IN I-[CO TO AT (3 . 0. 207
1
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED 1-ma mm 28?! Du or nmzcu.
BEFORE
me HON'BLE MR. JUSTICE N.K.PJ§'_l_'|L .::
mm' PETITION No.14gL1_
BETW E EN:
REVAPPA BHIMAPPA REBBANNAVAR
Six') B'rii:'vifi\PPA REEEANNAVAR
AGED ABOUTGSYEARS '
muwcrao.-4 eusmess
AT YERAGATTI VILLAGE ._ . _ V . V
c30.IfI\ .
BELGAUM onsmncr _
" V i» 'PETlTlONER
(By Sri : csouT+_am;}:,,s. ,_:AD\(b!;fA'fE$'}"' --
Or&M_ClRCLE. % .
HUBBJALL! ELEi.1?1'§9.£f.2s':'Y -su:='.==_I... co.-.n.:=.-9..-.w an
NE:-:RVu:s:.AeAr2_
BELGAiJ_M-590010 »--
SUPE ¥'u"{END=I"vE"f ENG€:"§ EER (Ei..F:."C"s"RiCfi')
v
; Ex£cuTaQE-ENGINEER (ELECTRICAL)
~ -ago a. we onvusnow . %%%%% 14 »
'- HUBBAUJ ELECTRICITY suram com-wav um
MiL.''.\'rlQNGAi..
' f ~ VBEL(3fi.!.JM QIQTRICT-591102
4' '-..%ASéaI;-3uTANTT::EXECUT!VE ENGINEER (ELECTRCCAL)
Q 3-. M SUE-'D!V!$!QN
* HUSBALEI ELECTRiClTY SUPPLY COMPANY LTD
soumrrn
BELGAUM DISTRICT
. H 'ASSISTANT EXECUTWE ENGINEER ELECTRICAL
' ' ** VIGILANCE POLICE STATION
HUBBfi'Li.i Ei.ECTRiCiTY' SUFWLY COMFANY LTD
SOUDATTI
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No. 1 484112007
2
BELGAUM DlSTRlCT
5 THE SECTION OFFICER
0 3: M SUB i"Ji'\r'iSiGi'\i
HUBBALLI ELECTRICITY SUPPLY COMPANY LTD
YERAGATTE TALUK SOL' D.'-'JTI
BELGAUM
(By Sii : N K GUPTA ,ADVOC'-ATE )
fli
'I'll
THE CONSTITUTION or INDIA PRAYlNG_TO_QUASH ._THE CALCULATION
SHEET o:-= PROViSlOMAi. sacs siiusis ssssess PREPARED Ev 'i'HE R4,
VIBE ANN-T.; DIRECT VTHE, RESPONDENIS TO CONSIDE THE
PETITEONERB APPEAL. . T T was AND
REPRESENTATION DT.28.2.2007--,; ViDE.iiNN-(1.; 'DIRECT THE R3 TO R5 To
DETl':'RMlNER THE VALUE OF..Ti-iE-BACK .BiLl.iNG CHARGES PAYABLE ex!
THE PETITIONER aw ACCQRDANGE w:Tii.VREsiiLAT1oN 42.06 OF THE
conomons or ' e-41=.>PLY=:_ OF ELEcTRic.iT¥____QF THE DISTRIBUTION
LICENEEES ENTHIT-'. ETATE oF.KAsNATez(A, zoos.
Ti-ss wsrii r--'ET:Tic-i~e .Ci':iiiiiisiC-if'JN r-ion PRELii\liiNAR'Y' HEARTNE IN
'3' GROU_P.,__THiSp pm': we scum MADE. THE FOLLOWING:
5. _P_efitioner,' Wassalling the correctness of the
' it oaiciilaiiion' e..sheetm.of provisional basic. billing oharges
'Ii
prsparwi fo'u'r"'m respofidrrt Vida Annexure I , has
presented instant writ petition. Further. petitioner has
sought a writ of mandamus, directing the respondents
ittoioonsider th path'
I
-u 'unit! I I
u-ii$ WRiT Pi'.-'.'i'iTiGi~i is EiLEmiiisoER ARTiCLES_"2i6".*'\Nfi 227 os
February 2007 vide Annexure 0. Further, petifi9itéf'vv.,
also sought for a direction, directing the reepontietate H
5 to determine the value of the"
......._.__l
payabie by me "fioner in occur once with,Fi..egttiati--on't
42.06 of the Conditions of or the
Distribution Licensees 'i:;i1._tiae
2; Facts
in .briefA..ere_ is the
owner of ‘tar known as
Rebbannay:eii..,f:’ ” V: the course of
construction’, A applied temporary power
..-onn-*I…-.£en”er~.di the so”: was eenctior-ed is-id
=..
