High Court Karnataka High Court

Sangameshwara Cable Networks … vs The Union Of India Rep By Its Secy on 18 March, 2008

Karnataka High Court
Sangameshwara Cable Networks … vs The Union Of India Rep By Its Secy on 18 March, 2008
Author: A.S.Bopanna
mu THE HIGH.CDURT or KARNATAHA, BANGALORE
BATEE THIS THE 13" DA! DE MARCH afiaa
BEFORE JV 1'

TE HDN'BLE HR. JUSTICE 5 S 30§AfiNA* _ w_

 
 

...--o.-»o-p¢«-u-4....-.

5:15'-IQEE'-'~Ii'1E"s$E-Il1i"§?4'.3".J5'_; I{:}AH~£,E*~.'!$=ETi*c:i:~11{s
filfififii t flow +23 x*v   '"
wiéarfiafipxsm, NV' _ _
HE? E? iT3.HRfi;GifiG g

_ '''' ~MafiRTHEag_ -W ~

31 =$PflT@QfiH"EUflfiR~SfD EHEEHARAYR THUPPADA
'« nmEu,AEquT=23~2as

_u2 Lfiaahagt $ID fiURUHASAYYA HIREHATH
u _:£a.I""_L"*..

""~%~7 ---------- ... PETITIONERS

' ~ *V;E? MQwQv:awmmAmH ASSGGIATEE, Anvsh

< -u-n-.-~'-.4.--o.~r.~'

 THE U!'1I0lT'l OF INDIE REP 3'15' ITS SECRETARY
INFGFMATIDN AND BROADCASTING MINISTRY
SIWHTRY BEAVER
E23311? DEL-H1

Pd
E
=--3
m
t?
'E
J
:9
t::
.1
rat
a
«:3
'I
u
'E
:-
-an
I---I
-3
'C
-1::
-as
I-vl
a
:3
I--I
rt



{.1

NEW DEHHI-110029
REP BY ITS CHAIRMAN, TRAI
FRADIP EflIJAL

3 fiuw T.V.NETWURK LITE
E%3fEfi3, 3R3 FLGG
ANNA Ehhhl, TEYNAMPET
fififimmnx ~ fififi fiia  w-_j. *.
REP ET ITS CHAIRMAN V fiHhRhVHHAHv 

4 unavn TELEVISION caamunns'
MILLERS Roan V._< =_'~ ,~_.
BANGALORE REP Bf Iws MAflAGER'~V , m%

'=u"» Ly.'EESPQNDENTS

:3? EH1 n nnvmabass, Sfinrdn touusafi a case FOR R1
%%n R2, SP3 FRAsHauTHL£g; Ag? 393 M15 LAWYERS
IHC, anvs FOR R3 AND HA3? ' '

wH;3.w31w;Fgm:TIoNf:s'fifiLEn unnmn ARTICLES
226 REE 2ET,$F THE fififi3TITUTffiN flF INEIA Pfih¥INE
T0 Qumsn THE SEEQHD<TERiFF_DRDER OF 2004 DT.1--10-
aqua »ISfiEED 'BY'£a+2" v1nE RNN.fi. Ea FAR as
pETIT1flaEn'¢9uEERNED'AHD*£Tc.

H;E;mm.4é@2afm§"; * "'

~3RTHuR"$flHEs

, .'.':.u*~.!.,I. 3"fii'\'I'3"'1U?wH-'I $ur'uE5

_'.3§ VEERS

f<,oa¢:'cAnLE T.V. fiFERflTOE

'VJUSEFHNAQAR, SAGAR -- 517 401

'»$HIMflEA DIST

 g.i'.i 

. 3 ... PETITIONER
(BY SR1 K.MHNJUNATHh HAD BHON$hE, ADV?

1 THE flfllflfi SF INEIE
REP E? IT$ SECRETARY
EfiFfififiTTEfi" END ERfiABflASTIHG



}~!1NI.r'.~"TR'r', SI'I'Pt3TR":' BHAVAN
MEI! 'JELI-I1 - L19 CIIZI1

EH

E
.J--~3
at-etlarz
42:3

Y OF 4
h--2f1é, 3hFflhnuUfiG E"

