IN 'THE awn COURT 0? KARN5TAKA,.'Bix'r~§{32XI;{§}§E 1' 'V
DATED THIS THE 26TH MY :J{ 5'¥.SI_E-,.' irziogj--.___
PRESENTWA _.._ %
THE HON*8LE MR. P.D.DI--N }§K&RANV,_ .c;;~1;§;;'«' JIJVSTICE
AND. _ V;
THE HoN'B1..E $5.3. JU,..<:';'i":C_:: AFZAVIND KUMAR
WRYE' PE'Tf1'fQI€ 3-so7;':;v2$:82 22009
BETWEEN
Mr.K.U.'}'hcmias,'I.V_,if. 'V '
Sfo
Age: 5SVy¢a§~§, x _,
R/atf3RC Qz1;§xrter%;,' _ .
Kalloragi, Esc::1az*e;V£1-u1i::a'T_a1'i1k; %
D.K.Di;~..=t:£'ix2t.
_ ' Petitioner.
(By Piasafing V. R. Advocate)
I Pfaliash,
S] 0' Li13.gafjpa5'Poojary,
Agfe: Major, .-
Ashraya.VC«0nst1'uctions,
Civil cmisulcants 6:. Qloniractors,
Boiwar,
' mun: Taluk,
Saksllina Kannada.
5. On the basis of the pleadings the {}isi1*i<3tj'F:::ru1n
formulated the fcllowing points for o0n.si€1eratio:;;.__"'*
(1) Whether the Camplainant pmves%4%I_:{ha-2..;1¢:¢"' ziés
engaged the service, »..of ' opp.§<§éité.f '-1:_o
ccnsflnci new resixienfial *
(ii) Whether the 1'-'a"2'tv' V." V'pmveS§'.hV¢ 150'-'£ '
a ztivil engineer 115 only " 3. doing
work ofVdrg_1wing""pLi:a 53;: assisung in civil
<:0nst;ructi6:u?T -- . '
(i.:li} Wlgéthuer iiilié' * 'iamves that the
has; fijoifiifiitted deficiency in
. n '
: :(iv) _' 1¥f _sVo,_ *£.¥:1e_* comgglainant is}: entiticd for
' . the:
(V) L' What o:':'i ¢.=:1"?'"'*
2 F'offim..a..m;wemd point Nos. 1 to 3 in the nagafive
' and 5 as per the finai oxder where under it
'<*:Aoflt:t:111::ieé"L: the cemplainam i.e., the pefifionsr herein
E
'7
failed to establish] prove that respondent had undertaktn
to constzuct the residenfial buiiding for the comggiainant
and accozfiixztgiy dismissed the compiaint
13~2–2{)O9 Armexlzm-‘B’.
6. Aggxieved by the same, tllig pefii;i&31§ei;f
appeal in Agpcal No.844/ 2{)0’9,__E.)efo1f:A 1
contending inter alia that zzfiigdimctcd
itself in not Considegjrizg by the
complainant 11.6.’, the in its pmper
perspective. Le, tbf: State
C.:OB.1fl1i5S}I.(i’.$1{.}V ylaccd before the
Bistrifsf « urgeti in the appeal
memsfanfifim éppea} with a iibcrty to the
compizainézéiut to {he Civil Court on the ground thai
it _’:ii’?”ifiS _:A}»V”.1()’Cu p9$éibl.r:r….{:> record any finding in a summary
‘ they are disputed facts . With the abcve said
ofihsafvéificgfi; appeal came to he Injected.
“‘%*”V
f
5;
5
r 3″
9
the Civil Court fax’ redressal of his gxievarices. Hence, Wit 610
not see any infixmity in the order passed by
Commission and aciizcmdingly, the writ petition _?§i#.?”:’e.jt:z;:1}Lc:ii;__:;1;:4
deveid of merits with 113 order as $0 cosis. _
% ‘
Index: Ycs.:;”N;{:i_««._:: ~’ iV’ . j L
We§ a