High Court Karnataka High Court

B N Venkatesh vs Karnataka Urban Water Supply And … on 26 August, 2008

Karnataka High Court
B N Venkatesh vs Karnataka Urban Water Supply And … on 26 August, 2008
Author: Ajit J Gunjal
  IfeI*éresIp'eIfII*Ients I and 6, it is taken up for final

 '

THES WRIT PETITION IS FILED UNDER ARTICLE 225 02%'--.__
TEE eoI~IsTITuTIoI~I OF INDIA WITH A PRAYER To QUASH 
NOTIFICATION DT. 9.7.2003 ISSUED BY THE IET EEsEoIsII>E'I'~'I'I.'_  
(UNDER ANNEX-L To THE WRIT PETITION) IN so FAR As~~ITj_Is_ I-  , ' 
CONTRARY , To THE PROVISIONAL GRADUATIONW. 1,IS'>"'i'.. f-- 
PUBLISHED BY NOTIFICATION DT. 17.4.2008 ISSUED 'ET TIEE
1ST RESPONDENT (UNDER ANNEX-J To THE WRIT"FETiT!O?J3  

AND IN so FAR AS IT PLACES IQEEIIQNDEETE–22 TO 5_..A_BOVE
THE PETITIONEES AND DECLARE I’I’l_ TO,._BjE ILI,I:GAE_;a__
ARBITEARY, UEENEORCEAELE, UNTENABLE :.ANn:> VOID _::,B”
INITIO BY ISSUE OF A WRIT IN TIIEEATUIIEI OF eEE’I*I.II;TI:–_I.I; EQELQIEING:

Ever: for orders on
extension ‘ : with consent, of
Mr.PrasaIma, for the petitioner,
Ivllersidy, learned counsel for

reéponriiéixts 4 and Mr.S.G.Pandit, learned

‘2 ‘fiie petitioner has sought for the following

X’

-9-

final iist is prepared having regard to the

severai notifications issued in this regard. -f –~

(C) All contentions urged on merits am keggi’

(d) ‘Writ petition is ailowed to if

above.

{e) Compliaaxze in

Rule is issued and mafia the extent

indicated above.

sés VA