High Court Karnataka High Court

M/S Citadel Architectual … vs The Divisional Railway Manager on 1 December, 2008

Karnataka High Court
M/S Citadel Architectual … vs The Divisional Railway Manager on 1 December, 2008
Author: N.K.Patil


:3»; THE was CQURT OF KARNATAKA AT EANv;3’AL{)R,E \3J.P.Nc.55?fi <31: arm
4

pefititmer. Farmer, it is specificaliy stated that, the

Earnest Niamey Ba-posit” furnished by petfiioner fer a

of Rs.2,64,6801- has been duty returned tn the

aiong with a tmvering Fetter ciatad 23″ ..¥:é4h;2é’ry ~v’i:::l:é .

Annaxure R6 preduced aiong..__§vith ” .

ebjmtiens. Therefore, he the
prayers sought for ‘sum?-Qe for
cionsideraticrn. Vv 2 . V

4. ifiéarned wunsel
appearing. *5.-r.wr_ Qcataments made at
paragra;;h_A 6:’ of ebjections; fiéed an

behatf Qf ra§ponde§ff£s a r’é«..§S}aced on regard and the writ

“‘~p_sA’a’ti2:§f}.fi!»_e§i by peft’ée–:’aer is dEs:-missed as having become

“%nfru:c§tUt3£3s_.’ ” Qrfiered accmerdingiy.

Sd/-

Judge

1%.: ‘ffifi man f?=1″)UE’¥’ 0? 3€;£§%?a:fA1<:'sI 3;? §}+:im.:<';'A'T,<'":§fi *iz;:i*rw1?~.?:%iTs?:t§€: 63"? "§:':£:§%