Sri : JAYAKUM£\R$ PA'{'lL AS8QCIffi'«ES._) ~ I
RN31 . . 4 ' .
1 T' 'E £;=TA':ir_-i":fF
BYITS CF TOURI-'3M.I.Nv KARNATAKA,
" I1':-II Ir\'vQé\I\ I ' '
1ia"Aa_acaALc252:5=.. 4. _ _ " « . I
2 GLJLBARGA :LE¢II§IcafirsUPPLv co LTD
(eeacocun GORPQRATEQFFIQE
M STATION ROAD, GULBARGA 535 102
3 ~ THE CHIEF ENGINEER ELECTRICTY (CP)
" ' CSULBARGA ELECTRICITY SUPPLY CO LTD..
(GES!?OIv':) CGRPORRTE OFFICE.
w T STATIVON ROAD, GULBARGA 535102
I 9-,'."~€..'%'S I'w'.Ia'-'a!'~.I»"%GII'xIG DIRECTOR
dd...-
Ia ,_ THEASSISTANT EXECUTIVE ENGINEER LEG)
---- G.ULBARGA ELECTRICITY suppwco LTD.,
.. (eascom) 0 AND M sua mvuson
EASAVAKALYAN DIST BIDAR
REENDENTS
T. ASHA . KUMBARAGERIMATH. HCGP FOR R1;
.w.K GUPT', AUVOCINTE FOR F22 TO 4)
&.':¢
E V .
'""'T'Fl"'IOI\T No.8788 or-' :2O0;t3_I1(;ilyI:KEBI1A
THJS WRIT PWITVN IS FILE? UNEETR AMTTLIFS 223 ANT) "1727 GP
THE CONSTITUTKJN OF SNDIA PRAWNG T0 QUASH THE DEMAND NOTICE
ALILI\I l-- I'M"! $5 Ill Lllfil filflfl AHIIEQB IKLQ f*.'I.~l ll"
12' R3 Ill LIl'\ .lI"F.IP\ QFPL ..Vf'hl.
HNNIVE Ul.£U~0'UD IN NLJ'.HEEfD!\Ll'UI'.9H-£!lD"UNODD |"F\§§CU 91" ..ll""!E HR;
QUASH THE CIRCULAR ANNX-D DT.6.1.06 IN NO.GESCOMl_CEEl(CF')lAO
lf"'f'|IJI\9fV'lR=fQI('.\f¢lA'I'I IQQI in?' RV fifi - I"'lIDI=t"_'I" TI-ll: ti
vhu-run-u-ru I II-I-uurI--w' I-II uuv , 0-rllu.-I-II ll nu I\hn'_nfl -\u1ruII-n-r'II-.4 I H
WWWWI
4 T0 LEW mo CHARGE THEE-ZLECTRiCITY CONSUMPTHDN CHARGES in ' v
RESPECT or me i.N$TALLATIQN$ or me PE[!T!QN"E,R'$,ASV..PER THE
TARIFF APPLICABLE FOR mousmnes oat AS--f »PE'P._' {me '
G.O.NOTiFlClAT|ON ANNX-A DT.4.7.1997 ISSUED BY R1. .y . V «
Li'? MADE THIT: FOLLGWING: _
Pefitioner in thie' for quashing
the demand@_r_aotic{=§B May 2006 in
fide' Annexure E passed
ht: ng*lr'I'h" 05'-'1 nu!-H-innar I-use annn 1- ing-
Il 'JZVIII 'I. U ' 'Edy' v"l' 'H. 'I l¢I ' rag'-III'-" '9' I I353 It
quaehing « the _ ~ dated 6*' January 2006 in
No.§3E$c0'M:(CE-E1t(C'l5jIAO (COM) 2005 - 03 I cvs I
411 respondent vide Annexure D.
reeponeertte 1 to 4 to levy and charge the eiectricity
“3Qn_SnUtTIi)tiDn charges in respect of the installations of the
°p.’efiti_ner as per the tariff applicable fer in_ue..iee er as
/
/;’:°z___
/ft
IN THE HIGH. COURT OF KARNATAKA AT BANGALORE W.PNo.8788l2OD6
“n-us wan” PETITION comma or»: éaa
per …e ssvsmmsnt Ords I wauzisatififi u t
1997 issued by first respondent vide Annexur_eA;’.’: 2 V.
2. Lemed counsel ppeering for
the outset submitted that; the
_.|J.-
this estfisn is -s”‘ecuy oojvsred bathe order:
this Court dated 6″‘ in
W.P.No.2802I2006 (ms. iNAYSIDE
FACILITY \!S,.1$TATE…C.3:F ANOTHER)
snd filed by petitioner
also njsyibs of the said order.
–. appearing for petitioner
V’p..;.ein§.._’tiie submission made by iearned
. for respondents, as stated supra, on record, the
L’ .:.if1′:’=*».taAr*:i:4:1\Iiv’!’:,iifV«g:)’:’eti..tion may be disposed of.
4. ‘i.Tiie submission made bu leerned ceunsei
. h J’
”E\
‘5. !.n. the ligh f the …tbm!eeion made by learned
I win. ‘cl
counsei appearing for both parties, the writ petétiortffiied
by petitioner is disposed of following the
this Court dated 6″‘ March zmepaasad in
FACILITY vs. STATE AND dd
ANOTHER) for the rim-ain.% the said
order has been’confirmgdA:.Vbtr’._Vdte flenoh of
Court ii’: 12*” iviarch
2oo7 and others Vs.
Statgivlgf Further it is needless to
clarify that; fie the petitioner to redress his
«_ §riei;éjrjt;:e_vfor’cenpeeeion, if any, extended to petitioner
‘ end. o.tAher;*tA.,«:”before the State Government, by way of
‘:_reoresentation, if he is so advised or need
ertee;
/
SILMK, Sup
vaicaiafn on behaif of respondents 2 to 4 withih1»:’ié1f’e.e
weeks from today.