' 'i"'" ""ii C"""T 'F KRRNKTAICA KT BANGALORE WI'.N£').20ii '
.1-
"I. EIIJEIIAT Ill CLALILAIQXH
uv :h'a':." H563 uuu' " '"r'r'7' Gr rvmmn rial! I
DATED THIS THE 12TH DAY 0? MARCH. 2008 2 f ~
rusuoumsm JUSTICE M.:<¢DP41¥PTT&.Y57, Y
W.P.NO.20110F2008 C' '
BETWEEN
1 -3H.4\.NTH!B.i.! .\
W10 KISHOREMAL K SI-{AHA
60 YEARS "
RINEAR SBM B 0 ROAD
CHITRADURGA
AND :
1 THE APPELLATE'AUfl-$ORIT*{ s.~ MANAGING DIRECTOR
(ELECL). 03. M CIRCLE , .-- V
BANGALORE..ELECTR_lCl'{Y auppur
compmr, DAVANGERE T
C . A:3$lSFANT Ekgcprtva ENGINEER
. -- ' I'_~'n-K an
VELEQL. Eu'3\9v3unL'CrRI; ':=:|.ECTF5C§T'I' 5UPr|.'I'
A CGMFAtfW._CHlTRADURGA
" ...RESPONDENTS
_ mg Dunhs stmnm. COUNSEL APPEARING FOR R-1 AND 2)
“”1:-s.£sw.P. as FILED UNDER ARTICLES 226 AND 227 or THE
G’!.,-*’?*…1$’£’$’E’!J’E’!’-‘.’.’.’*.’ Ch’ !.”%D%A. PRAYING T0 : 4′.”-Jfifir’-T THE “”‘uu”‘.u’3=’.R ‘GT.
–1.2,12,3007 PASED BY THE APPELLATE AUTHORITY AND THE GENERAL
~ lamb. :I,A!~K.3-A.L.QR.E ELE.QT.H.!Q!TY SIJPPLY GQMPANY.
DavAmeER€’K§’i=ea ANNEXURE-A. ounsn THE DEMAND NOTICE DT.
T’ 94.12.2007, ISSUED BY THE ASSISTANT EXECUTNE
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.N0.20ll 032003
.1.
CHWRADURGA AS PER ANNEXLIRE-8. THT. NGTiC’-E ‘” I. 3.3.’ .”–__
ISSUED BY THE» R2 VIDE ANX-F. QUASH THE NOTICE DT. 23.1. _
3?:
ISSUE? 3′? THE £’\S$i$’v7fi\NT EXECUTWE Efifiiu’-i%{Eiu’v.’;i) CH
3
AS PER ANNEXiJRE»K.
TUE cg! ID’-T [JADE TI-IE
n min I wlru-nu u u 1 —L-. .
mus wp. comic on FOR PRELIMINARY HEARING i
TIL petitioner, aesailing ihe
irfipugfiefi er”” du-‘rue 12.12L2m? ..”.a.- ;*’:.;.;.
respondent- Appellate ‘.e”hiivi.f!1jei3enefei’Wiariager
(Elecl), Bangalore Company,
Da.aneg…e es’ demand
noiice daieei 2″‘-‘ raepefie’er1’t-
_(EiHeei) Chitradurga as per
Annexure-efir 33.3.2007 issued by the 2″”
re-eperflem. -.’ideV…’:.A’..-‘::~.-.é.».~:-.:… F am the elated
by the Assieiant Executive
as per Annexure-K, has
instant writ petition.
he “titian-r was a ca.-‘.eu.-‘ear, h…-.-in-g
..i_”¢’j_}.;Msff:i3|Iation bearing RR No.AEH: 5254 with e sanctioned
Lined of 3 KW in respect of building premises situated at
Flu
IN THE HIGH COURT OF KARNATAKA AT BANGAIAORE. W.P.NO.Nll of 2008
-3-
State Bnk of Mysore, Chitrodurga. She has
an slogan: In.niI’In an: an
auualnguwl Ill, auugt It In
M .c.’ e-dz.”-‘one! lad ….
