Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 1]

Karnataka High Court

Smt Hemavathi vs The State Of Karnataka on 23 April, 2019

Equivalent citations: AIRONLINE 2019 KAR 1823

Author: Alok Aradhe

Bench: Alok Aradhe

                             1



     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 23RD DAY OF APRIL 2019

                          BEFORE
         THE HON'BLE MR. JUSTICE ALOK ARADHE

            WRIT PETITION NO.54004     OF 2017
                         C/W
            WRIT PETITION NO.54593     OF   2017
            WRIT PETITION NO.54003     OF   2017
            WRIT PETITION NO.54005     OF   2017
            WRIT PETITION NO.54006     OF   2017
            WRIT PETITION NO.54007     OF   2017
            WRIT PETITION NO.54595     OF   2017
            WRIT PETITION NO.54594     OF   2017
            WRIT PETITION NO.44308     OF   2017

WRIT PETITION NO.54004 OF 2017

BETWEEN:

SMT HEMAVATHI,
W/O SRI CHANNABASAPPA,
AGED ABOUT 55 YEARS,
R/AT SIDDAMANAHALLI,
BANGARAKKANAGUDDA,
KUCHAVVANAHALLI POST,
JAGALUR TALUK,
DAVANAGERE DISTRICT-577528.

                                               ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)


AND:

1.      THE STATE OF KARNATAKA,
        REPRESENTED BY ITS SECRETARY
        ENERGY DEPARTMENT,
        VIKASA SOUDHA,
                            2



     AMBEDKAR VEEDHI,
     BENGALURU-560 001.

2.   THE SECRETARY,
     KARNATAKA ELECTRICITY
     REGULATORY COMMISSION,
     6TH AND 7TH FLOOR,
     MAHALAKSHMI CHAMBERS,
     NO.9/2, MG ROAD,
     BENGALURU-560 001.

3.   BENGALURU ELECTRICITY
     SUPPLY COMPANY LTD,
     BY ITS MANAGING DIRECTOR,
     CORPORATE OFFICE,
     K.R.CIRCLE,
     BENGALURU-560 001.

4.    THE EXECUTIVE ENGINEER,
      COMMERCE AND DEVELOPMENT DEPARTMENT,
      CO & M DIVISION, BESCOM,
      DAVANAGERE EAST DIVISION,
      DAVANAGARE-577002.
                                        ... RESPONDENTS
(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1
    MR.B.N.PRAKASH, ADV. FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.H.V.DEVARAJU, ADV. FOR R3 AND 4)
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-4 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:9.6.2017, AND ETC.




WRIT PETITION NO.54593 OF 2017

BETWEEN:

SMT. JAGADEESHWARI REDDY,
W/O SRI. RAMAKRISHNA REDDY,
AGED ABOUT 56 YEARS,
R/AT LAGUMADDEPALLI VILLAGE,
                             3



BAGEPALLI TALUK,
CHIKKABALLAPURA DISTRICT-562101.
                                            ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)

AND:

1. THE CHIEF SECRETARY,
   STATE OF KARNATAKA,
   VIDHANA SOUDHA,
   BANGALORE-560001.

2. THE SECRETARY,
   KARNATAKA ELECTRICITY
   REGULATORY COMMISSION,
   6TH AND 7TH FLOOR,
   MAHALAKSHMI CHAMBERS,
   NO.9/2, M.G.ROAD,
   BANGALORE-560 001.

3. BANGALORE ELECTRICITY
   SUPPLY COMPANY LTD,
   BY ITS MANAGING DIRECTOR,
   CORPORATE OFFICE,
   K.R.CIRCLE,
   BANGALORE-560001.

4. CHIEF ELECTRICAL INSPECTOR,
   GOVERNMENT OF KARNATAKA,
   NIRMAN BHAVAN, 2ND FLOOR,
   P.B. NO.5148, DR. RAJKUMAR ROAD,
   RAJAJINAGAR,
   BANGALORE-560 010.

5. THE EXECUTIVE ENGINEER,
   COMMERCE AND DEVELOPMENT
   DEPARTMENT,
   CO & M DIVISION, BESCOM,
   CHIKKABALLAPUR DISTRICT-562101.
                                           ... RESPONDENTS
(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1 AND 4
    MR.B.N.PRAKASH, FOR
    M/S LAWYER INC ADVTS. FOR R2
    MR.S.SRIRANGA, ADV. FOR R3
    R-5 SERVED AND UNREPRESENTED)
                             4




      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-5 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:27.7.2017, AND ETC.

