High Court Karnataka High Court

Subramanya Kalakura vs The Superintending … on 28 March, 2008

Karnataka High Court
Subramanya Kalakura vs The Superintending … on 28 March, 2008
Author: N.K.Patil
 

TI-IE HON'BLE MR. JUSTICEMNIK.' _"'f'ii;~:'iii"'   

 

BETW EEN:

SUBRAMANYA KALAKURA » I *
SIC) LAXMINARAYANAKALKURA ''
AGED ABOUT 49 YEAR3. , = I" 
RIAT TI-IENKANIDIYUR \.(II;I-.AG-IE

--.. nnnu

It-IOTTAIVI POST, UOUPI' T1'='u.-i.:r\- _ 1;. }

   V.  Vfiménrnnnc
. ». ' »_ n-f In 1|-r 1|-nu

I...-,= are : K suauaaaa' §:+;"3_1:§:;AvI-:uz«.4;2x:::':a5 .=»I;N.»-~p»..«Er.x--_.~.»».arI=;g )

1 THEASLIEERIINTEH-DING'EMT'-INEEQIEITECTRICITY)
Meescom; .'.*iA,NAGI.0RE 
D"!r$DI8TRICT~-.'j-._ ,  

2 THEIASSISTANTIENEGIUEFIIIEENGINEER

fiflER.A?I0T€.ANfl I'.'IAII'ITE.IIIA"I"'-3

Mascom. UDUPIISUB. DIVISION
 um?! nssrmcgr

é V     RESPONDENTS

.(_By_s”ri : §I::i{.:(3UI5TAV [ADVOCATE )

I TI-IIS PETITION IS FILED UNDER ARTICLES 226 AND 227 OF
.”‘I-5″‘ ‘\.7»’\.’.’:’I”s’u$T~ITIJ ON OF INOIA PRAVIIIG TO QIJASI-I DETAILED BILL
DATED NIL ISSUED BY R2 VIDE ANNEX.A. AND GONSEQUENTLY THE
flI.L$*.!-$’.~$’.!ED BY THE R OT: 213.200? VIDE ANNEXB. TO
THIS WRIT PETITION. ‘ –

T THIS WRIT PETITION COMING ON FOR PRELIMINARY HEARING IN
‘3’ GROUP, THIS DAY. THE COURT MADE THE FOLLOWING: ”

IN THE 1-IIGH COURT 0?’ A” wmaazoaa w.::- Na 3 I-‘.”‘.2″‘.”.fi’.}’7

INTHEH 0 TO K T TB .. 0. 72/007
2

0 DE

Petitioner, assaiiing the conectnese. 7

impugned bck billing demand notioe..date_d K V’

second respondent vide

2007 vide Annexure B~,.__ has*”riresented the “instant

petition. H V i V

2. The it petitioner is a
consumer the eiectricity
his residential premises
bearingiM_lg.:F’ has been paying the said

bilIs_;regLiiariy ascend when they are received;

15

A _ :5; vi«.ii,i’s~«.the case of petitioner that, petitioner has

been electricity bills in the range of Rs.90l- to

1461- rnonth from June 2005 to October 2006 and

A fhtihie this nnnaurnnrl-inn nu nrn nf nlu-.+rini-I-u nninu Inn
” as –.-u. 0′!-I so no 1.-mun-n.ar–rau.u.u u I: can I I u lulu.’ 51 1.; 0.:

fl’ II III III I-IE!

pefitioner. When things stood thus, to the shock and

A

A
/

IN THE HIGH COURT OF KARNATAKA AT BANGALDRE W.P.’No.l l727I20D7

HLEHE HIGH COURT OF KARNATALCA AT ?AN _ALQ-_E W..P-.N€,!=! 172312007
3

surprise of petitioner, on 16″‘ November 2.996 th

a squad

-f respondent – Company’ raided the house of petitio’ner..u

and when petitioner was on duty at Udupi, as i’

at Udupi Post Office, the respondents; «_ it

uniiatereiiy, have issued the billing..deniian’d§inotice
vide Annexure A and :1i:i’-!_e eleotrioity bill
Vida Annexure B._ of the back
petitioner” has’? itbefore the Appellate
Authority on * 5 But, the said appeal was

returned itopppppetitioner ground that, there is rte

provisi§ion’~f*r fitning-:tn_«epp*ei under Reguiation 4;?.L’J6 in

reepectiéof The same has been intimated to

” « .tse’tt’:

petitioner of communication dated 29″‘ June

‘;’jhiliing notice and the consequential bill, petitioner

rushed to this Court and presented the instant writ

A

/ -.-.

[N K_A_– A- 9 -T B- -‘C-?!’_u,-‘g-«_-‘—;_-;-_1′ “3 in v _ 5 3 3V1

petition on the around of threat of disconnection of

eiectrici'”y supply to the instaiiation of petitioner. f i’ =

4. l have heard learned counsel H

petitioner and learned standing :c:ounsa_| 7.appea’iinVp_: for

.responden…

5. When this matter tor
for preliminary hearing _thisV’Court has
granted the interim ordAer,v:l’_ ijgpondents to
restore the _ instaiiation of
petitioner__vsu’bjeet.;_:.:toV” 50% of the
amount–i_as._ A and B within two

weeks fromi__4ti1atV’::!e.teg = counsel appearing for

petu’t.iz;:{ner’~ subrnitteci______that. the said’ conditional interim

order Vgranteci,«t:y_this Court has been complied with and

tl1e’;t.,p”ti1ev.san§ie1’vhas also not been disputed by learned

Sr!!!

“counsel for res-V’-nden*..s = Company.

. After careful evaluation of the entire material

V. jilavailable on record, with specific reference to Annexure

7
__,..

CO 0 T T A .. . 727 7

Qffieer of rape. den. — Cempeny, i sin of the view.j’ii’e_at,

the same is issued behind the back of petiijtinet ‘

much as the concerned OfficerV.:has..isstiedd’it

without issuing show cause notioevppasivienviseped

the rete-tent “revision of the Conditions as
the Eieotrioity Act. Therefore; iiiipof not taking an
appropriate decision and-T-‘by the decision

on the basis: ofethe iialiegired by the

Offieer, to petitioner, the
impugned oactbuiing snmt be sustained.

7. ‘ Keeping «iittiie§v—:ei’i”ti1ese factors , without going

into” of the case, would suftfice for this

«_ _ _._1.

Court, .v.\:Aiiie.8~ppropriate direction is issued, to safeguard

tne’interesti’Lof’A’i5oth parties.

A {ftheii”eese, as stated above, the p’ti’tion fi’eo’ y

8. ti:-_-letting regard to the facts and circumsmnoes of

petitioner is disposed of with the following directions:

/’_____.._.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.l 172712007

E [GHCO TOP T A P. .17 7/ 007
6

l] The impugned back billing demand
notice vide Annexure A issued by it

respondent is directed to be Heated –
cause notice issued to petitioner .. T? 4′ _
ll] Petitioner is permitted to. me deteilfed.

objections to the show we notice « T.

show ceu$ej:’n_otic§f3’§V’ from

the

–« respondent is direcifl
ti’-‘I to be fiied by
Fletitioner “iappropriate order, after
” ._ ‘ ‘-‘:is}i’fcrding.’reesoh§ble opportunity of hearing to
ccmpiience
A iegrsfivprovisicns of the Electricity Act read
” .. vi relevant provision of the Conditions of
A “*€’;i:pply of Electricity of the Distribution

|._ice.n.-ee-es in t..e State of K-rrr’t’i-is and

/

/________,__..

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.l l727f20D’7

IN THE COJRT OF KARNATAKA AT T1353′ ‘ “”5 ‘Q’3E;§’ ‘fl.F.Ng.1l7g7i3QOZ
7

diepeee of the same as exfieditiriusiy as

possibie, at any rate, within a period of el_giit:VV’:*<

weeks from the date of receipt of objeefieiee ted it

be filed by petitioner te

vide Anneuur A, w'niVch_ is directed mi it

treated as show cause"'=e?¢tic;e
petitioner. V A 2

IV] Ftirther, the..eecendt,_ree'_"ffide*t err

L5:

.. ef i’eeperide’ht 1?? Company

the Loc:4-$10
are V ” direct_ed«:.; :_:neti._ electricity
su;iaply._ — instaliatien of

petitieiieeg” t,i!!”tt1e*.see’.:;i’ind r”-pendent takes a

as ‘directed bove.

Sd,/-E

H Iudqé.

IN THE I-HG” COURT GE’ KA’n€I\iA'”:’\KA AT BANGALORE W.P.No.1 172719007