Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Suresh R vs State Of Karnataka
2026 Latest Caselaw 2148 Kant

Citation : 2026 Latest Caselaw 2148 Kant
Judgement Date : 11 March, 2026

[Cites 2, Cited by 0]

Karnataka High Court

Sri Suresh R vs State Of Karnataka on 11 March, 2026

                                                   -1-
                                                                 NC: 2026:KHC:14726
                                                             WP No. 8047 of 2026
                                                         C/W WP No. 8050 of 2026
                                                             WP No. 8052 of 2026
                      HC-KAR



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 11TH DAY OF MARCH, 2026

                                                BEFORE

                               THE HON'BLE MRS. JUSTICE K.S. HEMALEKHA

                               WRIT PETITION NO.8047 OF 2026 (GM-KEB)
                                                C/W
                               WRIT PETITION NO.8050 OF 2026 (GM-KEB)
                               WRIT PETITION NO.8052 OF 2026 (GM-KEB)

                      IN W.P. NO.8047/2026

                      BETWEEN:

                      SRI SURESH .R
                      AGED ABOUT 42 YEARS,
                      S/O. R. VENKATADRI NAIDU,
                      RESIDING AT FLAT NO.201,
                      SLV HOMES, 2ND FLOOR,
                      28/, 26TH CROSS, 18TH MAIN,
                      HSR LAYOUT, BENGALURU-560 102.
                                                                       ...PETITIONER

                      (BY SMT. PAVITHRA N., ADVOCATE FOR
Digitally signed by       SRI KARTHIK V., ADVOCATE)
MAHALAKSHMI B M
Location: HIGH        AND:
COURT OF
KARNATAKA
                      1.   STATE OF KARNATAKA
                           REPRESENTED BY ITS PRINCIPAL SECRETARY,
                           DEPARTMENT OF COMMERCE,
                           VIKASA SOUDHA,
                           BENGALURU-560 001.

                      2.   THE EXECUTIVE ENGINEER-2,
                           KARNATAKA INDUSTRIAL AREA
                           DEVELOPMENT BOARD,
                           DIVISIONAL OFFICE,
                           NO.14/3, 2ND FLOOR, C F C BUILDING,
                           MAHARSHI ARAVIND BHAVAN,
                               -2-
                                           NC: 2026:KHC:14726
                                        WP No. 8047 of 2026
                                    C/W WP No. 8050 of 2026
                                        WP No. 8052 of 2026
HC-KAR



     NRUPATHUNGA ROAD,
     BENGALURU-560 001.

3.   THE ASSISTANT EXECUTIVE ENGINEER (ELEC),
     EAST 12TH SUB-DIVISION,
     BANGALORE ELECTRICITY SUPPLY COMPANY,
     MAHADEVAPUR, BENGALURU-560 048.
                                           ...RESPONDENTS

(BY SMT. RASHMI RAO, HCGP FOR R-1;
    SRI C. CHANNEGOWDA, ADVOCATE FOR R-2;)
    SRI H.N. VASUDEVAN, ADVOCATE FOR R-3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
NOTICE DATED 11.02.2026 IN NO. SA.KA.EM(A)/SM.EM(THA)/PU-
12/2025-26/2270-74 ISSUED BY THE THIRD RESPONDENT A
COPY OF WHICH IS PRODUCED AT ANNEXURE-H.

IN W.P. NO.8050/2026
BETWEEN:

1.    SRI N. KANTHA RAO
      AGED ABOUT 56 YEARS,
      S/O MR. N. NAGAIAH,

2.    SMT. N. ANUPUMA,
      AGED ABOUT 46 YEARS,
      W/O MR. N. KANTHA RAO,

      BOTH ARE RESIDING AT NO.65,
      3RD FLOOR, 2ND MAIN, WGHBS LAYOUT,
      J.P. NAGAR, 7TH PHASE,
      BENGALURU-560 078.

3.    SRI N. THULASIRAM,
      S/O N. MURAGAIAH,
      AGED ABOUT 34 YEARS,

4.    SRI N. VINOD KUMAR,
      S/O MR. N. MURAGAIAH,
      AGED ABOUT 33 YEARS,
                                -3-
                                             NC: 2026:KHC:14726
                                         WP No. 8047 of 2026
                                     C/W WP No. 8050 of 2026
                                         WP No. 8052 of 2026
HC-KAR



       R-3 & R-4 ARE RESIDING AT
       NO.4/17, GOLLAKANDRIGA VILLAGE,
       NANDIMANGALAM POST,
       PUTTUR MANDAL,
       TIRUPATHI DISTRICT,
       ANDHRA PRADESH-517 683.

