High Court Karnataka High Court

Basavarajagouda C Ganekal vs The State Of Karnataka on 19 November, 2008

Karnataka High Court
Basavarajagouda C Ganekal vs The State Of Karnataka on 19 November, 2008
Author: N.K.Patil
1}: THE HIGH CQLERT 0? xakzeamm AT BANGALORE wmso. 10392 OF 2:203
.1.

m THE HIGH coum OF KARNA TAKA ATBANGALOR£'----._
mmn THIS THE 19th mm or novxu1mR,g®§3"f  v 

BEFORE

g ms Honms am. JU$TlC::"N.§£PA'7Hfi """ 5   %
W.P.NO. M792 01:' ,2oog::;";ALo:2E '

 4, 1Hé'r..4A£é;§<2:;§<3._p:R5cTeR
 * M:-3; KR£SHN,A;£3HAGYA JALA NEG-AM LIMITED
'  may €3FFiC-_ES, ABQNEXE, 3:20 FLOOR,

KR wanna, __Q-Awg'-ALORE--fl1

THE««CHtEF'EN€3lNEER

V M33 KRISHNA BHAGYA JALA NIGAM LIMSTQD
 CANAL ZONE NI 1 

EHEEMARAVANAGUDI 58523?

 ] T0 swunpun
- _ ~.Ai}i$T.GULBARGA

T3f~£E SNSPECTGR GENERAL OF POUCE
 ~»v-WGILANCE CELL

WATER RESOURCES DEPARTMENT
GOKIERNMENT SF KARNATAKA

IN THE I-II£}i§ C013'? OF KARNATMLA AT BANGALORE '.¥l'.I'EO. l€}'?92 G? 26%



3N TIHE HIGH COSRT OF KARNATAKA AT BANGALORE. WPNO. )fi?$'%2 QF 1908
.3-

BASAVA Bi-%AVANA
BANGALGRE

5 THE EXECUTEVE ENGWEER
M13 KREHNA BHAGYA JALA NKBAM UMITED
NRBC, DlV!$lON N0 4
DEODURGA M  V
035T RAICHUR  " '

ms wp. is FILE!) UMBER-:ART:cLE5""2:ze ma 0:: THE '

coeesmurxos: or mesa PRAYING --TC:*~._€3UASir:._THE.V smmenga snow-
cwsz NGTICE ISSUED av :22, VIDE air. %25.7k2eoa.wH:c.»: zsvmoznuc:-so
as ANX~P AGAINST THE pET:T:or~:ER.aa:;uE--A wm as PRGHIBITORY zu
mamas BY RESTRAW "rug. R2 FRG%.'.--.Pi2OCEEO!NG TO REMOVE "me
NAME <34: THE PETITIGNER mom "-THE 'us? or REGISTEREQ
coumcroas or R2 AND.TFR0_M aj+a;A:;»:<L:sT::s;g»a;.uAY, THE scum Mane

THE FGLLOWl§{C~'5 5: ' 'V _.  V
      
The fisetftiofiéi'.  carrectness of the
impugned shov\}%e:;au-s;eV 'i1_c;$t§t;'ev.gé§:ate~d 25.7.2003 issued by

2!f§1..rjespc;iii;§e;-git '}'~\n.n.g.-xure-P againsf the petitioner,

haé..préséented:"i£jE9Evs'fit petition. Further, petitioner has

 figught  2"' rwponderet from proceeding to

.:'_r33n)_dve the" fiéume of the petifianer fram the frat of

  af syecond respondent and from

NO. I!3′?92 OF 2698

IN THE HIGH COLE’? OF KARNATAXA AT BANGALORE. W.1″‘.}¥O. 1832 C3}? 2008

-3«

blacklisting the petitionar without due process

and ruies framed theremnder.

2. I have heard learned ‘*

pefitioner Sr}. Gururaj Jnshi for ”

3. During the coursié at mem}bme$s¢a,Tsaarnw

counsel appearing foff. the
insstant writ petition flay. be dismissed
as wi’mdrawn_” to file a
fresh writ éf acticm before the
High Ctztsrt at Gulbarga.

-4fl;i..,,T¥%é by the teamed counsel

appeamg ‘fies? pe1§ti17 KARNATAKA AT BANGALQRE WI’.}EO. 13% 1%’ 2008

BS? THEIHIGH CCXIRT OF KARNATAKA AT i3ANGALC3R.E WJTNO. 1932 OF 2603
~5-

fiw if, petitioner flies a meme for return

cerfified copy of the Annexure, office is *

the same forthwith.

Ordered acmrdingty

tsn*

IN THIS. HEGH Cf}{.IRT {EF KARNATAKA AT BANGALORE ‘-*3′.I’.}s’€). 30′?92 W 2368