Maw many: ~ 110 029
a? 17s cfinifinnm
3 gum T V umwwonx L1miTEp_T;
-'t'£iI§'.'1.'."E:fiiEl."E¥5'3, 31113 FLOOR A'
ANNA snunz, TEYNKHPET'  =
mHEmMAI ~ 500 013*, *
av ITS CHAIRMAN '"_% . ~ ,
, ,H_a_', ,.;~g§s:gunENTs
:3? sax N Davfianasa,"sEN3QR?€oUNsEL 5 case FOR R1
AND RE, 331 PRR%H%MTH 9. $53 l$£¥ERS inc, smug
FUR R33 i' %7'' "'* '
THIS max? PET:¢IoNf1s'fluLEn umnmn ARTICLES
226 ?~.lJ'4-_iVEi'._  _UE"" CTf!?J'ffl"'ITUT'i0fi fif" ENFJIE1 FRFa'1."I'riG
wm nramcw,TH3_a2;T0«¢AxE_1mMEnIATE AETION AGAINST
R3, Ufifihlg GE THEITRAI AET, 1997 TD CONFIRM THE

WITH=, § CH&flGE$'-  3?IPUhATED UNDER THE
mnuscamxuwgunmzpm; 'qanmnncnswxua Ann cnnua

sERy1:g3:*f$AR;r3 '$3333, 2004, IN so FAR THE
PET;T1QwE3,$$vccmcEanEn.

1 *Em¢R::x RRJA
V »3xm v'A anvanl HUTHU
AEEE AEQUT 33 vnans
?RESIDENT
gnnmamgxa swarm CABLE T.v.orEnATans
ASSOCIATION m, 95;101, awn MAIN moan
TTH QRQSE, CHRMARRQAPET, BAu§AL@RE--1a
fifififiblfi
Jo Lam

13$ '1' R '

_:
3

'I: \.ll"l'l'!|I'l1'!'_'l"ll
-l"'1UJ"l-J I1 I

3|-IUNI YAPPPL

I53
9

if}
U! L11

J2

d
I!



W

'zfifa

f'rn

T-aiuvfinas

.v"'1 1'
"-131.1' 0

 .:.a .i._

'VIflE PRESIDENT
xnnmnmnmn STATE CABLE T.V.UPERATOR5

fifiSDCIATIflN Q, 95;191, 2ND MAIN HoAn"a

1TH mamas, CHAMARA£AEET, 3AnsALenEn1$,¢.
RHMPREHEE gflnufi

sro E M vnmxnmaypn

3V vanns

xnRmnTAKA swnms snap; Ttvg0fEfi§Tafi$J; ,_
HHSQCIHTIUN fl, 95f101, ENE MAIN RQ3D '.'
TTH CROSS, CHEMERBJRPET,'EAN$fiLORE~18E

mxnsa @ MAuJuuAfH *
fm SRIRKfiQLU EAlEQV 
" vmaa V ' " ' L

mRgam121me*9Ecnfi £3? "'

amu-

xAnwATAx3.sTAmE fiABLE,T;fi;¢FERATOR3
AHsac1am1mw~%,*%5;131,"~e$vaAJH READ

?TH'flEDSS; CHAMARA1fiBE$,fEANGRLORE~18

:?v§EWfiT$_kfiHfl§<V'fi'V

ago mama c,J,rAETHA aéRATHv

QflEAM1$1NG $ECRETARY

'-xAnuATnxh.3?ATE CABLE T.v.oPEnATaRs

Aaaaczkfzcm Q, 95f1fl1, zwn MAIN ROAD
flEflSflg.CflhMhRhJAEET, BAN5ALORE--18

E C"?flDflAfl""

n LET" B M

fflfifih

CHITIAPPA

 ".SEQHE PERSON

 V_fiREwfiTAKR STRTE SAELE T.f.GPE
'wgfifiocznmzmm m,
a?TH ERDSS, CHHMARRJAPET, BAHGHhORE~18

TEES

QSKIO1, ZND MAIN ROAD

l'.J1.'3E::.'=.'Fr'-I 1TVa'g
HPEHHTDH3 A$3GCIHTIOfl m~.'*u v. w'
%5f1fl1, END MAIN Rana : '
7TH cnosa CHHMARHJAPET *
anmaaumnn 55¢ oxaa '

5 u ynuwacaa 3x0 LaTE_B H'flHI
Assn %BQUT.3T vsaRs*.'a '-. ,
aywxfi PER3Qn,uARuATAx3,3TaTE CABLE TV
fifififififfififl A3sGcIa§fiafi'iRi'»_

@fif1D1, awn HA;mjnenne,'»},;

TTH $RD$fi:fiHMM§Rfi3A?ETv_a"
HflHGELGRE=56Q 01E«'*f.

