High Court Karnataka High Court

D.B. Kumbar vs The Managing Director on 7 July, 2009

Karnataka High Court
D.B. Kumbar vs The Managing Director on 7 July, 2009
Author: H.G.Ramesh

W.P’NO.8 ‘1059~6{5/2009

DJ

r– .1

THE, CHXEF ENGINEER

MJS KRESHNA BHAGYA JALA NEGAM LXMYTED

CANAL ZONE N01,

}:3HE}3MARAYANAGU 91-5835 287

T’Q.SHAHPUR, {)I.S’T. GULBARGA

3. THE EXECEUTXVE ELNGINEER I

M/S KRISHNA BHAGYA JALA NiGA1’&.*E

NRBC’. DIV.N(‘).4, DECJDURGA,, ‘ .. 2
RAICHUR D1S’I’RIC'[‘ ‘ R§2SPVND’f:iN’TS ;

(BY SR1. ASHOK PATIL, ADV}

THIS w.P. I~’1LE2’£) ‘ .L!’N.D1312 A}~?T.iC.”;L,E~, -2225 OF THE
C:£T)NS’1’IT!_J’I’1€}N OF ENDIA PE~2′:%.Y1?JC3.f1’Q QLI}”~,§;i–1 THE; impucgmgp
ORDERS DATE.’-D 12.12.-‘_é008, 1’-L12 {:26-C28 ml). 32.2008 VEDE
ANN–J1 TO A’CJ–\1NST””‘P’?1’1″iTIO.N’»E;RS7_ &§”g.’Ef)1Rf+3C’F’ THE
RE,SPONDE’,N’f’ 1:0 ‘~_.F9i NA£,,1¢ZE; T.HE=, Eslfg, AND MAKE THE
PAYMENT AS_5fi’}.jiE~. ‘AG;2EEM_I3NT’ E’N’:’E’;R1~3D BY THE,
PE’I’I’T’IONERS =iANL:~”TH’E:’ ‘R ESPE) 1311:) Et”~IT”NO,F’.’.

THi”S{“‘PT%fIT;ETi(5§*: cr§r»4_iNi3.._.,o_rs39’ FOR PRELXMENARY
HEARENG H4 °_B”.r_;-.;:2_L£P, %1fH~1.s my THE C_’iC’JUF.”T MADE THE
mL;.r:;>wm_@;– ‘ H ‘ –

.”O;l§’,_D”‘E R

.._..~.

is st,eit,e::1 t1’1éxt. ‘pc:tti1:i01’1 is similax’ to the one

viifx’ and dismissai of the said writ.

fi><=,tif.iQ1i"'i§§" <::_0'H{fir*i11e(i by a Division B€11('_'.1"1 of this Com":

A _ inW;A.N0.~1A§3Q()2/2()(T)9 (D.[).16.06.'20()9).

» x In 'view of the above, this petition is also 11211316: to

' bk; dismissed and it. stands dismissed a(:c()1"(1i11gI};.

Pet.'1tio11 dis11'1i_sser:1.

JUDGE

TS