2:; 'THE HIGH coum" or-' KARNATAKA AT BANGA_LjC)R'E..'_';-'«..:
DATED "ms THE 33*' DAY or-' SEPTEMBER,~w.?£§.C}jQ %
BEEF<3F{E
THE HON'BLE MR. Jusmzs A.a:'.xz'ENL}GQ'PALA sVc:2,§.r£j,§; %
wan' PET'I'¥"ION ~o.142z?'g%2.<§o9(kAGM»%Ks~;$)%
BETVVEEN:
SR: 3. PAPAIAH REDEW, sffi 3R1f«-.9."--SI"f.)E};APPA,
AGED ABOUT 54 W;.fi;\R.'i=..,:'}__ a
R/A No.13/2, vTlXb?zAR;r3;I K}3.NNAA:V'ROAD;""'
MURPHYTOWZEI, L::..s:p~:.:$re., . .
BANGALORE -+=s5'o_oo8.' :PE'¥"ITIONER
(av SR: 9.3. RAJU, ADV.) ,1 Y
AND: " . . '
1. f."2'"H_E MAi~'i1!?s(5I_¥'€'.3V DIREGETQR',
sAa4eA;.QR.& Eaamaxcm supmr
CO!VfP..Ab1Y 'Li.PViI.'_TE'§)',»_ ._
i(.R. czgc:_ E,«T'3A~MA§AL{mE »» 1.
V2; "ms CHIEF Emzbaeaa,
BANGALGRE E{;ECTRICITY supmv
% "€SG,M.PAN_Y LIMETED,
.K.R'. QERCLE, BANGALORE - 1.
3. THE EXECUTEVE ENGINEER,
BARGALORE ELECTRICITY SUPPLY
COMPANY LIMITED,
EAST DIVISION, MUSEUM ROAD,
BANGALGRE --~ 25. I:l:RE:-'§§*Q'F3RBE_N*fS-
(EY SR1 N.K. GUPTA, ADV.)
mxs WRIT PETITION IS J::Fi~L.ED."¥J'RfiER AxRTICLEf3H226V AND 227
(JP THE CONSTITUTION OF '"INi}1A_ " TO DIRECT THE
RESPGNDENT AUTHORITY TC} TAKEV_P§353S:ESSI(3?i'V.€)§f. Tf§E METER RR
N€}.3315 SITUATEB IN THE PRENISEES BEARING N'Q;13/2, T.K. RGAD,
MURPHY TOWN, ULSOGR;.,_}3ANGA1§.QRE --.3; V:
THIS PETI'f€i(V}t~i:j_ r¥r{EL1M1wARY HEARING THIS
BAY, THE CGURT. Maps *:f::;:E_ r"9L3.._QWINGV;"~v
Tbé:,;§ra*yer ii"V:.'t%'1V3:'.=VLV'V1V!fi:'II petition is to direct the respondents
t£>.__tai§e~» po$§as5i.§n. __ef.Mete:’ No.RR 3315 instaiied at premises
17*R/___V’beafik1§’~i*ic;’1§jvz.,’%’a§narai Karman Road, Murphy Town, Uisoar,
4Ba;nga§c:;?e..
The rewendants have not filed any siatement of
6
3. Sri ?~i.i(. Gupta, learned ceunsei for the respq.afi’e:fit$,
invited my attentien to the cenditien at pare 4.G9_.{:i\?) ‘
Conditions of Supply ef Eiectricity of aistripetion ieicevééeeeie-iheié ‘w
State of Kamaiaka issued by the KERC. Zfheil-geiiij ‘4p:;£w.iS’i§’n”‘{‘eede_AA
as under:
4.09 GENERAL
(i) to (iii) xxxx
(iv) If any ;’.i£3E”‘.iiJt3. ifio for a
premises e§–vi§(erV__e§_J;ii’;§iyV.Agreereent has
been -the service line is
dismantleci:_’uesfl;ietibe treated as a fresh
A;3pI.i_i;’eVnt. aiwd ~- ::Liere’oié before connection is given.
4; Cen.siti«:ering the nature of prayer, there carmet be
*–i«3.e;iy__’d.£fficu§ti;_fér the respondents in taking back the said meter
V ‘ “–.frc.,,{$*i:__¥1’e»s:aij.id premises. 1
5. However, in View of the specific provision asVV_ai;ioi1e,
it is open to the respondents to coiiect the outstandinegeznaeirs;–._if’
any, in respect of the said premises, wherein the ‘afo–re_saio rrgeier’~
has been instaiied, in case, the petitioner /;japj;i3iica_nt’ to-p;oi’o-a__g:iie_S
the respondents for fresh eiectricitfir ‘connection ”
The writ petition stemis aii’owefi_’.VVV”The responoents are
directed to remove the itiei’e€tric.it§i_}Lvfrieter from the
eetitionefls premises’ .:\%.~ieei{sivi’frorh izooay.
Liberty is ‘to”th”e…respondents to give effect to the
afore–noticeci condition petitioner approaches for a
fresh eiectiicityiwcowection .i.e., to coiiect the outstanding
arreiiarsgiiii any, ioefore new connection is given.
, .«0~r§éi”er}’*_evcco’rii’irigiy.
Sd/-
JUDGE