Tinfga

if $AfiQtA_KuMfiK sin LATE c J PARTHR SARATHY

s5EnI33mUT~5iJvEAk3'

~my5Am:$1nsusEcRETAR?

KEEm3$AEA>SfRTE.QRELE TV

"flPERA?mR$gA$5Qc1Am1eu :3:

'_'%5;1a1;J2ufi.uxin RUAE

%:TH,caos3'~u+r%RAJa9ET

-...-,u'~ '.1.r

ékm9nLmREV5éu 015

"H K $ETHRfiEHR.MURTHY 5/0 H KRISHNA MURTHY
-ASSN ABGUT as ¥ERiS

. -T%_*3uREn, KARNRTRKA STATE CABLE TV
«f.uPEfiAToR3 A$£mcIAT1ow (R)
~§5r1u1, Emu MAIN ROAD

'Ln 1' Z   'i

>TTH EEDSS CHRHHRRJRPET

BANGALORE 560 019

T H EIRIEH BAEU SID T A ERLAEEISHNA
HEED ABOUT 26 YEARS
REE H0 5% "$RI $HRBARI CABEE"

Khhlflfifih LAYOUT, RAGHKHANRGAR
ERIEFHEWR
ERNflRLOHE " 569 U53

L
J,'
0

v A aavaRI:Hu?fifi=;»wj_



(BY HES VISHHHHTH AESOCIATES, ADV33

AND .
1 T%E mwxcm F INDIA REF 3? ITE $$éaE?Ah%a_'
1NFDEMflTIDN Amp ERDADCAETING MTNI A '

L§J"'sE"5i-J"';i"R"'f' J':"l'l-TJT-|fi.r'."iI'*1E'i
NEW H3 [HI

2*)

THE Tsuncum REGULATORY fiUTHORITY,V_ ~'

SF 1mnxA.(TRnI};.4 *_ * _»»A,

firflfld, aaFnaRJums.EmcnAvEV_ . *'"

new HELHI - 110 $39" ' '*9

E3? gr 1TS_CHA1HHEHg TflAI

PRADIP Efiiflfip ' ' *
~H%.A: :.; =,~ Sf HESPONDEMTS

'5? an: H msvxannas,%sEn1u3"c¢uN$sL a case FOR R1

»\
I51'

§"l:-

Ta:a;wfi:T*pETIT1¢m I§"?ILEfi UfiDER ARTICLEE
226 ans 2?? as ¢ug §flNETITUTION DF INDIA PRAYING
TU qunm£:¢HE fiECQHfl"TAR1FF ORDER GF Zfifié i.e.,
Tfihficflflfiflwifihflflfia '¢fiRaAncAsTING Ann CABLE:
S EP:VI§21E:£~',_-V [aSr';'J',"3C;»hT4V£3§~«  TAFLIFF DRDER 2004 [5 OF 2004)
IESUEB Ev E£_VIDE_hNHEx.D AND ETC.

 *v_fi lt;fim£E3H

A ,sfiQ~B.LAKxaNMA
'>$&En RBOUT 3% YEARS,
'aHU.l#9, VISHKELUCKY CEELE VIHED
awn cness, Amnnmnaan, CHAMARAJPET
ERNGRLDRE 560 01%

'3 N  VENDRK
'J!' ft}  I I.!Ea:nunun'r.':E I   f

I L"1"£-IN-EIEJHDI ENTERPRISES

' R3T flfilfi, END CHESS
.

.3

u
4

£1

””E.!’:

Fl

-3

.|’FkI’..1%’l3′. }»’II NI’-.G33uF’… MYSDRE ROAI3
EENGELGRE 26

L
J}:

5.’.-.3

_ ‘Efi YERE3{x.

— ‘-mm r

‘,’-11*

QAKEHMI HAE%SIFHA

uxo LATE N.RfiHAIAH

E5 YEHRE.

