1
Tim or
DATED mm 'mm 13" Davflov;-u*.4ésIi::ri.%%aoOa!$V%« 7
vnnaQufa'k _VwW
'rim I-IOWBLE ran. JuBTlHcEI':>g¢$ nmfiuhugrn
mm uownm pm. JI1s#r:¢:m7A.3i.\:'3:§tiit3:;:'i~AI.A «own;
wage ggg; a1 *Nas,_ mmnmn
V Mfg A * 101:
{W
S;/_o Eiondapgsa iipsgrifli,
Ae.6i145 %
'I234...-..£.5h~! m n n n 1-can 'n!.7l'\":".1-J-'J'ln.n.e-.
l\C3UL\l15..].5 'J1I§3Cl..l CF,
fiaglag 5.32' 101. *
.
” ~ .Bh_ues::;1:.1;E–*aInall1,
2 …la-.:…….: …I…. 4.1..
.2 ¢’.~:.,I.;’.a….1′ I:n…….._…………._……._
« _ 9;-vu-:;§1ui;i:s1uvu1m1 uu auuuz Lu,
A » ‘Aggq ‘years,
Basveshwanmgar,
Gacgag 532 101.
In: ……. -.1 ……….. — £11-: …….. .. 1u.-.-.-…:
x$…o1.|u.Iu1uuuauppu Dlllvuppu. nuguvl,
‘ ~ ‘S/oshivappa Nagavi,
Aged 34 yeam,
Ubigc:n_i_l:atLi,
Near DyamavvaTe1nple,
Gadag.
II?
1. Gadag-Beligere City Mu11ieipa:L1:ity,;~ ? d
Rep. by its Commissioner,
Gada-g-Betigere, T ‘
Gadag.
2. Deputy Cunxmiseieiier,
Dh..=.~..n.n.ra.d Diet.r’1et, ”
Dharwad.
A ‘ Reslxmdeulxs
(By Mr. K3; 3t’:I_’1i.p1′.,CO§;11’J§SBl, .
9″” “W “mel: ‘eAde..=l’e’1.’_ 1
J\’J IYJJ A lJv’Iifl.l
Mr.ede.e;eee15as:;ae, .AGjA.1_’er”R. 2)
“Ellie ‘ “filed under Seetiun 4 of the
High praying to set aside the order
peewd L’-‘a’_.’!VA’1′-‘!.V },’!.”..!..i!3i:’.-IL’.N..’.”.’. 19.949,/9.906 ‘.1a!!.:.’-4.1 07. 1252935;
‘_ on for Pxeiiminary hearing, this
day’, J._, delivered the following:
-‘I”‘I”I”lfI.IlI’.'””l”
gvggigav J.
is a. delay of 78 days in filing the appeal. In
“ii**~«.:ega1al’ IA Ne.’2.,'(}’.’ Ha L.’-zen med Le eendene me
U5
‘ ealne. Nuliee is ordered. Respundenus are represented by
counsel. Accepting the cause shown for the delay, IA
I
2/07 is allowed and the delay is condoned. Heard the
learned counsel on both sides re-admission.
I”’ 4…
.5″
2. As the of dispute is in very 4_
with consent of both sides, eppealé ;
hearing.
.111; e;:}.-..l 2e -,_._ ..y !LI.e”n.rn! ;__I_1!ii,1r;,.1 «:.;_,L1;gi_I;’,
the order oi’ the iea:11e;ie”-‘iz*z e}J1’iuge: iii_sii1iu’s”ii1§; uie wfii.
petition No. 12:§4o/ 2:306
4. ” and they were
e11u’11el.ed’ .. :(201lLI’aCl. work by Gadag
ML;1;ieipe_1i___Ly,_ as there was immediate
‘~’T:3fiiLi’i,j’rii. ire werk urder {he “reieci.
‘ el. Door Steps” Iirsl. respondent has passed
‘1°es:;1uLiei1g.ei,:ii’ueti11g civil work without calling for lenders
as 347(3) of the Ka1’nal.aka Municipalities Act
iii… we-.’1; we: _.1_._ILeLed in.) these co11l1’aclo1’s. After
eoiilpieiitiii iii’ {he
u..n Innnn – mu n-1;»:
‘ yuyiiifilita W “If u. un’I;2u, uau
R Hcun|.1’aewrs approaclied this Court in the impugned writ
petition. Learned Single Judge alter hearing mm sides,
refused to grant the relief only on the ground Llual. as there
4′..’:——”””’
y
—-
is cuntlactual obligation, jurisdiction or this
Article 226 of t.he Constitution of India
the appellants have an altt:~1’iiVate«1jc:’meg1yzg ” Hellee, tithe» T A’
pieaeiit writ, appc.m”w’.
5. After hearing l;ei’vVtl1ev§appe1la11ts
and the lealned Muuicipamy, ls:
-_r_ _ em, the contract work
e11t:rust.ed€ by the al’e:e%d e’.:!1+..~.’-.1.-…
a 204 was filed and now
it is pending bethxe this Cuuu. By
virtue gr u.tu.te,m. cider in the said R.S.A., it is stated
;.1«I4_}1;ic_..:pa1iLy though willing is unable to make
VCt)11side1i11g the facts and Lil’tJl.llll8Lt:l11t>t2B of
t in order to protect the interest of both the parties
in em’ new it, \.n.u__I.1:1 L: _,”12_aL 3; L1 proper to direct the 1″
I..- I.
respondent. to make paymeirt cf the antnitieu auitsunt 1.6
V
……….. ‘:..I’.~.’.V.’~ -‘ -.1.
the appeliaiits subject in the appuiiaiita fi.i’1_”.Efi.1:s1:.1a.iVg~-._:b3:?;._1_i:a.V
guarantee to the aforesaid sum .
IL is made clear that in cast:
agailxesl. the appellants am: m;.xav¢:;s,= has ‘ ”
appciianis is this
Bequest of 111;: .fprV”appclla11ts to get
Llxemxiselvcs’ VLi–ie’ ;-said R.S.A. With this
di1t:cLie:1n;v!a}VAifi:;'”aii3.:¢:al of.