Karnataka High Court
K C Shivaram vs The State Of Karnataka on 11 December, 2008
(335,: 4VFFM,UDLAPPA, ADVOCATE-ABSENT)
» *1» 1933 STATE OF KARNATAKA
...3_..
IN THE HIGH COURT OF KARNATAKA AT&%éANGAL0REj .,
DATED THIS THE 1 W DAY pEgtEMB%EF:;
BEE£)LRE_%.V %VL ' , . %
THE HON'BLE MR.JUS'fI'(iE RA\}I"}.{Ai;IM ATH
wan' PETFFEON %NQ.1%5492 f3!3().E§{LB~RES}
1 KC $1iFx'z'*%JSiAM, *
IS/0.e2ii1cK;a*rHia»g:1vIA1AH '
'AGED _55__YE1'1RS
(1-LASS 1 W23 GQNTRACPOR (cm)
N0;5e7,, 2% %'c:1eos:%s, 6TH MAIN ROAD
_ 3RD B'L<;)<:K,= 3&9 S§'}'AGE,
.. BASAVESHWAIEANAGAR,
" BAN<3ALoR1a:':79 PEWPIONER
Amp '
BY ITS DEPUTY DIRECTOR
PPMU 85 E/' O, RURAL DEVELOPMENT
AND PANCBAYATH RAJ I)EPT.,
M. SBUILDING, BANGALORE--01
2 THE EXECUTIVE ENGINEER
DISTRICT PROJECT MANAGEMENT UNIT
«4"
*3...
WORLD BANK ASSISTANCE
NOW MERGE!) WiTH .
THE EXECUTIVE ENGINEER
ZILLA PANCHAYATH, A
ENGINEERING DEPT. V
TUMKUR DISTRICT,
TUMKUR.
3 THE CHIEF ENGENEER
RURAL DEVELOP1\4§ENT""' -
ENGINEERING I
ANANDRAQCIR(;'LB)'~' : u E
BANGALORE-'56G.&0Q_9i EESPQNDEME
'I':.E_~i£S WEE" ;éEfm1%0r§ ES _EE,EE UNDER ARTICLES
226 & '2~:.;z'7-- OF THEE..c0NST?rUTIoN OF INDIA PRAYENG
TO DIRECT _ '0R"D"ER OR ANY OTHER
RESPON'}3ENTS 'To :_cNs;DER RECOMMENDATION
DATEi")'2f~'¥.1.2@Q2';€€2 VIBE ANNEXUEE--c,E1'c. E
TEES fi?':'i)fI'1'I'I()',"1§'é COMING ON FOR PRELIMINARY
I-i'§3Af%1AN£;} (3.200? THIS BAY, THE comm' MADE
'1'HE5_'§TOL§;~Q_Vi'V{I'!G:--
ORDER
, ‘This matter was called out in the mo:(‘z1i11g 83
aft:-amoen sessions. On both the accasions, neither £116
. ‘4 ieaxned counsel for the petitioner is present nor any
v/c