High Court Karnataka High Court

Sivalingappa S/O Veerabadrappa, vs The Chief Engineer, Ors, on 5 December, 2008

Karnataka High Court
Sivalingappa S/O Veerabadrappa, vs The Chief Engineer, Ors, on 5 December, 2008
Author: S.Abdul Nazeer
:OURT BF KARNATAKA HIGH COURT.'0F_; KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

IN THE HIGH COURT 0?    If)  %
c1RCU1TBENCHATfGU;f;BA;RG4*   " V  V

DATED THIS THE 5"' my GP '£)EiCEMBE7F..A§{jO8  

BEFGREV' _ é
THE HON'BLE 1v.%12;;,rU.s'i**1c#;i;f%;s*..,s;j:;;9zIL NAZEER
H/RITPl§1'ITI0ZVh1_}:5'_6¥.4ci?($g_¢'ii+*;.'ga7?I?«§ ';m4#MM»g

Between: _        
Siva1ingapp:é1,... 7.  '  ..

SEO Vecarabadfappa V's%»'§:r.3:1a1'1*'::=.;l»1',----.

Aged      --

090; Class I 4Cntraé7tfo.1f,    "

Pie Madanliipparga,  "
Aland Tq.,  - ~

Guit§arg21&Dis':§Vri<;'€,  V'    .... Petitioner.
 L Sri iC§;c{ Chagushétii, Adv.)

I  Yiié Chief Engéneer,
'~PVtj.'D (C 32: E) North,
A. ,  {};C. Compound,
 Dizarwad.

V.    The Chief Engineer,

Panchayhaih Raj Eng£nee:"ing Department,
Bangalore.

3 The Chief Engineer,

Minor irrigation,
Bijapur.



. ......,-... .... nu-nnvcnu-\l\.H mun Luulu or KARNATAKA l-HGH COURT or KARNATAKA 'ii'ic3.WWW

HCO

4 The State of Karnataka,
Reptd. By its Secretary,
Dept, of Commerce & Industries,
Bangalore. 
5. The Executive Engineer, _  A.
Penchayat Raj Engineering Division,i ~ ..
Galbarga. "  

6 The Executive Engineer,  
P.W.D. Division,   
Oid Jewargi Ro3.d,"=  - 
Gnlbarga. 
7 The ExeeutiTye'Enginee1*;  A
M£nor--VIt'rige;AjtiVo31 Dij?i.Sion,  
Guliiarge-.4"'_'. H i  in i 

(By 

This wet' Petition isi'nietd under Articles 226 & 227 of the

_. v.Constittitioa'~ of India ipteying to direct the respondents not to
 deduct;-oyaity  the bills of the petitioner and not to insist the
Vpetition_er to p.rodtiee_the royaity paid receipts by their vendors, etc.

a. um--n - 3|'-It

H r  Fetitioii coming on for Preliminary Hearing this

i  day, toe Coeit niade the following:

ORDER

* SS. Kumman, learned AGA is directed to take notice

i foif tiie respondents.

2. in this case, petitioner contends that he is a registered

civil contractor carrying on civil works for the Govemment

a!

. . .. Respondents.

M……u \Il nnmvnsnm-\ HIUH (;0UR’l: KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-ll

GH COUR1

M

Writ petition is disposed of accordingly. No co–sft§; V A
Learned AGA appearixg for the rcsp”:x3den-EH fto 2

fife his respective memo of appearanoe;§”‘wif§_ifi’TVeig:fii

today.

azvmz