5.     SRI N. CHIRANJEEEVI,
       S/O MR. N. KRISHNUDU,
       AGED ABOUT 45 YEARS,

6.     SMT. SWATHI K.M.
       AGED ABOUT 29 YEARS,
       W/O MR. N. CHIRANJEEVI,

       R-5 & R-6 ARE RESIDING AT NO.202,
       B BLOCK, TNR VAISHNOVI APARTMENT,
       NEAR VIBGYOR SCHOOL,
       THUBARAHALLI,
       BENGALURU-560 037.
                                                 ...PETITIONERS

(BY SMT. PAVITHRA N., ADVOCATE FOR
    SRI KARTHIK V., ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       REPRESENTED BY ITS
       PRINCIPAL SECRETARY,
       DEPARTMENT OF COMMERCE,
       VIKASA SOUDHA,
       BENGALURU-560 001.

2.     THE EXECUTIVE ENGINEER-2,
       KARNATAKA INDUSTRIAL AREA
       DEVELOPMENT BOARD,
       DIVISIONAL OFFICE,
       NO.14/3, 2ND FLOOR, C F C BUILDING,
       MAHARSHI ARAVIND BHAVAN,
       NRUPATHUNGA ROAD,
       BENGALURU-560 001.
                             -4-
                                        NC: 2026:KHC:14726
                                      WP No. 8047 of 2026
                                  C/W WP No. 8050 of 2026
                                      WP No. 8052 of 2026
HC-KAR



3.   THE ASSISTANT EXECUTIVE ENGINEER (ELEC),
     EAST 12TH SUB-DIVISION,
     BANGALORE ELECTRICITY SUPPLY COMPANY,
     MAHADEVAPUR,
     BENGALURU-560 048.
                                         ...RESPONDENTS

(BY SMT. RASHMI RAO, HCGP FOR R-1;
    SRI C. CHANNEGOWDA, ADVOCATE FOR R-2;)
    SRI H.N. VASUDEVAN, ADVOCATE FOR R-3)


    THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A
WRIT OF CERTIORARI OR ANY OTHER WRIT OR DIRECTION
QUASHING     THE    NOTICES    DATED     11.02.2026    IN
NOS.SA.KA.EM(A)/SA.EM(THA)/PU-12/2025-26/2244-48, 2260-64
AND 2254-59 ISSUED BY THE THIRD RESPONDENT A COPIES OF
WHICH ARE PRODUCED AT ANNEXURES-H, H2 AND H1
RESPECTIVELY AND ETC.


IN W.P. NO.8052/2026

BETWEEN:

1.   SRI G. RAGHU NADHA MANDADI
     AGED ABOUT 54 YEARS,
     S/O G. VENKATESULU MANDADI,

2.   SMT. R. SUMA,
     AGED ABOUT 44 YEARS,
     W/O MR. RAGHU NADHA MANDADI,

     BOTH ARE RESIDING AT
     NO.62, 1ST B CROSS,
     5TH PHASE, BSK 3RD STAGE,
     BENGALURU-560 085.
                                             ...PETITIONERS

(BY SMT. PAVITHRA N., ADVOCATE FOR
    SRI KARTHIK V., ADVOCATE)
                               -5-
                                             NC: 2026:KHC:14726
                                        WP No. 8047 of 2026
                                    C/W WP No. 8050 of 2026
                                        WP No. 8052 of 2026
HC-KAR



AND:

1.     STATE OF KARNATAKA,
       REPRESENTED BY ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF COMMERCE,
       VIKASA SOUDHA,
       BENGALURU-560 001.

2.     THE EXECUTIVE ENGINEER-2,
       KARNATAKA INDUSTRIAL AREA
       DEVELOPMENT BOARD,
       DIVISIONAL OFFICE,
       NO.14/3, 2ND FLOOR, C F C BUILDING,
       MAHARSHI ARAVIND BHAVAN,
       NRUPATHUNGA ROAD,
       BENGALURU-560 001.

3.     THE ASSISTANT EXECUTIVE ENGINEER (ELEC),
       EAST 12TH SUB-DIVISION,
       BANGALORE ELECTRICITY SUPPLY COMPANY,
       MAHADEVAPUR, BENGALURU-560 048.
                                           ...RESPONDENTS

(BY SMT. RASHMI RAO, HCGP FOR R-1;
    SRI C. CHANNEGOWDA, ADVOCATE FOR R-2;)
    SRI H.N. VASUDEVAN, ADVOCATE FOR R-3)


    THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A
WRIT OF CERTIORARI OR ANY OTHER WRIT OR DIRECTION
QUASHING      THE    NOTICE     DATED     11.2.2026    IN
NO.SA.KA.EM(A)/SA.EM(THA)/PU-12/2025-26/2234-38    ISSUED
BY THE THIRD RESPONDENT A COPY OF WHICH IS PRODUCED AT
ANNEXURE-H.