AYVHFPA CABLE NET WQRK
fifl.53, EFE EREN, Efifi Qfifififi
xm§TUREAmAGAR

MWBUEE Rana, EANGALDREVE6

Fl

2 MAHADEVA SID LATE sun3a1flHa

33 TEHRS, 1
mm.1fi2, EIRAN VIDEO ‘V
EST MAIM, PIFELAflE*¥E$T .
mvsnna RUAD, K.B.HAaAn
ERfiGELflRE E5 ~~ ” K
M fiflfiflfi’

Efi YEARS, _
swnALfi&fl%LLI;tflaLE
Amanfiaia TEMFLE’RBAfi{V-Wg
mvAuH3AaL£,gHv3oEEjnnaD
iEAm:ngnnE,5am_02§,

R*s;m<$*,;

“agafixfiisamhfs

sM§s;gTE%E,SE3THmnAM

_ ‘ARI CABLE
ynuiflhfifighfifififl, R%£HE¥EH%$AR

shxmnann, BANGALORE an

V %s:si3ii*3H Emu
‘5ffl_T.A.EALAKRISHNA

‘«}.5w THE cAaLE

*2ax§y

12TH URGES, END Mhlfl

‘~$mMPAms1naMNAsAn

Eb

EAEGELDEE 2?

EEIKENTH nurm M’? M

arm M.MAHJUHATHA SHETTY

£5 YERHE, SUCHETRA ahTELLITE
mu.2566A, 17TH n CRGSS

ERHRSHFNKERT IIEB ETEEE
EflNGRLDRE 70

a
1:.

VTVTuEfwfifiK

9

ID

iv-I
!…i

12

13

H HHRJSHKDMAR
:3 5’13 !*1i”!’-‘!U!*!IY35-.l=’P.1.; “-35 YEARS,
.”E:?~”.I [.”lJ’P F:.U’T’H’U’IK CABLE NETWORK

$31 KRfiTEERH?R CHEF EH

I’

U

MYEDRE Hahn, KEMGERI
Efifififibfififi 66

f

TGGEEH R 3/0 RRMAIHH 3″”

my mas, Hmsaxm jsuT’1sn?n1a2;s’ 9 ‘

MB.T§, 13? CRGSS, KG LAEUUT ~
JD RHED ERDEB, EENGAbQRE_2

.}m: 333 CHELQEEIEH __ _ x
3, ans CABLE HETWHRK “”
3RflvM%IM RQAfl.’y ‘*

R vxvamnfi RQHD2,”x

1~LnHE;aHwAfiiaI»i”‘ E”

MAHEfiH’$TaR«cABLE»NETwofiK

%1ax1, 2nn»MA;u*naan, ‘

VXJLEBNHEAR maven? 5

“L_hMAR&J?ET *
.. “$fi&9RE*?9x~–

$1Laxjsfi=s;a E”VEmKnTAPPA

– »-an \J”fl”k no’.

‘aw Lunnu, ‘y
WU,14f”B.S.CUUMICATION
2wfl”n§iN,_1ST CRQES,

’ems am 3.» AG Harman

–:HnMARAJrET

=3?-J%JI3fPLL0RE 15

14f”

5£’fiAvxxUMAR
*3fD K.PUTTE GOWDA

SD TEARE,

S.R.ERBLE NETWORK
mm.54, ENE uavoum

EEF PIZ1’£:’:!T,. BMQGALDRE 2’5

DELI? GILANI

EEG HRRTEES, 52 VEERE,
ECE flHELE NETWORK
BHLLBL HUTT LHYGUT

,\:;–II!—

1′?’

13

.

10

HUNI E11 PPLLI TY” COMP DE?!

199.15, EJEAR ‘1’?! “”-…1″.L”!-I.3l..”~.’GE OFFICE
L’l1IiAYW3IF’.I,. BAGALKOT

‘U’IJ.33..’:” V KUTIJALLIJCAR

Effiffi TTTEUFFHKE WUTHRLLEKER
5.3 mas,

:;.*.::.*m*rHR1 ENTERPRSIES
MUDHUL READ, JAM]’EI’IAN’DI
FIN 597 391 ak I»

sH1v.n. Pmmm 3
aye auanauauva ugnzamnawat’

nuts nu-

‘ » r

5:$’iS CABLE EIET ‘u’rf£’g35’¢}’5′.
$5-HIVPLJI EIRGLE f
I-M””I~§’IZI:-:., 53″?’ ‘L313’-

BH$H’_”‘P:.3P:.J JIEEp.§;1″k?t…¥r.a$:;fi;JI§§3:’riP.Tfi
E~;i,e’Jii “5:$r3mwm.g 31
BE AfiB_?flET_YhRAfifiETI 591 129

i:.e13a.x,;:iar;;i-Mr: , *’r’g’j;,; E144 L;g:Au:-1 -n1 STRI czar

“;1 fifiA??A GuR¢fifi&THAY¥A 31335513
‘7f,EUHUETHBYYK HIREMHTH
‘x3’fiTfiR $5555 NET wank

. – I
‘am vwnuq
“.”‘I-‘ I 5-H 3-VJ\¢’

” ‘{1a1a.r<:;iw.ra:;c-mi: fm_._:;'u1%:, HAGALKQT DISTRICT

'I.

