M.S.A.NO.23/2008 13 THE HIGH COURT OF KARKATAKA CIRCUIT BENCH AT DHARWAD DATED mm mm mm nay or l§!'<')VEnmf$R :2o®' " _ BEFORE mm HOIPBLE 3.3.5,. Aao.23(2Q__@§_ . _ 1.
THE EXECUTIVE. ENGIN~EER:”w ‘
KARNATAKA NEERAVARI I ‘
NIGAM LTD.,?_ (3. g1i.’B.£3_D§VISION No.3′, ”
REPBY 1’z:3’coMamI§Y’ s1::c,12a§.T.n2’ar,,’ H
No.1, COF’FEE__BOAR’£’: BU§LDI’NG, 2ND FLOOR,
DR.B,,R)AMBEDI<f~sR..VAE.EaHi,'
BANGALOR*E.-501. _ _ APPELIANT
{BY SR1 sHRiKANrH'J'.'m;A?_L%&-
SRi vv £{1JMAR,"AD'!S.} '
'=12. » "3HiMAPPafM–.aYAPPA KATHKAR
AGEQSQ YEARS, OCC:AGF<'ICUL'I'URE,
._ R;'o.A'RA£s§a2m', GOKAK TALUK-591 037.
V " 2. THE C;GV*§;i?hlMENT 0? ICARNATAKA
v' REF.B'Y«..DEPU'§"Y COMMISSIONER,
AA BELGAUM~590 010. RES?-'0NDEN'l'S
MSA FILED U/3.105 OF' CPC AGAINST' THE
-.41-UL*GMEN’I’ A149 E)-ECREE D’I’.20.9.2£)06 PASSED H91
VR.A.l7iO.63/2002 ON THE FILE OF THE (XVII. JUDGE (SR.DN},
GGKAK, ALLOWING ‘THE APPEAL AND SE’I”}’ING ASIDE THE
}’£UDGMEN’I’ AND DEGREE D’IX8.7.2002 PASSED IN
“O.S.NO.12’7′;’9′? ON THE FILE OF THE PR1… CIVIL JUDGE
(JRDN), GOKAK AND REMITFING BAKCK Ti-IE MA’i’]”ER TO THE
TRIAL COURT FOR FRESH DISPOSAL.
M.S.A.NO.23/2008
THIS APPEAL COMING ON FOR ORDERS, THIS DAY,
COURT DELIVERED THE F’OLLOWiNG:
JHDGHENT
In View of the memo dated 16.6.»20()8
learned counsel for the a.ppe1lant,7}’
dismissed as not pressed.
Appeal dismissed.’