WRIT PETITION NO.54003 OF 2017

BETWEEN:

SRI K.CHANNABASAPPA,
S/O KONDAPPA,
AGED ABOUT 70 YEARS,
R/AT BANGARAKKANAGUDDA,
HUCHAVVANAHALLY POST,
JAGALUR TALUK,
DAVANAGERE DISTRICT - 577 528.
                                             ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)


AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS SECRETARY
       ENERGY DEPARTMENT,
       VIKASA SOUDHA,
       AMBEDKAR VEEDHI,
       BENGALURU-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY
       REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BENGALURU-560 001.

3.     BENGALURU ELECTRICITY SUPPLY COMPANY LTD,
       BY ITS MANAGING DIRECTOR,
       CORPORATE OFFICE,
       K.R.CIRCLE,
       BENGALURU-560 001.
                             5



4.     THE EXECUTIVE ENGINEER,
       COMMERCE AND DEVELOPMENT DEPARTMENT,
       CO & M DIVISION, BESCOM,
       DAVANAGERE EAST DIVISION,
       DAVANAGARE-577002.
                                        ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1
    MR.B.N.PRAKASH, ADV. FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.H.V.DEVARAJU, ADV. FOR R3 AND 4))
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-4 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:9.6.2017, AND ETC.

WRIT PETITION NO.54005 OF 2017

BETWEEN:

SRI BASAVARAJU,
S/O SRI.CHANNABASAPPA,
AGED ABOUT 27 YEARS,
R/AT SIDDAMANAHALLI,
BANGARAKKANAGUDDA,
KUCHAVVANAHALLI POST,
JAGALUR TALUK,
DAVANGERE DISTRICT - 577 528.
                                            ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)

AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS SECRETARY,
       ENERGY DEPARTMENT,
       VIKASA SOUDHA,
       AMBEDKAR VEEDHI,
       BENGALURU-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
                            6



     6TH AND 7TH FLOOR,
     MAHALAKSHMI CHAMBERS,
     NO.9/2, MG ROAD,
     BENGALURU-560 001.

3.   BENGALURU ELECTRICITY SUPPLY COMPANY LTD,
     BY ITS MANAGING DIRECTOR,
     CORPORATE OFFICE,
     K.R.CIRCLE,
     BENGALURU-560 001.

4.    THE EXECUTIVE ENGINEER,
      COMMERCE AND DEVELOPMENT DEPARTMENT,
      CO & M DIVISION, BESCOM,
      DAVANAGERE EAST DIVISION,
      DAVANAGARE-577002.
                                         ... RESPONDENTS
(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1
    MR.B.N.PRAKASH, FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.H.V.DEVARAJU, ADV. FOR R3 AND 4))
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-4 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:9.6.2017, AND ETC.

WRIT PETITION NO.54006 OF 2017

BETWEEN:

SMT. BINDU.C,
D/O SRI.CHANNABASAPPA,
AGED ABOUT 34 YEARS,
R/AT SIDDAMANAHALLI,
BANGARAKKANAGUDDA,
KUCHAVVANAHALLI POST,
JAGALUR TALUK,
DAVANAGERE DISTRICT - 577 528.
                                            ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)
                             7



AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS SECRETARY,
       ENERGY DEPARTMENT,
       VIKASA SOUDHA,
       AMBEDKAR VEEDHI,
       BENGALURU-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BENGALURU-560 001.

3.     BENGALURU ELECTRICITY SUPPLY COMPANY LTD,
       BY ITS MANAGING DIRECTOR,
       CORPORATE OFFICE,
       K.R.CIRCLE,
       BENGALURU-560 001.

4.     THE EXECUTIVE ENGINEER,
       COMMERCE AND DEVELOPMENT DEPARTMENT,
       CO & M DIVISION, BESCOM,
       DAVANAGERE EAST DIVISION,
       DAVANAGARE-577002.
                                        ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1
    MR.B.N.PRAKASH, FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.G.C.SHANMUKHA, ADV.FOR R3
    MR.S.SRIRANGA, ADV. FOR R3 AND 4)
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-4 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:9.6.2017, AND ETC.
                             8



WRIT PETITION NO.54007 OF 2017

BETWEEN:

SMT. DEEPA.C,
D/O SRI.CHANNABASAPPA,
AGED ABOUT 27 YEARS,
R/AT SIDDAMANAHALLI,
BANGARAKKANAGUDDA,
KUCHAVVANAHALLI POST,
JAGALUR TALUK,
DAVANGERE DISTRICT - 577 528.
                                             ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)

AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS SECRETARY,
       ENERGY DEPARTMENT,
       VIKASA SOUDHA,
       AMBEDKAR VEEDHI,
       BENGALURU-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BENGALURU-560 001.

3.     BENGALURU ELECTRICITY SUPPLY COMPANY LTD,
       BY ITS MANAGING DIRECTOR,
       CORPORATE OFFICE,
       K.R.CIRCLE,
       BENGALURU-560 001.