F

finxsfima ézwéw H nnapuw

:22: ED ” I’~’£2″.&EyIL1]?~11’al?-I Si NET-T

‘«!’33iEfl]_7-L E-IANLYMAN TEMP LE

»v~::’t;z:i.;*Ef;-r:=.r~a:n.:=:13;=. ROAD

_”_v»._3_E:’Zt’g_L.?¥E£1I um um, EAGALKDT 131 STRICT

a-4 ;

E2

vé s xnmaxnnx

:5.-rm :-EHAEAEAMNA, 45 YEARS,
:~3%l3’JEH.°; $T;%R W NETWORK

.”‘¥’!J’-‘§~’..L’.’.!”.[ CIPJCI.-E, 4-!’.”E-.’ .31. CF.f..’iSS

!!’ElE1’Ci5kE!%}\G.F’LR, OLD ‘E-IUBLI
“L’IEi.:’.I 5%”: G25

E’lF¢N1}F’LflJMFLR EP1LF\C’f’IF\
ff.) EJ3kLJt|EHANI]F’.A ‘.F’..LT
45′ TEHRS,

– _..__ -4..

Nfififi MIDI” umi
DFAPPA HAHN.-IAN

5′ 3.1-

91,]
£311

HES DH%R&HAM CABLE NETWORK
MET KUEER.BAE; HHLIEAL RQAD

J-‘|a.T”E~1’}-‘I.E*§I[,. EELGFEUM III STRICT

mAMEER.M TIMAPUR

fiffi fififlTH?flfiJE¥h. 35 ?EhR3,

MN3 HIRA unana NETWORK , v_m
PLOT mD.E, SR1 EAR: flfiCADE_””*w:>b”
an Rflhfl, flANKESHEhRj’ ‘ ‘ V’ *
EELGEUM DIST =

H H SHANKARAFP37-_ .

3:9 xagaypa, 4a–$Eaas,’
M53 aoumwh FEATURE.’
I-‘.*;é.1T1..’~.=.’.h.’*..|”ES|.Ii”.1I-.}?.V_.11. F4.I’;L11..TL1..__. ‘
flHKAhE5HPUR*, ‘

-r1-an ..-us 1′: II.1 1-v-r o’.5’ii?.I!b’1′ v”|m- V ‘
rII”‘I.§Z.”.P’lL’|| LLL |=’ J KW-J. &’.r. I ‘ _ I

Rflfiifi-BEfiEflM”–:: _a_ 1″
Wflfl”flEEDUELA¢–E5’z nR5,m$
HES REM HIT? STAR CABLE umwwnnx

J45,fi24¥H_»Agc3n3s3’7TH’MA1N

EI’3?3GE, xmnnaafihng

T-EHHmafiaRE’3p=

“S’HflEQH 3!6afl”aRIKAHThlEH

it-.3-‘”

rm

” fifihfi

KI fl\’lfnI Lil’

.3H0HHA xumnn
_ ~WEQ E.KUMAR
§ q1 ?EAns,
.VMmJAmAnHR: vxnmo VISION
=flfl.145A, 16TH MAIN, END BLOCK

1~5i ‘ 7

H». 1.’ <
{'33 '

ERNGRLDRE 50

._It.'!'1*- 33-. $3,-.I'1;3 M A GUPTA

.ru.u'1 wng 4.1- 'E In nu.
I-J|I'J.::e,. 195T MHIN, 50 FEET ROAD
MUHEEEHWERR ELECK

"»_V4E¥.

’11’.

39 HHIFF&flH£WR K
!’T’:”,«-‘D 41!. K43-5*–.!!!’I’.3%I..1*..’-1!’, 35 ‘.’….D.RE,–.

Mrs 35 STAR VISIQN
wm.33. I ERIE, Efifi C3353
NE mmw unvouw
Eflfififififififififii iii 3T’GE
BANGALORE 35

39 T NRGARAJ :’M
axe cwnnnnAwAnAvAmAa_

35 $3335, k_«

TIEUHALH VIflE0.NETWGRE.V ,» x W
wm.4?5, §TH cne$fi;*1Iun’s$As£*. ‘ ”
axnxmmsaa ? ‘ ‘ T’
gawanauas as

r- 1:»:

ago QATE HARHY$NK_EED%Y’aV
vmzs, »
wHwv*3EsHmAn3–cAELE’fiET?DRx
__:a;r..*;n’–.;’.7;’J”.