electricity supply by through
22.12.2006. The said request of ”
considered nd additional load
‘rt o’i’ecteo’ fi’.f””f’i’tiorter to fpa’y”=_a our-
of Rs.20,80OI- and eee peso by
petitioner on 8.222007 thus, the
‘tligiience hoe
inspected the end submitted the
report tetne utilised electricity by
way of theft .i%onttte report submitted by the
“MIC “V lnl III?! IE3″ IflII’tlCn”” h
-Sn: can”-. {kg rnnnnnrlnr-rim. .nn\n-n
has been issued to the petitioner.
éeeaiiing the correctness of the same. has
flied before the met respondent-Appellate
Thé fiffi’ faaponfififit’-F\’fibfiIti’t6 nu:r1oI”‘”‘ It)”.
jiinriptiiitout considering the relevant provisions of the Supply
Aw
/
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.3flll omoe
IN THE HIGH OOURT OF KARNATAKA AT WI’.N0.itTti 0i’*iI'”.Ii’I
I
-4-
Code and the Notification issued by the Goveinrnent
dated 22″” May 2007 has proceeded to pass the a R
it .. exmieing pe\_n.rer as an Appeilarte i it
conaequentiy after the ciiepeeei ei’;__ _
petitioner by the first reeponzient, dam:
been imued to the
‘peek grenade. p…..ien-ea? present this
writ petition appreprieéte eupre.
3. I appearing for
fleneir ” appearing for
4. _ of the impugned order’
bat the vide Anneature-A: dated
it manifest on the face or the
H V’ _ erde’r4._fi1a_t.’ reepenfient ‘nee passed the sea’. fine:
‘jtinedicflon and hence the same cannot be
and it is liable to be set aside, in view of the
” ‘t*w’te’.%Fset.’en issue-d. by the en. 22″‘ May 2007
7
T1′ T”” fi”ii CGDRT Gr” ‘:iA?u’€e’.TP.¥£.’. .1!’ Bt\.!*!Q!tL -115 ‘lLPg1’50.20l1 of ‘N08
IN TIE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.N0.201l of N08
1’
-3-
beerirlg No. EN:52:PSR:2007 wherein the Govemmentj
has constituted the Appellate Authority. As per
Notification, the competent Appellate is’ it
.I\l I ‘PI… -……….l_…
nu-an – ._.:.n.-…; -.._-_:;-:
DEDUUM . IHBTBTDTB, WIUIDUI BXPTBSBI
“T ‘iii? ppiiiiars on T j
the merits nd demerits of this it
peeeed by first respondent is
.A.r.=eerding!\,:, net aide}. _
The matter41:’etende”‘ the 2″‘
respondent light of the
objecfione ‘ED by “gs§etitienerwwwe’hd decide the same
II I 5|-I Ell ‘T IIPIIHW 50$’ Vi.” Ifi I FFIWVHI II: M IJVTIJI ‘3 III ll [3
supply coast ssdotllsr esgillations which is applicable to
fvtiie’ petitieilerie dispose of the same, as
‘Me, at any rate within a period’ of
H..- _I…s… .1 …_…..-l..L -1, _ _.._.. …..z .u_:_
‘WE”1’I§’.’ll I UIHUHL Ulf ‘B I IHGDFY IIIIIE
“The back billing demand notice vlde Annexure-F
u deg.
_.3.2f.!J? is hereby treated ee ee-..=ee
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.30ll of 3308
-6-
Petitioner herein is pormiwad to file objocuonsk%%k§o_%
the same, bye week; the date cf * %
2′” respondent herein is
‘ same and pass appropriate A”33bov«a%
direr.:!iene ieeaw by this Cgfufi. .
Sri.N.K.Gupta. to file
Vakalath for weeks from
today. j ~ « k %
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.20ll of2008