High Court Karnataka High Court

B V Jayaramegowda vs The Bangalore Water Supply on 23 March, 2009

Karnataka High Court
B V Jayaramegowda vs The Bangalore Water Supply on 23 March, 2009
Author: N.K.Patil
 'ga§$_n':  KESHAVAMURTHY, ADVGCATE}

13% T1313 EEIGEI COURT 0}? i{A.§d'éATAKA AT BANGALQRE 'a}¥',}3*.}«§<3.3<398 OF 2589

2
i

m THE z-new CGURT or KARNATAKA AT aAmsAL¢a?£,
DATEEI Ti-H8 THE 23% DAY 01?  " 
BEFORE      I
ma HGWBLE ma. sus7scE%jka.;<L9A§T:a  _:   X
war: PETITIGN rmaass or  A

 

8E'¥"i3§EEZ'€: '

B v ¢A*~mRAMEGQwaA
arm. XSARAEE GQWBA ; 

Asaa Aaowrsevaaas   _V
R!A'§'£'~£{},2$$ "  
:3": £'s.»éA§béROAD, KAMALA%«a'AGfiR . '
QANGALQRE   * "
539979 '

    _   ...F3E"fi-TiONER
€85: 3:3;sRE i.*s;.r¥."rER 

Am $EW§;"».RfisGE aoaatx ,_  
cawgav agaaéaw ._ . .~
xeaosa, ' 

aasaeaacag -  V
5:';£%=. a§z_L;:'s.%cHA:RMA:n:«---« ~

2*  " iaiaa' A;33i$':'.%%£I g..xgcuT:vE ENGWEER
' ._ V-M. 3:23 'E?$_'s*1SiCiN
warea Si3€??1£?AND SEWERAGE
was? :>:+~:~<:.:¢:.r::Ro Rom
BANGALQRE

 RE$PGNDEN'§'$

iiifii

£34 31E-31:' HEGH €.?UUR'I"{}}*'KJ1Rf%ifi.'1Lé.§;A AT ir$.fi;N€;$:'c£.{.}§£3€' Wnfiléa-3é§§§€ 9)}? 33959



   resfiééftdents vide Annexura---A and B

V VV _ 'f3§' J3nu--a:?yi'GD9 issued by the respondent No.2 herein

H K ‘Apaar_.A AVfinexure~F and K to the writ pefiticm and tea dirwt

., I§:uq’K\–jding and to install //E-;,g,_.,…

ii”: BEG ‘ ‘ ‘ ! EATAKA A”? IXAEQGALQRE W.P.}é0.36§8 GP 2059

NJ

mswasar PETéTi<}N :$ Page umaza ART§C%..EE-E3 22% AN}? 221-0?
'we consramnou 9:: ¥N:."3§A PRAYSNG re QUASH THE empusuap $3Li;.»"$_
3?. 5,1a2me Baamsue a:wz?24e1ae AND 2-41-1353109 REsPEc1'z\2E:g~..
%$SUES av we Resporeaems vane A%4N.'E)(L5RE-éK”é”G THEWRETPETITSON. .. . _ .
AND TO mac? THE RESPONDENTS “re RECG’HNEC1′?w§.3″ERjTG me
5’-‘ETiTiO%~4ER’3 BUiLQiN{3 Am} $0 WSTALL zuz£;.*z’E1=z._ * =

mes wan” sremeou czamza on ma F’FiExLEh€£N}\§?Y”HEA§i§§5G,.:V”
mas BAY, “me mum” mane ma F€>L£;<3.'3fv'iNG: A ' J. * " ,2

0 R 3 %

Tfiaugh fi1i$ fer? praiminary
haaring, the mattéf f§f'~§hai in View of
the subject V

2. “”” has seught far

quashsngKtf.e §m5:S_§:5_£v;f{12a§ti’«~.:§§’i’E!§;=&” dated 5*” Qctober 2008

bearmg w.4i ?24mo{1% and 2411353100 respectiveiy

Are~§fp:=:gtiv<§i'§§..v" a::ii§iiensequentiy to quash the repiy dated

§*$;3e:t":dents to re-ca act water to the petitioner's

IN *1 'ms BIGH <'.f{}L£E'§' :2}: KAH§\éA'3is§.1<L.}'i A3' hi.ri1*«é£.i:§.3..i.;%i€1:f w..y.:~sn..3é¢;x em :99;

E3 T1313 HIGH {IOURT Q}? KAPEATAKA AT B.A}*1{§AL€}RE W.P.s'~:'0.3£i9f§ SF 233%
3

3. 3 have heard ieamed counsei fer petfticnerfi-Zri.

Kaiyan R. Surfing the course cnf submissiczn, he ”

that the writ gaetition flied by pefiticmer may »

of ressewing iiberty ta petitionar t:fs.:4fiie;-A-$15: épfiéeéé 4i)’€§f!.?_'{lV’«&;_ A

the appeiiate authority as p’;*?._}_V%g;iedV–‘t3f§V:¢i€+:r’ l}*ve.i&§I§ntv

pmvisicms of flfifi BWSSB ‘§§ie:.{‘:.§3nft§éntions
urged in the writ petition ui*r:V é _:¢- _

k 4. The . caunsei
appearing ftirfl .s1;%ra is piaced an
recerd Riifpetiticxner is disposed
of reser§?i’;’§ to’ fife an 2:3!-‘ieai before

the a;;;ei_iat€?£”a§;ti1a “riifi%’- éééaiiing the aarrectness of the

afié§1WifA1e consequentiai repiy. ASE fine

writ petition are ieft opera. in case

M Vv . petit§{2nee% fiie~$ an appeai against the impugned bifis and

H K cgnséfiuentiai repiy before the appeiiata authority, the

is directed ta receive the sama and paw

V ‘* .a;:>pmpriate aides’ in atxcardance with iaw, without insisfing

3N Tfiiff Hiiiii C8814?’ U34 3{A.R3\é2¥fAKA A? 1:§AN*Zifi£L(JI-Uzi W..R_Nt;2..3£$§§€£ €31′ Slflflié

332? THE EEG}! COGRT 0? }{AR}«EATAKA AT B:§}§:3ALORE ‘~}’\«’.P.N0.3«{i§8 CIF 2999
4

upon the perimd of limitation and dacide the mat§e¥f ‘Qn

merits.

5. in case teamed counsetjor a_ ‘=

memo far return 01’ the original biifié

the writ petition, registry is “ice ireturii:v”ti§__’e«~vsasi1e,%

irnmediateiy. L

6. Sri. SN. :.a:;Nm,j%%g%}pmsned ta file
vakaiath on behaif tfiee weeks from

today.

saigé
Itndié

ms ‘.a}§1:* Hiiifl :’.£€JU$é.’§’ 93+’ £;2fi.3iNA’3?A1<A A1' mmasa :.;:+-ax W-.P~.Ne%«.3&§X {-342 243?;