_ woRLfl_v swam “”

*flfi.iE?, :€?aifiAIu, 4TH mamas
asx 1:3 STAGE, 1:: PHASE
fiANQALDEE 556 GEE
“g’ ‘ … PETITIDNER3
%mgs»v1swAmAmH ASSDCIATES, Anvsa

THE’ J.”II:=i.’£CI!I! 01″‘ 1L\l1’|..T_i_-

*’ RE?RE3ENTED BY ITS SECRETARY
.;:#:F!jF’}§P1TI’:9bJ $1..”-.33 ERD.l1.D’:..fi.E’I’I!*L= MIHISTFY
mnswmv awmvnm
93$ Qfihfifi

2 THE TELESGH fiEGfi”TG’? ‘UT”fifiITf
my xmnxa qwnnxa A-2×14,

fihfflfiflflflfi ENCDHVE.

Jo’

E~.’cE5af DELHI 11′? 029
HEPREEEHTEB BY ITS CH£InMEN

TRMIp SR1 PREDIP HAJJAL

3 SUN TE NETWQRK LIMITED
Efiflffififi, anfi FLfifiR
Anna EALAI TEYNAMPET
1;’!-amt-1;tr.1 600 102′ ;
‘FLEPLREE«’EbJTED B’! ITS ctr’-mI’m.mNI,
vuawfinvnmmw 2 s«n? =_A.’-‘*$_’x~
V _ V_… RESPDHDEHTs*,
i3? 331 N DEVHADABS{ SENIOR CGUNSfiL”& CGSfl FDR R1
any RE, 33: Pfikflfififlffi Q: My: 1$M3ERS”iflC, AQYS
FUR ma: * ‘ * i” *

Taia wRIT_PETIT1UN”1a,?;uEn UNDER ARTICLES
225 fififi EE? a€”7HE.E§fisw:%3$xwm_mF Iwnza FRA¥ING
Tfl DIRECT THE R2,”TEhECfiH:HEEflLATORY AUTHURITY OF
INDIA tTH&IJ TQ”TfiEE iHEEBIRTE?RfiTIGfi EEEJNET THE
R3 via 13 Q? THEgTRRI.fiET,_@997 TD canyon» warn

THE _-=,cfiER6E3«_»x ,$13uuATEn uunsn THE
TELEfififiHfimfCETIGHFx°.i3RQflDCASTING AND CABLE

afinvxfifissf, TARIFF «–QhnE3, 2094, so EAR AS
_ *:ig,;n.:$–cegcEnmELi’Aflp arc;

“i9ETIT}flJ$ EQMIHE 9” F9 HEARIQG THE»
I

. .3:

HflY,_THE EUURFbMRflE THE FULLOWING

all

0 R D E R

“iipTfl@””patitianera in. all these petitions

i’at§’é@id to be carrying on the activities of

i”+_ dfihla natwurk, pxaviding aarvima to tha cable

“Aaubamribera of vazimua television channels.

Tha patiticnara &E% said ta h¢.e _htained

certificata isauad fig fine fiiréfiférate cf

,\§K’.-‘1)?-5’

1-‘1

Influatrias nf Guvarnmant nf Karnataka, far
carrying an tha activitiea of cable gétfigrk in
different ylacaa as ifldiCfit§fiLt1ifi “\fihG
ragpeativa patiticna. ‘ n V
E. The first,’ rfiB#dndantt£iiia;;iithe
Inioxmatiun and Brfiéfitafitifigifiitiétny, Union
csf Inrciia. tésjvfilate the

tgiecmnmunicatiafijfiaxfiicéaianfi to protect the

1′?

an. gm

-5 W

‘.5.

