IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.86l.7 of 2007
.1-
IN THE HIGH COURT OF KARMA TAKA A T BANGALORE .
DATED THIS THE 12TH DAY OF MARCH. 2003
£15935
4 turn :u:AuA-ran u1.nuLnnr-
VIC-7I!'WVHIV&"\lf'| V l\l'lfll'l"El:
SENCE DECEASED BY HIS LRS
N!TH!N S'-J0 LATE \J!SHWAN.A.'!'H
V KHAPREJNGED 25 YEARS, «
RIO K_AMARiPEI', HUBLI-28. _ A 3
. _ ,
(By HANUMANTHAPF{§]|-!AE$%{.}g
ALIPK:
H U.
1 THE ;'a=.';I=%-;t'>2-:--:.nV...:.:"¢;':r.I.=.
THE,ELECTRICa_TY.VSUPPLY Huszu, _'
onommce mu MAINTENANCE CIRCLE
HUBLi> 4- --
2 THE Aséasmuvr EXECUT'|V'E"OENGlNEER
swim sua D£\(|Si0N-ll O
._"'~J35--'_ *3'? " V
O' fins w;P;.:i:3: map AR'!'iCL._ES AND 227 or THE
_C.ONST{TUTl9N mom, PRAYING TO : QUASH or-' THE NOTICE ISSUED
O av THE R2 DT. 1a.3.2oo7, AND msconnecnou or POWER NOTICE DT.
u «4.2a;4.2oo7 vans ANX-B s. c RESPECTIVELY. onaacr THE R2 TO RE-
I_.i_"_"$T'I1'§':i':"«_TIj§ __'-'+9_"£|'.'_'5'_3_T'.9i'*__T_C_'_ IH§_F_€T1T1%§'3§ %E§*_'?§_'_*1IN-
BLJILDENG; RR NO. 36302I37!A.9'-5 WITH IMMEDIATE k3.FFECT; DiRECT THE
'"TfiE';PETiTiOl"l'El1 ut'II.n.':luHN:S TG iT n=>.:.n.n.Iut- r'
' VTHEH awn RESPONDENT OFFICE. WITHOUT ANY FAIL.
R2’TO”r’-.CCEPT RS.3000!- PER MONT H. UNTlL CLEARING OF RS.25,804l-.
F! I |Lu-\I-r-|-l-A|1II- M QAAAJ l.ll’\Ll”l’I| ‘|’
wluvurl :0
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.&617 of 2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.N0.B6l7 of 2007
.2.
THIS W.P. C-OMNG ON FOR PRELIMINARY HEARiNG Tl-‘NS
THE COURT MADE THE FOLLOWING:
The ~=-……..:ent=-‘ amaflrng the ‘f-e.’3t*~.ti-re
win , want!
impugned notice issued by the 2’?
16.3.2007. and disconnection’iV__vef.. V
28.4.2007 vide Annexuree-B has
presented the ir-t-fi petitioner has
eought to direct tire the power
connection building RR No.
eeaotzrargnea em eiee to direct
the ::r”-‘-‘ ne.3oooi- per month, until
clearing . of petitioner undertakes to
to the 2″‘ respondent office,
‘.’.’e’ih’.3t.’t an-gr “€339.
heard Ieamedl counsel appearing for
it ” ‘T and learned Standing counsel. appearing for
and 2.
.I’w’G.%i’i’ I11′ %
’15
–I
IN THE HIGH COURT OF K,A,RNA’!’.A.!C.A AT B.’.!’.’G.”.LC-‘RE. ‘v’u’.
-3-
ar I-sa.1nu.auuiu_I_._ –
IUEPUIIUUII
El’
3. Lemed C_=t_1l_!!’!%! 5-.ppe..=-r.r-.3
fie that, the instant writ e
_
peiiiioner is liable to be dismissed at tliresl1old_,p’iri:: View
non compliance of the conditional _
4. Learned counsel riot
disputed the subinissiori’:«.
appearing for of
the intariii-i June 2007.
Further. _.”.’.9E_ rhat, placing the
counsel appearing for
respondents iin-it peihiori fiiad by
reserving liberty to the
his grievance before me jurisdiclional
* A
5. line submis-eicr- ride by ieomed counsel
VA for both the parties as stated supra are placed
/
IN THE HIGH COURT OF KARNATAKA A1′ BANGALORE W.P.N0.D6l7 of 2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.86l7 4324301
-4-
8. The instant writ petition filed by potitioner is
di!~.,’:.n..M-4*. M, lit tn the petllijener ta
his grievance before the jurisdictionai
Authority of the respondents. t
IN THE HIGH COURT OF KARNATAKA NI’ BANGALORE W.P.N0.06l7 of 2007