High Court Karnataka High Court

B Devaraj S/O Sri Bangarappa vs Krishna Bhagya on 5 December, 2008

Karnataka High Court
B Devaraj S/O Sri Bangarappa vs Krishna Bhagya on 5 December, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
  xaxsm, £§1;.:;GYA JALA NIGAM LTI3

   CEHIEF ENGINEER

IN THE HIGH corner on KARIIATAKA AT 
DATED '1':-113 THE 513 DAY 09 DECEMBER      _

PRESENT _  _  F. A 3 T

min i-IOIPBLE HR. 9.13. Dxnaxmméri; Dngfia  
Mn  _  .   . 
mm nomnm naR.JUs'I1'e§.§   x

 

wan APPEAL Ho". 1607 hi  ._
BETWEEN:  '  V' 

1 BDEVARAJ    _  
S/0 SR1 BAN{}A?§A1?PA'*--A   "   
AGED 40 Yf)RRS1'*v.v~~'§*_ '    A
FWD CLASSI s;C;NTRA'.,_ '::'1j::<{_  
378/8,_6TH_ *5: ck:-ass D  
13TH ;vIA1N;D'E2;e§.JMA.;~1A,L'
SADASHIX-weAG.igi?AA "   1. ' '
BANGA1;.oR--.E~56oG3ja_  " 

 * " ;   APPELLANT

(By Sri: Asgéfioia I-1AI«é;=aN 'r-IAI.;L1,ADv. FOR ASHOK HARANAHALLI
A:SSOACIATESi_},  Av  DDDDD 

AND  V f_ 

_ REP-. BY'rrs"'MANAG1NG DIRECTOR
 FWD Amsmxfi
'D V.  _ 'Is:.R.cxR<:LE
 BAN'GALORE~56O om

"  ..,_E{RISHNA BHAGYA

   



JALA NIGAMA LTD.

CANAL ZONE-2

KENIBAVI, SHARAPUR TALUK
GULBARGA DISTRICF

3_ EXECUTIVE ENGINEER   I 
KRISHNA BHAGYA JALA NIGAMA I;rI_;).*--_
IEO DIVISION No.3    '
GOLAGERI, GULBARGA DISTRICT»

4 KARNATAKA BANK 
REP. BYITS MANAGER _  I I
BIJAPUR DIsrRIcr~536'1I;'I   

 :  VREISPONDENTS

(By Sri : M R (2  F'{3_R_ 142.1 E; 3:33;» Y V PARFHASARFHY,
ADV. FOR R4; R2; $£f«:_._)',_  »     '

'1'HiS 'fvJ'VHl§I*'I"'A§PEA§I'VV'IS:'}'iLED Iijs 4 OF THE KARNA'I'AKA
HIGH coumf Acrr PRAY-IN'(3p'I'QIA SET 'ASIDE THE ORDER PASSED
IN THE WRIT EETITIQE N_(}L_1'1-¢3_86j~08 DATE!) 3/ 10103.

THIS. ,WRI'f"  CEMING up FOR PRELIMINARY
H.EARING«;.t on *mIspAY_., THE coum' DELIVERED THE
1   .. ..... ..

V V   " JUDGMEIIT

_  by P.D.1I)i11akaran, C.J.)

"    appeal is by the unsuccessful Writ petitioner

  by the order of the learned Single Judge dated

'VIV£3'.:'1i),_2¥§08 made in Writ Petition No.11986/2008.

A
; ('V - -
MP-" flv-"' WWW' M"
..~»=*"""""



-3.

2. L It is not in dispute that the appellant] petitioner is a

Class-I contractor and had undertaken   .,  

respondents and completed the work! of 

Lift Irrigation Supply Canal No.

year 2005. An additional Work of weed
accumulated in the said dngfirixggtnmfiiaaintenance period
was entrusted to Ililllgfifld he {fie maintenance

work for a 31.3.2605). The

third had also issued
completion L’ ‘apmllant/ petitioner . had also
furnished the satisfactory completion
of the that, after the completion of the

the respondents–1 to 3 were required to

guarantee. According to the

_ inspite of his repeated requests seeking

guarantee, in View of the ram: that he has

the maintenance work, the third respondent has

4’ to invoke the bank guarantee. Hence, a Writ

fpetition was filed challenging the action of the respondents.

§¢:3:\._E

2.2. The learned Single Judge by the

dismissed the writ petition holding that it was ”

appellant] petitioner to have recourse ‘:

provided in the very contract and to seeiglihe L.

of his gievance, against is

3. Heard Sri Ashok Counsel

appearing for the VV1_\’é;I__.:f;€.’VC.I2avi, learned

Counsel appearfuwgl 3.

4. contended that
Clause 29(§;u the contract provides for
settlement; of provides that when there is a

0′..;ispz1_te tlle “Executive Engineer/Superintending

then such a dispute will have to

dete1m1.._’::V’ncd. the Chief Engineer. Therefore, he submits

‘ ordeeof the learned Single Judge observing that it is

l appellant] petitioner to proceed as provided under

WW»-“”‘w0
ym

§:?5%

the terms of the contract prejudices his interest,

as, even under the terms of the contract, the Chief

is vested with jurisdicfion to adjudicate’ the

the Executive Engneerf

Contractor. The learned counseigpiliereforew, this it

Court to permit him to invoke of 29 (a)
of the agreement and redress; including his

prayer for return of ..

5. C’ counsel for the
respondentssi contended that when
once the has invoked the provisions of

ag1’eevv”‘tnent, the Chief E11911’ eer who has to

apply his independent mind to the

islets of the and thereafter reach to a conclusion With

htiie dispute that may be raised by the

petitioner.

K ;._ \V
xfiw t
it «M

€WMWMWW.,.

the entire exercise is done, status-quo shall be
and the appellant] petitioner is also reserved liberty _t(_) 1fiove;’~ % T’ 1 V

for interim relief before the Chief Engineer.

8. With the above observations, writ”
disposed of. A L %

7/”

Index; ‘Ygs/’.’No