:.. -I. .1. 5′ ix * V’

-sat aitaazvica ytaviaaxs and cansumers at

.H

telefigmfltfiettotitanfi” tat promote and ensure
G£dQri§ttgfiQWfi§” Ufj talaccm sector and tar

mattéra’mwfifie¢tafi”thetewith has enacted an Act

éfcailafl’-jhé Taiaaam Regulatory Authority of

_ i-1

fl§ia<Rmt 199?. Ugdgt Bectiqn 3 of the act,

– m Ragu1*tary fiuttflrit” at India

g1:5;;a.-maria;-.r:er natarmaza to as “T’1′”!fi.3′;* for short]

inaaif L:-za-an Iaatahlishe-:1 fm: fulfilling the

5ehjamta mfi the Act. The said Authority is

baatmwsd with the powers of fixing the tariffs

is

in maapsant caf such sarvices through cable

natwmrk .

.3. “ma <;r:.e.va=.n-:35 mi *.;'..e-;…..1::_.;etf.Lr:–.*..-;-.,.~.-=.U:.=:i, –,i…_

thaasa pea«1':j.t::L«:::ns -are ho:-ir»feavaJ: tjaei'7c,»'xi: ::aa.g;'a.1::iHi:-::'fh-:3. if

SUN T.V.Hett-wrk L;i~trs;i,_.1:eac1"".§t'iL*l
Channals rmnvezzl:infi'VL'L"'.:.i;1'zeVVir "-c£@a;;n-:;§,.aVVV to pay
ahannais and the TRAI
in tllaf; ;ega.1:;1…j j'- petitioners

'.

.-Sari L qua5t3.:.an——~the seaenzi. tarlffi

: 1:: . ”

are ‘
caa:z.’1e.::_V::i:f;”‘:VEE3Ii’iI1;’. Li§é;t_ék:i’ 0313.260: in the first
§;:a:ti.t5.}:$;€7-;».V certain of the patiticns,

eaiJ,,_j§a«2,r had been questicaned. but

La=1r.;_ flags been. :’-:.caught thereafter to

‘£3173 cffixztfila

t_:1_r;~a aubrtmquant tariff order. The

1,,’ , 3
F
F
F!’

ult’i.-méstelgr is that the tariff fixed by the

.. fE’1″d§sI under the said tariff order is not

au&=t:.a:i.x1ab1e and th-aref-are, the same requires

to 1m quashed by thim Court. The further

115

prayers are aim made by the petitioners in

this regard.

“fihe zewective r.eapr.1.”;=.*’-.:.%=__*;t.5″–..V*L”;’.=..:’é.I ”

Sun Th’ Network have fi;le;i.. $aaf.1:a.i:9.¢:;i:–a =o1}jAe;ztioi1.. 4]

atatatmantw .. Ins-:fVa’1′.’.__.as raayficyxmfiiéni.-ér

rmtw-ark, they hava’VL4L’*$.%iuqVht their

actiwn in -r::r3;t1~;r_afi:ti1E1-g 1-ti;ua=.__’»s§éz«:i,c1 channelna to pay

c_;mnai5 “”:Lr;”‘v-fiafhizrh it is being

them’-V..t1-%»é.:i;_ the TRAI is the
g the tariff and. after

f::.»l1,v¢”.4:}’»;s:i_rLr_.:r- Vtfie: ‘ .pr:oc:e-clure it haw fixed the

“t:’-.£uf.~iff ‘-»-s-a1V_i1′:’i.’}.”:l”:. ia=.=.. chargeable by the TV Network

Pr ”

§Il

£1251 ‘::i”us,=:v:-:£:.=ra.,- times: said nude: r.:.’:.n’r’nc:=1; be callad

n.”‘*«:3’u»:sFs’v:r:’i-tan. They Erma awe centre mad tuat

tI:1;’ei~;_é”iatitic:sr1e:rs harm alternate rameady in this

rwirarfl evnern if they -are aggrieved.

Si. Insofar an the counter affidavit; filed

by the ‘IPA.., bgfigze adveztinu to the

7*}?

3′ §”””

corractnass vii:-J2 cttharwiaa :::fi the: tariff fixed
by the TW and the nature caf thé. _7pcwer
av:.ai.J,a:=.a.hl»B to the TPJJLI for fixing_;vm1¥:é1;…’__:’i§§:;_f;£iAff,

.L¢|r’€fi.’I”

th%” “”*=”% ce.t:&gnrical 1′” ate”-.t.e.;i…,th.V=r;t’–.V’t1=.e E-‘–.,1;i”F.:._

gmtitj.-rang are not :i;a.ir:1tT-§;.:?;ria»::$l§:n’—. 5:L:yi#2s-;aj :a.i1 _f

affeativa alternate’ .1;emerA-ti’;-(“$1.3 13:’-1:: 1:1,:ua
patitinnara by way n f=.,’a9::_vap;$a-a.J;:T’t§o :i5TD5.Fl.T under

