High Court Karnataka High Court

M/S Manjunath Enterprises vs Kptcl on 4 August, 2009

Karnataka High Court
M/S Manjunath Enterprises vs Kptcl on 4 August, 2009
Author: H.N.Nagamohan Das
 -    g:%?' $€RQ1 afsga skHas?mf. z%.£}V,}

2
EN THE HIGH CQIERE' OF KALRKATAKA

€f¥RC[§I'f BENCH AT EHARWEXD

I)A'Z'E}}) THIS mg 4*" DAY OF m:(;I;s1";*%2e£1ai%%;i    _

3EmR.E   

T112'; fi0N'=BLE MR. JIESTICE H3'. rw.(:A;a::f'g::A?§""n;v;xs»v:% 7

RS3 as*_aé,  9'

Ha£g2L'»fBe'3ga:1ar;i,' %i§zL.£ts» Faziiziey»
Sn; Ammit' SViddapp3A'i»:L;raEisa:f: Limited hf; its
" ¢§_%_zi'j§a:3ag:°2*:;g §i.?$§Eer;*C%3a§fin&m
Caavaryr Bhavazz, Eiefiagegezagfifi Rgaéa
8a:":gaEare~§,

  The Assistarzt Executive Engineer {E§ee:I,),

Rurai 813% Qivigion, KPTC§_..,
Neimznagaig Baigaums
~ §;ESPQN'DE%%'E'$
{BY 32%?' PUS§£?A'%'fi;T§<§I M; £3, ,%DV.}



-'i
4

§'HIS RSA IS FELEE} UES EGEE C?C AGAENST 'FEE
JUDGMENT AND {BECKER IEATED 22.i)2..2Q€32 PA§§_SE.§
{N RA. NC}. 278233 ON THE FILE OF THE PRL. €i§'s'f§L
JEEDGE', (SR. DN}, B§:';LGA{}'IVL §}IS§¥iISSE1'~l'€3"'-- T--¥r£i3.

APPEAL Azxza CSNFIRMING THE 3U:)GE:v13::~s-%92sm LT %
QN m5 ma 0:: "mg H A;:>m,. CIVIL }{}§T>€?E;'j{,}R,}}2'% % « 2 

BELGAUM.

mas zxwaag €:QEvIR\fG- AefimaTTj;'.}::~1a.}r::sSm%§:%A{~1_
THIS DAY, 'mg <:€sL::9gI* ':}E:I_=§§?S*§{;:"€:}.,_VVWTBE 

FQLLOWING:

1.

S123: 1″§?’;1sh§i:§.’;:ai%;§’«~.._§y€’._ §}hos2gad§, iearizszi i3s:’i{1’£3§”s€3§
u§’:éeria§a:s§s; ‘ in fiie-._ fiiisg’? ‘iiéé !”‘€S§}0i’2C§€:E}ES.

2″ 4;’ $5; ideizéifiai’ é:Er<::;,::'z:s*§.an<:e§», 3 Efiéaséséeisiz Ecficfi :32? fiais

jissflgfizem éaisé {%§.€"}«:'3,.2%:%G9 fig; R.S'§%.

f%V§§;"f'f§335}€}*T§§§i$§é $13.: i§I§ appai§zm§ §:§aé:":'£§'i? is; mi arsiiiiséi

':6: i}2;2.%§:'§a§i:' as fix-'§§ suit §38§{}I"fi a Civii Sazagrt ané {he §§§"3.§?§§'" in

" » nf£§é€;«–.gzz§%,''£:af; %6 agiiaiesé :,zn&ar Rag'u§a*:é§3:: «<35; <5i"{§':s K.3.f?i3§;§k&

?§:-l1e c£:'§{:i£}: {s::p§é.i3;} R8g::.ia§é<:m:, 1983., befiara Efia 3§f1':f%$§3fi£€

afitkatéty.

§i«wV

M2

3, Far {he reagoms stated in RBSAE Na. ‘i€:i<};'2QQ{}? ifiis

appeai is hereby dismissed F€SfiI""'.«'i§"ig iéber?:§:' to the z,§.;:3*§.*§€3E.Ezi'azt

1:3 {E36 32}. appeai befisfia the appefiaie ant}:-:%ii:§,:’, tfigza, %.§3e’s3m:é 3hai§ be
congifiered in 3SC(}E’d&3.’i€?;€§ ‘k:*a{§'{§”¥ iT2″:£\%s’ ¥£é§§§’sf’§§1? §_’3§€3E’€$EE{3–€ :0 {E76

quaaéiém af ‘fi_%?a,ii'{:n’ -. ‘ _

:3, ‘§’§zai”~a%V:’:§;*e§’*i;rr:’._{%%~iié::<.«'g2'a:3§sd t::a§§i£:* is i3)§§é3i}{i€(i ii}: 3

3 " _ péf:72:s::i_ -{:5 %Z3££{1'fs mtfsfiiim; "

x’EéE2§’:–“§3a¥};§V’%§{}:;i2s¢§ fix” {fie a;2;§6E§az:§z”§ E3 pfiymiitefi ii} fiia

E13559 %{a§:a;3afi1 wiiiiégfi f¥’;–“{} waaksa

Sd/P
EIIEDGE

‘Sis?