       THESE PETITIONS COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:


CORAM:     HON'BLE MRS. JUSTICE K.S. HEMALEKHA
                              -6-
                                           NC: 2026:KHC:14726
                                        WP No. 8047 of 2026
                                    C/W WP No. 8050 of 2026
                                        WP No. 8052 of 2026
HC-KAR




                       ORAL ORDER

These writ petitions are taken up together as they

arise out of similar facts and identical notices issued by the

respondent No.3-Bangalore Electricity Supply Company,

(BESCOM). As the issues involved in all the writ petitions

are common, they are taken up together and disposed of

by this common order.

Brief facts:

2. The petitioners claim to be the absolute owners

in possession and enjoyment of their respective sites

formed in Survey No.77 of Doddanekkundi village, I

Phase, Industrial Area, K.R. Puram Hobli, Bengaluru East

Taluk, having acquired the same under registered Partition

Deed and registered Sale Deeds dated 07.02.2023 and

09.02.2023. After acquisition of the properties, the

petitioners state that the khata have been effected in their

favour and property taxes have been paid to Bruhat

Bangalore Mahanagara Palike. The petitioners also contend

that they have obtained electricity connections in respect

NC: 2026:KHC:14726

HC-KAR

of the said properties and have been paying electricity

charges regularly.

3. It is their case that notices dated 23.09.2025

are said to have been issued by the Karnataka Industrial

Area Development Board- KIADB, alleging that

construction raised by the petitioners is contrary to the

sanctioned plan and calling upon them to stop the

construction. According to the petitioners, the said notices

have not been served upon them. Subsequently, based on

the direction issued by the KIADB, respondent No.3-

BESCOM issued notices dated 11.02.2026 calling upon the

petitioners to obtain 'No Objection Certificate' from KIADB

within 7 days, failing which the electricity supply to their

respective premises would be disconnected without further

notice. Aggrieved by the said notices threatening

disconnection of electricity supply, the petitioners have

approached this Court.

4. Learned counsel appearing for the petitioners

submits that the impugned notices are arbitrary and

NC: 2026:KHC:14726

HC-KAR

contrary to the principles of natural justice, inasmuch as

no opportunity of hearing has been provided to the

petitioners before issuances of notice. It is contended that

the petitioners have not violated any sanctioned plan and

the allegation of illegal construction is incorrect. It is

submitted that in the notices that have been issued by

the KIADB, no action is yet been taken and however, the

notices allegedly issued by KIADB have not been served

upon the petitioners. It is submitted that the action

initiated by the BESCOM based on such communication is

unsustainable. Learned counsel submits that the notices

issued by the BESCOM threatening disconnection of

electricity supply would cause irreparable hardship to the

petitioners.

5. Learned counsel appearing for the BESCOM

submits that the impugned notices have been issued

based on the communication received from KIADB, which

has called upon the petitioners to obtain 'No Objection

Certificate' from KIADB. It is submitted that the petitioners

NC: 2026:KHC:14726

HC-KAR

are at liberty to place their objections before the

competent authority and the appropriate orders would be

passed in accordance with law.

6. This Court has carefully considered the

submissions and perused the material on record.

7. It is evident that the impugned notices are

issued by the BESCOM calling upon the petitioners to

obtain 'No Objection Certificate' from KIADB within 7

days, failing which the electricity supply would be

disconnected. The notices are issued on the basis of the

communication issued by the KIADB, alleging that the

constructions undertaken by the petitioners are contrary

to the sanctioned plan. However, no provisional or final

determination has been passed by KIADB holding that the

petitioners have violated the sanctioned plan. Be it as it

may, the impugned notices issued by the BESCOM

essentially indicate an action of disconnection of electricity

- 10 -

NC: 2026:KHC:14726

HC-KAR

supply, in the event of failure to obtain 'No Objection

Certificate' from KIADB.

8. In the circumstances, it would be appropriate to

treat the impugned notices as show cause notices thereby

enabling the petitioners to submit their objections before

the competent authority. The petitioners are entitled to

place their objection and materials before the

respondents, which may then be considered in accordance

with law. Accordingly, the writ petitions are disposed of

with the following directions:

(i) The petitioners are at liberty to file their

objections to the impugned notices issued by

respondent No.3-BESCOM within a period of two

weeks.

(ii) The impugned notices shall be treated as show

cause notices and the competent authority shall

consider the objections filed by the petitioners and

pass appropriate orders in accordance with law.

- 11 -

NC: 2026:KHC:14726

HC-KAR

(iii) Till consideration of the objections and passing

of appropriate orders, the respondents shall not take

any coercive steps, including disconnection of

electricity to the petitioners' respective properties.

(iv) All the contentions of the parties are kept.

Sd/-

____________________ JUSTICE K.S. HEMALEKHA

TSN List No.: 1 Sl No.: 51

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter