3
IN THE ¥~IIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAI)
DATED THIS THE 141" DAY OF AUGUST, 2008
BEFORE
THE HON'BLE MRJUSTICE RAVI MALIM53.'.§IV:VV"'
'WRIT PETITION No.16706 OF 2006 (GM-;2fEsx_ " "
BETWEEN:
Sri.Lingappa Hosahalii,
S / o Ramappa,
Aged about 46 years,
Ciass I FWD Contra(:tor,_
I-{osahafli Post, Gangavathi Taiuk; :4 V" " "
Koppal District. _ . L".,jjPAE'l7I'I'iONE12
(BY sR1.J;M,AN1I;
1. The Si£itc"of Karna' - A'
Deparment ofVR;.D.'P."I~2., ;
M.E3;Bm'1dings_, Baxlgalore,
'~ _ R.¢jiI*c§§¢1:ted its...Secreta1y.
V' £2. The Engheer,
% 23L'?,E';'D"iv,isi<§n;' z.P.0rfice,
F9:-t, B_cf1ia:"y'. . . . . RESPONDENFS
{BY sRLR;:H;HATT1, GOVERNMENT PLEADER FOR R. 1.
M 3 x %T%.sR1;K.G.sHAm'HAP9A, ADVOCATE FOR 12.2.
(ABSENT.)]
This writ petition is filed under Articles 226 and
227 of the Constitution of India praying to direct
respondent No.2 to make the payment for completion__ of
work assigned to the petitioner vide a.gxee1n.en_t
No.50 / 2003—O4 dated 12. 1.2004 along with i:1terest”jat-.,
12% from the date of completion of ~ _
Annexure~A and etc.
This petition coming on the V
Court made the following:
__……o R
Inspite of sexvioe notiee’,V-.ifespondent”‘No.2 has
remained absent.
2. the petitioner and Advocate appearing for respondent it it
In the civil contract work issued by
:.i’e.spondent to the petitioner on terms and
petitioner having completed the said
d”-..«.._’_”work, paid a sum of Rs.2,I6.200/- in the month of
i 2005. It is the further ease of the petitioner
‘ ” the second respondent assured that the balance
Q/£6″
amount: would be paid shortly. Since the same was not
paid, he was constrained to make a representation
27.10.2006 and since the payment has still not “,,
received, he has filed this petition.
4. Notice of the mtitioniivasee onthe
second respondent by the
entered appearance on . no
statement of objections View of the
averments made the of the
fact that has no
objection for said amount, I pass the
following order:. i it
‘respondent is directed to make
.Vpsyiiient:’o:i’ of Rs.2,83,800/- along with
i at fate of 12% per annuin from February,
_ upto 1 date. The said amount along with interest
paid to the petitioner Within a period of two
. fiom the date of receipt of a copy of this order.
Q/Q5…
Office is directed to send a copy of this order to
the second respondent.
Writ petition is disposed off accordingly. . «’V– . : E H
gng/a