WP N0.208ll'2606
IN THE HIGH coum 01+' KARNATAKA AT BANGAL{§R:Ej ,
DATED THIS THE 26"' DAY 01+' MAY if - '
BEFORE
1-an Koran: rm. Jtumcm K.
WRIT PETITION NO.2(}2V3VI~;f;2OO;3'
nmwnm: J J' L
1. The Exccufivc Engineer _ '4
KPTCL now cmscom, * <
BIDAR. 1
2. The Asst.
KPTCL now GEs(3c)1»1J,««%_ _
Bidw.
3. The Asst. _'
Squad omocr, GEsco_M,j --._ * _
Bidar.
4. The Jufllhr Engm: ~ A
Haliikhcdfifij (Em), "
GES(3'{)M,~-. %
Hu;mnabad_'i'3luk,--,
V. Baa Gupta, Adv., for petitioner)
,s,I¢ Mxgsyea Bab Miraabwale,
. 575313:
wjoatnagaj ',
., N V L» f * Taiuk,
3 (By Sri Iqbal Patel, Adv., for respondent)
wrp uo.2as:z2oo§_
‘I’hi.sWxitPetimnisfiled}mderA:rticles 2261!
Constitution of India, praying to quash the order da
j: mic
2s..12.26o.5 e
(Azmexure-C) in complaint No.24]2005 on the
Consmmzr Disputes Rcdressal Forum, . «_ _
the following: __
The petitionezs are 226 & 227
of the Constitution of dated
28.12.2005 made the file of District
Consumer Dispxltee ‘the Forum’) at Bidar.
2. The brief tie the filing’ of the Petition’ ‘
may be statefi’ ash ” ‘V .
lime’ are the Ofiicers of the ossccm, have
v_.$hel}e;spondcnt had committed am of electnctty’ ‘ .
– criminal case against the xespondcnt for the
% 135 ofthe Electricity Act, 2003 (in short, ‘the
also issued demand note of back billing for a sum of
5l§Asa1_.:’.?:~9.243/– and compounding fee of Rs.60.000/-, in the event of
Feelingaggxioved bythe dmand note sentto
the respondent, he filed a complaint in No.24/3605 on the file of
This Petition’ ‘ conung’ on for heag ‘ I
WP N0-2M!f2006
District Oonsumm Rcdrcssal Fonun (in short ‘the Fonxgw} f %
The pctifimnexs filed the written statement mud
Forum had no jurisdmion to cntcrmm
by Judgment dated 28.12.2005. the.
the pctiéoncr to give ¢hCt1’iC’ity and V
also restrmhed the pcaaoucm fszgm cm the
ground ofnon-payment of back fat: until the
disposal of the °:V°mP13man’ t while
directing that: of R8.3,7 l2I- and
also pay the rcguhrly md imposed
coats of mental mason mused to
thc complainant; t = t *
pctitiofi that in View of Section 145 of
Civil Court nor any other authority hm
of any action taken by the pctztaoncrs” in
tizsi powcra conferred undcr that: Act. ‘Phcr&xc. the
WP N0.203!i2006
3. {gained Counsel for the yetitioners submits
jurlsdicuon afthe Clvilcourtaswcflas the other
under Section 145 of the Act, 2063. theificmngs a
crust in eeuemm mg’ the complaint and ‘k
cited a. decision reported :11 ms eras e
Enemsm. KPTCL now GBSCQM AIKXJETHEES vs;
AND ANGPHER] on the point ” 145 of the Act,
2003, of the cede: ex adjuclicating
the claim’ or action
4. Per Earned’ ‘ii the mepond4 ant submits’ that
in V3;-.w’ of the deeesee AIR 1990 so 332 (MUNICIPAL
oo12:éoRA’r:a%)§i ems’ msnuive ms. MAMA more 1&5 STEEEL
point that in the event of allemtitms as to
of the same is denied by the consumer,
eiifsply of electnc1′ ‘ty to eonsunrer w1thou’ t not:|cc°
‘ restoration of electncxty’ ‘ supply could be issued.
the petitioners have issued back billing to the
demanding a sum ofRs.1.29.24-31- on the gmund of theft
ofebcticity and compounding & of Rs.60,000[- in the event of
L