High Court Karnataka High Court

Sri H B Ishwarappa S/O Late … vs The Karnataka Power Transmission … on 13 March, 2009

Karnataka High Court
Sri H B Ishwarappa S/O Late … vs The Karnataka Power Transmission … on 13 March, 2009
Author: S.Abdul Nazeer
- 1 H

IN THE HIGH counw or xARNAmAKA AT aangsficfig".

DATED THIS THE 13"'3AY 03 MARCH; :0o9"""

BEFORE'

THE HGNr3LE MR.JusT:cE s,Aa§UL Ea:EEa" 

WRIT PETITION NO.l4428£f0O8

C/W; w.p. Nos.5925»5934/zsogagélaasi

BETWEEN: _ _w- =

Sri. H.B. Ishwarabpi __
SEQ. late BasafieqQwda .A
Age 54 years- T V5' ".
Working as Jrf'Engine€r", .
At Tech. section «V. -fw 
(Junior Engineer*Sectidn} 
MESGO Qivision-V _ *_'~<
Chikmagalore w"57?'lGi

1 he,
Rge*5G"yeaf.x ,-
*s MGChEfiiC Gzade I

1, At Telécammunication Sub~DiVi§ion
_*,K9$cL, Masg

'*Vid§3nagar~P@$t

q~3h:m¢ga.§ 577 203

. "»_ri. B. Virupakshappa

u: C
Q9: 55 years

_LF W6:king 33 Mechanic Grade I
"VjDTR Sub~Division, Regianal Store

MRS, Vidyanagar Post
Shimoga W 5?? 203



€Sh1mbga.fa¢

- 2 _

Shimoga W 5?? 203

M

F)

ub~Divisi9n_
xtensiofi '

-J%--'[."'"TU)<I)

Q
a
MESCOM, Gopa
Shimoga 5?

P.)
C}
|_.a

Kenchappa"
e Chikkappa '
years  m- u . ,
2 as Hechan:¢}G:$de 
.T. Rat;ndVSub*Dikisi0n 'V "" "

Vivek:najdé*E3ténsi@nf
MESCOM, Gogal «."' "
Shimbga - 5?? 281

Sri, D,G._ShanKara Murthy
Sic. D.$. Chandzappa
Age: 5OVyears'V V

Working aa meter Readar

;'Snehaf, l4"fiC£ess

'50 f:. RQad Farallel

"¥inQbh&nagar
T V' £77 201

ri5"?»'Mallikarjuna

' . 'ate T. Thotappa

' 1 years

kiwg as Ovex Seer, KMS--32

1 Service Station

CS5-1 MESCOM

Unit No.i, Tilaknagar
Shimoga

Sri. Nanjeqowda
Subbagowda
48 years

f3,r'iQ.

aged:

hanic Grade IE",



HRH, KPTC Ltd.

Cauvery Bhavan

Bangalere ~ 568 061

The Superintending Engineer {Eie§:i"5"
0 & M MESCOM, Daiaraj Urs Road ',V "

U}

Servagnya Circie
Shimoga

4. The Superintending Engineer €Elec.E
Major works V , *"'A" 'L """
Circle OffiCevi7 {V r_» X
Harnahalii Manaj@paM"dmpleg,"i
Park Exu&nsi0DmM_V 2 2 '" 'Q~"
Shimoga~,*a I

5. The Superihtending_En§ineer {Eiec.}
G & M flificle Office"V :

MESEQMQ BYE; Rsad, Haséan

6. The Superihténfiing Engineer
LDC, Ana$d"RaQ"Qirc1e
Bangalore % 5660809 .. RESPONDENTS

"943? $ri;KB¢€¢'?rabhakar. Adv,)

¢Thés§Vfwrit petitions are filed under
51 icla *226' andi 22? of the Constitution Sf
India fprayimg to diregt the respondents to
51 '; tha caaes of tha petitioners as per

_ '  Q .. e.
'=_the_rebresentati0n dt.20.09.2OQ7 vide Rnn~F.

These writ petitions coming on for

lfiuwpreliminary hearing this day, the court pasaed

the fellowing:



-5-

O R D E R

I have heard the learned counsel fob tfiét.

parties.

. )-.__

2. The petitioners v%av§tVt1ié@”t
representation as per t_§nfiéfifire-E Xtdatéd
20.09.200? to the fChie£ttM§nagin§tJfi%r§&tor;
Karnataka Power Trah$%iséififiJCb§§§rati0n Ltd.,
Bangalore {1§§*_:espdnfl$fitQzfi§r%i§{ seeking

certain monitofyg befiefitsijwhich have been

_granted Mtg *Mah;fieva’ and _9f others who are

similarly plaééd Fursfiant to the awapd of the

IndustriaI* __ A113 1x:..”1§.:Q«.:>.”‘;*5?_~;.1;*J§;9’?” dated 5.11.1997. Since the

said representation has not been conaidered,

Vt yetitionérs have filed this writ petition for

.é.7méhdamus «dir@cting the 1″ respondent to

“gcbfisider the same.

lg

n

L».– :.V_ A

¥. It is evident from the material gen

record thati the petitienere have tfiiledé the *

aforesaid representation; eeeking’,tcetteie

reliefs. It is net then casei of TtheWi

reepondents that the séie’repieeentati0n has

been considered b§%thefiii*fherefore; i direct

the E” reependent5vtei’ceneide§ the eeid

repreeentatien in aecofdafiCe=wiih law within a

meriodn ef;jtKtee:iQefitfieu}frem the date of

receipt bf gee? of this efder. It is hereby

clarified Vtbétfitfiie* order should not be

undereteed as exereeeing any opinion on merits

-.m Qf the matter ifi”ene way or the ether.

3e.i–WbitiV,eQetitiene are disposed of

aeeordinqiy. N0 casts.

Sd/-

Iudge

mrx