4.     THE EXECUTIVE ENGINEER,
       COMMERCE AND DEVELOPMENT DEPARTMENT,
       CO & M DIVISION, BESCOM,
                               9



       DAVANAGERE EAST DIVISION,
       DAVANAGARE-577002.
                                         ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1
    MR.B.N.PRAKASH, FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.G.C.SHANMUKHA, ADV.FOR R3
    MR.S.SRIRANGA, ADV. FOR R3 AND 4)
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-4 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:9.6.2017, AND ETC.

WRIT PETITION NO.54595 OF 2017

BETWEEN:

SRI K.SRIDHAR,
S/O KODANDARAMA REDDY,
AGED ABOUT 45 YEARS,
R/AT LAGUMADDEPALLI VILLAGE,
BAGEPALLI TALUK,
CHIKKABALLAPURA DISTRICT.
                                            ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)


AND:

1.     THE CHIEF SECRETARY,
       STATE OF KARNATAKA,
       VIDHANA SOUDHA,
       BANGALORE-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BANGALORE-560 001.
                             10



3.   BANGALORE ELECTRICITY SUPPLY COMPANY LTD,
     BY ITS MANAGING DIRECTOR,
     CORPORATE OFFICE,
     K.R.CIRCLE,
     BANGALORE-560 001.

4.   CHIEF ELECTRICAL INSPECTOR,
     GOVERNMENT OF KARNATAKA,
     NIRMAN BHAVAN, 2ND FLOOR,
     P.B.NO.5148, DR.RAJKUMAR ROAD,
     RAJAJINAGAR,
     BANGALORE - 560 010.

5.   THE EXECUTIVE ENGINEER,
     COMMERCE AND DEVELOPMENT DEPARTMENT,
     CO & M DIVISION, BESCOM,
     CHIKKABALLAPUR DISTRICT - 562101.
                                       ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1 AND 4
    MR.B.N.PRAKASH, FOR
    M/S LAWYERS INC ASSTS. FOR R2
    R3 AND 5 SEVED AND UNREPRESENTED)

                           ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-5 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:15.6.2017, AND ETC.

WRIT PETITION NO.54594 OF 2017

BETWEEN:

SRI RAMAKRISHNA REDDY,
S/O LATE S.NARAYANA REDDY,
AGED ABOUT 67 YEARS,
R/AT LAGUMADDEPALLI VILLAGE,
BAGEPALLI TALUK,
CHIKKABALLAPURA DISTRICT - 562 101             ...PETITIONER

(BY MR.K.RAVISHANKAR FOR MR.M.SHIVAPRAKASH, ADV.)
                               11



AND:

1.     THE CHIEF SECRETARY,
       STATE OF KARNATAKA,
       VIDHANA SOUDHA,
       BANGALORE-560 001.

2.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BANGALORE-560 001.

3.     BANGALORE ELECTRICITY SUPPLY COMPANY LTD,
       BY ITS MANAGING DIRECTOR,
       CORPORATE OFFICE,
       K.R.CIRCLE,
       BANGALORE-560 001.

4.     CHIEF ELECTRICAL INSPECTOR,
       GOVERNMENT OF KARNATAKA,
       NIRMAN BHAVAN, 2ND FLOOR,
       P.B.NO.5148, DR.RAJKUMAR ROAD,
       RAJAJINAGAR,
       BANGALORE - 560 010.

5.     THE EXECUTIVE ENGINEER,
       COMMERCE AND DEVELOPMENT DEPARTMENT,
       CO & M DIVISION, BESCOM,
       CHIKKABALLAPUR DISTRICT - 562101.
                                         ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1 AND 4
    MR.B.N.PRAKASH, FOR
    M/S LAWYERS INC ASSTS. FOR R2
    MR.P.PRASANNA KUMAR, ADV. FOR R3
    VIDE ORDER DATED 3/4/18 SERVICE OF NOTICE
    TO R5 IS COMPLETE)
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-5 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:15.6.2017, AND ETC.
                               12




WRIT PETITION NO.44308 OF 2017

BETWEEN:

FLORA CONSULTANCY SERVICES,
REP.BY SRI.RAMAKRISHNA REDDY,
S/O LATE S.NARAYANA REDDY,
AGED ABOUT 66 YEARS,
R/AT LAGUMADDEPALLI VILLAGE,
BAGEPALLI TALUK,
CHIKKABALLAPURA DISTRICT.
(NOTE: SENIOR CITIZEN BENEFIT NOT
CLAIMED BY THE PETITIONER)
                                             ...PETITIONER
(BY MR.K.RAVISHANKAR FOR
    MR.M.SHIVAPRAKASH, ADV.)

AND:

1.     THE CHIEF SECRETARY,
       STATE OF KARNATAKA,
       VIDHANA SOUDHA,
       BANGALORE-560 001.

2.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS SECRETARY,
       ENERGY DEPARTMENT,
       VIKASA SOUDHA,
       AMBEDKAR VEEDHI,
       BANGALORE - 560 001.

3.     THE SECRETARY,
       KARNATAKA ELECTRICITY REGULATORY COMMISSION,
       6TH AND 7TH FLOOR,
       MAHALAKSHMI CHAMBERS,
       NO.9/2, MG ROAD,
       BANGALORE-560 001.

4.     BANGALORE ELECTRICITY SUPPLY COMPANY LTD,
       BY ITS MANAGING DIRECTOR,
       CORPORATE OFFICE,
       K.R.CIRCLE,
       BANGALORE-560 001.
                             13



5.   THE CHIEF ELECTRICAL INSPECTOR,
     GOVERNMENT OF KARNATAKA,
     NIRMAN BHAVAN, 2ND FLOOR,
     P.B.NO.5148, DR.RAJKUMAR ROAD,
     RAJAJINAGAR,
     BANGALORE - 560 010.

6.   THE EXECUTIVE ENGINEER,
     COMMERCE AND DEVELOPMENT DEPARTMENT,
     CO & M DIVISION, BESCOM,
     CHIKKABALLAPUR DISTRICT - 577211.
                                       ... RESPONDENTS

(BY MR.VIJAY KUMAR.A.PATIL, AGA FOR R1, 2 AND 5
    MR.P.PRASANNA KUMAR, ADV. FOR R4 AND 6)
                            ---

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
THE ENTIRE RECORDS FROM THE OFFICE OF R-6 IN RESPECT OF
OFFICIAL MEMORANDUM DTD:15.6.2017, AND ETC.

     THESE WRIT PETITIONS COMING ON FOR PRELIMINARY
HEARING IN  'B' GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:-

                         ORDER

The petitions are admitted for hearing. With consent of the learned counsel for the parties, the same are heard finally.

2. In these petitions under Articles 226 and 227 of the Constitution of India, the petitioners inter alia seek quashment of the impugned communications issued by the Executive Engineer by which the power purchase 14 agreements executed in favour of the petitioners have been cancelled. The petitioners also seek a writ of mandamus against respondents to extend full co- operation for commissioning, synchronizing and production of solar energy by the petitioners.

3. Facts giving rise to the filing of the petitions briefly stated are that the petitioners are agriculturists who had entered an agreement for supply of solar power in terms of the power purchase agreements which were executed between the parties. Each of the petitioners have entered into the agreements on different dates. The said agreements were terminated by the respondents. The aforesaid termination was subject matter of challenge in W.P.No.51001/2016 and connected matters which was disposed of by a Bench of this Court by an order dated 16.03.2017 with a direction to the respondents to consider the explanation furnished by the petitioners and to take a decision in the matter in accordance with law. In compliance of the directions 15 issued by this Court, by the impugned communications, the respondents have cancelled the power purchase agreements of the petitioners. The aforesaid communications is the subject matter of challenge in these petitions.

4. When the matter was taken up today, learned counsel for the petitioners submitted that one of the reliefs prayed for by the petitioners is with regard to grant of extension of time to complete the construction work, is covered by a decision dated 12.12.2018 passed by the Division Bench of this Court in W.A.No.200557/2018 and connected matters and with regard to the remaining grievance, the petitioners be granted liberty to take recourse to the remedy provided to them before the Karnataka State Regulatory Commission.

5. On the other hand, learned counsel for the respondents were unable to dispute the aforesaid 16 factual aspect with regard to the decision rendered by the Division Bench of this Court.

6. In view of the aforesaid submissions and for the reasons assigned by the Division Bench of this Court in the order dated 12.12.2018 passed in W.A.No.200557/2018 and connected matters, the impugned communications are hereby quashed and the respondents are directed to permit the petitioners to complete the construction work within a period of six months from today and thereafter, to carry out the inspection and to examine whether the petitioners have complied with the conditions prescribed in the power purchase agreements and to proceed further with the matter in accordance with law. Needless to state that in case the petitioners do not comply with the terms and conditions laid down in the agreements and fail to complete the construction within a period of six months from today, the respondents shall be at liberty to call for explanation from the petitioners and adjudicate the 17 same by a speaking order which shall be communicated to the petitioners. Needless to state that in case the petitioners complete the construction work as required under the power purchase agreements, the respondents shall take further action in the matter in accordance with law. The petitioners are also granted liberty to approach the Karnataka State Regulatory Commission with regard to their grievance raised in the petitions, if so advised.

With the aforesaid liberty, the petitions are disposed of.

Sd/-

JUDGE RV