Ema–atitan 1¢3f,.?i..:z'{;..’,.?§ ‘I:%~. s:::or:@osit:’Lon

of tha A3._:Ijga1.la1:.eav:’f1′–ri;i§u§:;ai’~v,i’EéV».’jaiso indicated toj

state: H “”p’:;esid%d aver by 9-.
.a:e’t hie S111? rams Court
1 _:i._:r:.Q.’ic!.~3Lta’=1 it is an effective
aif: :.=V:_.Lti:’m.t:’~r:i».. é ‘

..z:°n.r..1′..§:r haazd, 1.3.1.13 greapective learned

nar;t’e;-rfifthec rival rzantanticzma, I am of the View

.. tifit since the questimn with zzagard to the

V:EL:l.t9.32’I”.L-Etfiil reu1ac1y being availablna has been

raiaeau:;’L 12:3,’ thea rnaeaapondanta, it is necessary to

a-.’,,~r=.$.1’…L:a’«:-ax: this aE,*–_::u’-=u::!t :2. 1!; a autsat, since the

a’ ‘{‘G”””‘

13

queatian cf gcing into the merits nf the case
would mat arise if the petitionera afié to be

nan-auitad an that ground.

wn In thiw :agagg,__g2″p§:uaé1 M§£,Ith§,:

Sectian 14[A](Ej.9m£ Eng’ THfii; ficfiE wofild
indicate that the RC§fit;al2″G@Vérfiment GI a

State Governmefit or ; lgmfi1_autharity at any

.qrieved.by’an; diz&¢;ign, dggisian

grasp

G3
4″:

31′
.’__r A
0
1!’?

E

O’Ti9 VhM¥fiQ .kfu.9ih

V- -_ V’_’- .L–, — ..

‘_ ?11T.LI.’.0.I.’.LLy {I1 3″

i

.1

prafar

F

appeal %¢;thfi AfifieI1htfi Tribunal. Therefiore,
¢mnsi$éfi;ng Mthfit_ in? nm uncertain terms the

prfiviaium.pr¢via§$ for any aggrieved person to

4;&pyrm$an;thaxAg§ellate Autharity, there is :1

V ‘ an -. v I
§XyY;E;Qfl mama E¢r such ¢pgeal= Euth rggand

* «tn thQ flfifl5titutiflh of thé Appallafié Tri”unal,

“athfi-afime uanatitutea cf three memhars and the

Vmu, Chéirman of the aame would be a retired Judge

— mf tha Hmnfhle Suprame Court and very senior

parsmna constitute the mambers Gf the

a Therefara; _n afifiective

Apgellata Tribunal

fla

1’3′

alternata ramafly is availabla and in any
event, the fixing af taxiff is a mattét which

is rgquirad to ha cnnsidered by thagffifii find

thaz%aft%:, tfie apprepziate Hppglia

‘T;;hun§1_

which is the apprapriata aufihdri%yatE;¢6§siéa£_i

as tn whether the flame haé bee; fixhd HE fie:
tha pzmviaimna aonfainsd in tfie:;Act after
taking mate ‘éfT.a1i ,mfitt¢r§ anfi “this being

t&chnicai_ in _nafiu:é::wnfi§flQ a@propriately be

~ansi£e:a%HVby*Ath£ éygellate Tribunal: “5

{I}!

aw-hr % View that it would ‘:3
&p§fia§fifltQ fQfi\_thfl’ patitimnana to appraach

th£, Hgfiaiiatéw “Tribunal under the said

gyugviainfisg ainaa tha grievanca made in these

<3

p§CL:*gna c%§nat he resmlved in a writ

, @@

V

' ga.

u=
E-

“i”‘..I.”.’§

1-~;_’.’,. ”

1..-

_’ 1,. <

E. Thaxafora, without going into the

— merits cf tha rival ccntantiana, tha patiticns

are diapmaed mf, reserving libenty tn the

petitieuQr_ ta aypgaaah the Appellate Tribunal

,I _’k-III-…

if the grievance atill aubsiats.

All

cmntentiwne wf all the paxtiea aravlfift cyan

ta be urged befare the Aypallate :ri5ufi§i3W.

with tha ahave ohsérvgtiafls; thé5p§titiqa_j

atanfla disposed of,’ Na drdsr as tp casts;