High Court Karnataka High Court

Thirthahalli Taluk Neeravari … vs Karnataka Power Transmission … on 3 September, 2010

Karnataka High Court
Thirthahalli Taluk Neeravari … vs Karnataka Power Transmission … on 3 September, 2010
Author: K.L.Manjunath And B.Manohar
, 1 ,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3"' DAY OF SE?TEiVlBER 2010"-----,y

PRESENT

THE HON'BE.,E MR. JUSTICE l<.L. MANJUN'/5..T:Hv:V'TwV:

AND 

THE l~lON'BLE MR. JUSTICEIBT MAN 'E-«yHA<R:ATV:"

MISCELLANEOUS FIRST APPEAL NA(a).__6»89A.1/2ClC_2:A(RES'lm'*.,,yA:VE'

BETWEEN:

Thirthahaili Taluk Neeravari  

Pumpset Baiakedarara Sangh_a; _  .
(A Society Regcl. under KSR ACtT_,"196£3)"
Represented by its Sec_retaTy... _  '
K.NarasilT3ha Naik, _   I

Kuruvalli, Tt1'iTTtnah:afi,Ej    Appellant
(By Sn. 3. Ptasnantn,

AND: A

 '.v V' K. a  kga  Powe F TTa'ITSnTiSsio n

 C,0rp_oTat_io.n i_4t'd-.,,
'R__ep Tese n't4ed .by_ its

M'a_rTa.gyE«ng' D_lr_eCtC»T,
"Cau,\_/ery E'».ha~q:3ln",

H' .Banga"l0re}5CU 009.

A [35 j:'

 Kamataka' Electricity Regulatory
 "ClomrniA_sSion

._E~__Ré;pr'esented by its Chairman,

'6"'Eand 7"' Floor, Mahalakshmé Chambers,

A  M.G.Road, Bangalore--1.  Respondents

M/s Sundaraswamy Ramdas & Anand for R~1;

Sri l<.G. Raghavan, Dua Associates for R–2)

Y';/4

')

This Miscetianeous Firstd;-\ppeai is fried under Section 41 of
Karnataka Electricity Reforms Act, against the order.–dated

8.05.2002, passed by the Karnataka Electricity R.eg,ti«E_,atwory

Commission, Bangaiore, in so far as it pertains to""Cat_egjor;é.vesM

LT4(a) to 4(d) fixing the tariff for irrigation pumps_ets_.

This Misceiianeous First Appeai is:=.,comrin§: up .fo'r"*hea'i"'%i_1_g'r:.on

LA,ontmsaay,Ki.MANJuNATaJwinmyaedthgnfimwagéi't

JUDGMENf'

Sri J. Prashanth, learned,"'Co*ti,frs'e'i«._.apofearéngvé for the

appeiiant submits that the ao'pde_a'i Eiec'oirn'e:i"rrfructuous due to

the subseqt:e'n't' he requests the Court
to dismiss the Accordingly, the appeai is
dismissed as '
"-M» ….. {avg
Jfidgiie
Sdf.-3
Indcfé