I
_forope~:be;t_0\iireen u”8″‘”‘*’Jttne 2003 and 8’7’ June 2005 through
insteirlcatiionitieanng RR No.40121. Unfortunately, the
officer of the respondent — Qompeny nee
‘not reettred the t*rnpor*r*y’ eiectricity connection
But, petitioner has compieted the
h of the building by using the generator.
INTHEATGHCOAAT T” AT’ “GK “””””o ‘ “”‘T]0′”l
Thereafter, after cornpietion ‘f the buiiding construction,
petitioner has filed the application dated 6″‘
seeking permanent power connection. After K
petitioner could succeed in Getting
connection to an extent Vof.4_1_27.i28:v_i”l<\N
oommercil building on 2"" _lv;-vie that ae it .
may. J 3 A it it
3. 7- er: ea;rpr-ea
received the preview beck billing
demand. petitioner to pay the amount
as ehee. e. .A..n..xi.r.. T .
Aesei_ii’ng:the of the said calculation sheet
the iileeietent Executive Engineer (Electrical)
vsgsaaneepeeescom, Belgaum, petitioner has filed
perntieeion to submit the representation seeking to
it iigiiideterinine the value of the back billing charges after
-~–ei’fording an opportunity to the petitioner. The
/
75″
I
IN me man count or KARNATAKA AT BANGALORE W.P.No. 1424112907
airthoritiee, in turn f’iieo’ t’ consider the request—-..of
petitioner. Therefore, being aggrieved by ~ ,.
petitioner herein has approached this i’ ‘
.appr..prie.e retiem, ee eteta etiprai.
4. i have heard teamed counsel appeefing
petitioner and learned standinug’vi.:t;ouneeIappeariving for
respondents. it
5
I II 1| 1 ..
. Aftfif ” utilut av.’
on record, theiiihirnptiligned provisional
back billing ‘iieetiedfivide Annexure T by
the Asei3ta’nt (Electrical) Vigilance
es, nasooivi, aeigaiumiiiiis without issuing notice to the
., petifioiterfl end “\iiiith–e–tit affording an opportunity to
in View of non affording of opportunity
of hearing.t.;–,;ie.it-loner end for non compliance of the
“‘-‘i«.’__’principié€s__i’of naturai justice, the impugned back billing
notice issued by the competent authority cannot
=be– eustained. – ,
A
/–¥–
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.l 424:/zooi
[N EHIGHCOURTOF N T 6 T ANG LO PH .1 1′
6. Therefore, without going into further meriifiand
demerits of petitioner’s case. it would
Court to dispose of the writ petition _
7. in the light of fl1e.»dieoue§ien” mede”v’a;hoi)e,’_i’;the
writ petition filed by petitionef’ gispi;s@ of with the
following direetlone:
I1. the sn.pugniibe.»iiieig demand
noticiey Aeeietent Executive
aeigaum ieiAnnem T is directed to be
tffiated ..:Vh9’és~ shoe}. cause notice issued to
. ______ ..
Petitioner herein is permitted to file
– l..l_LI_ L: _ _ 1.- .l..l….. : ….. .__.J
‘ I. IJIB Impugnuu
1. back billing demand notice vide Annexure T.
{N THE HIGHTCOURTT on KARNATAKA AT BANGALORE W.P.No. M841/2on7
IN EHIG CO 0 7 T ANG W.P.N .1 07
as stated above, within two weeks from file
date of receipt of a copy of this order “~ V
In} The third respondent
directed to receive the j; efid: .
appropriate order in s1Iict__oorripiienoe
relevant provisions of thefiiorrditiooe
..f E!….-.. of .D’ie_%iLs:.Iti’e’r2 Lé.oens.__e in
the Stateof Karnaeoigap egpee of the
same; efEerding—.” en opportunity to
‘ée; expeditioueiyes possible, at any
«I-A iuniil-Ivoignwl ”
. _…-5, _…u.._.. eh-h weeks from
IHIIII VI’
.53
_ _ theuxdete’ objections to be filed by
V peititionerd i1io””re’o’ponse to the impugned back
i notice, which is directed to be
A -Show cause rrtioe.
A IV] The third respondent and local
officers of respondent — Company are hereby
IN THE HIGH comm’ or KARNATAKA AT BANGALORE W.PNo. 1434112007
INTHE HIG CO OF AT GA .P 0. I2 (I?
8
respect of the installation of the petitioner in;
question, till they take final decision
matter. ‘ i V
aw* , 5–age
‘ IN THE HIGH coum’ OF KARNATAKA AT BANGALORE W.P.No. 1 4241:2007