BANGALORE-9
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.1l|6|50 of 2007
.1. -
in run unau Anita! AI! usaua -ruu-A Aer nan;-sag Ann-
I: I I'll 'HflNEll'|l.Uf|'l'.7
THE nouns MR. JUSTICE u.:cfi:.mt. ;
w.P.rL). 14660 0_F g00_.7 1GraI;i*'éE§l '. 1 %
BETWEEN
f','I"'I'L AI IAI.lF'R fill'! l\I 1"
-'$1'-(Juan nnruvicu wu arm'. §ui'cHAm*eb ' I '
AGED ABOUT «means. occ:%--naePa;Ej1rt2R'6éI;*% _
-3
.n.-1;»-.\:'uaA.:-ec.='r.I-:1.
RIOHUMNABAD A A
DIST: BIDAR : _ ~
'V _ 'PEHTIONER
1 THECHIIE-,'F - -
ELECTRICITY <'3ES~"3OIi'-'..L7!Dl'.»«. ,,
GULBARGA - '-- ' '
2 THE. Execunvs ENG!NEER*. "
ELECTr'%§€%'i"u' eescom
_ %%%%%
3 THE Ass_T EXEGUTEVE ENGANEER
_ ELECTRICHTY r_aEsc:QM
"303. M. sues DIVESEGN
E'?-i"L'*'*_'*!§B.{'\.L'r* J ':
ms :1; BIDAR _
' , STATE *-F r"~:7.:'-'uRNa'-'sT:'-'u'<a'¥'~.
= V BYIITS DIRECTOR
.. ' » DEPARTMENT OF TOURISM
" .1'-ST FLOOR, F BLOCK CAVERY BHAVAN
KEMPEGOUDA ROAD
RESPONDENTS
‘ 5 (s.F.tL’ ‘N.K. caupm STANDING counsen. FOR an T0 3
A. H D
“A M |(l’IMl’-‘1Al’3M’:I:DIMATI.I urwn I:r-us
W’ IV’! “‘3I”I I’\I I
It! I IV I?! If II’! “ii I’ll’! I I I I IWI
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.14660 of2007
‘i”‘iS is Fii.”t’J UNEER FFTECLES 226 AND 227 OF
“0.”-l.’%Ti'{‘LiT%Oi” OF iNI’3ir’-., FRA’r’ii~iG TO CIUASH THE ORDER
– 4, , ._
H
was we. come em FQR PRI_=L!2~.vI:.I~e.-=..,. H5.e..=e:.~.-e
THE COURT MADE THE FOLLOWING: ‘ _ H _ ‘ . ~
The rrtitiener, eeeeiiifig, the the
order dated 17.2.2007 pegged I_:y;=”‘??_irea;epen;«.se;t: bee,-e.».g
‘..’,\l-.– A
2304-55 vide
NGHBD: AEEE :
Annexure-E, in theintereet”‘end”:f,;quity, has
respondent the “d:em’and nutice dated _J;2QQ6
L»-..__.,.,;=enrA»aei’-an e.v.e;;eré’de- fa Tauriem U-rite h’*~ been
f’_;’:..witn’7drewn 1.1.2004, vide Annexure-E, on the ground
i
_»r-eeependen. is ……..,-.-pad frcm withdramifig me rarin
. given to the petitioner for a period of five
//
/::___.
I’
IN THE HIGH comm or KARNATAKA AT BANGALORE W.P.NO.l4660 emu’;
IN THE HIGH COURT OF KARNATAKA AT BANG ALORE. W.P.NO. 14660 of 2007
=1:
..r
years from June 2001 to May 2006 as per the orders
existing.
(.0
in
us.
an
:r
on
‘-‘3
:2.
ii”
gr
:3
cl:
CL
ca
:-
-1
til
9!.
as
””l
I
I
In
:_”l
E:
‘-“ill
-1!
petitioner learned Standing ‘-1;
respondents-1 to 3 and iean§§fl.,,..Goyernrnent_i5!eader
appearing for 4″‘ respondent .
4. Learned ceunaei the par as
at the out set submitted tiijatpthe sonstantw;-no petition filed
by petitioner .”:j’of;’-:.§feilowing the order
passed by”Vtiiie’C:ourt yeirniieiir “on em March 3008
in |.1″.P.!\|:;.,2$-..2.2iV”i3.ifiy’git”-5′ ‘~..’~*1’e&i Puiayisr w’yaia’e
raciiity, vs: seem Kérnataka and another) and for
seed min.
I ggibsnission made by learned oouneei
i
at “:’i’he writ petition filed by petitioner is disposed of,
0 *r§ii¢wing the order passed by this Court on 3″‘ March
/
/L
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NQ. 14660 of 2007
L___.__j::———-:–
IN THE HIGH COURT OF KARNATAKA AI!’ BANG:°.LvRE. ‘v’v’.P.}w’G. 14% 0” “”‘7
-4-
2006 In W.P.No.28o2I2o06 (Mia Hotel .M.eyI.i.e …eyside«
Facility, vs! see e. Kernataka and another) an_d..i’for: ”
the resons stated therein, holding that, id
impugned oannot be said to be either
suffers from any legal infirmity ceiling for
there is no jusfifioetion to entertain if sougittior by
However, it is Aneedleeedto if the
petitioner desires to _ State, he
may do so by ~1.-egg-aré.=aentation t’ fie
State C’-.-o.err:::*:f:e-wit,’ if set if such representation is
submitted by the’petitiorier,’eifliflreepondent is directed to ‘
receive the, nerid».._._r:1ei-‘is appropriate orders, in
aoooi’darioe«. ‘after affording op,oortunity to the
fpetitioner arid o. …e same, within three months
_ the o’-te fit receipt of the representation from the
/
jf::L___
&
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.l4660 of 2007
representation within two weeks from the date _ ‘ ~
of a copy of this order to the 4″‘ responde.nt;’_j 3
rapendent is direeted te reeeive erjdii it
..;=u. .i.|Q-..j.
WIUI “~13
appreprite orriers, in eemiaiiefiee
directions issued by this Qourt.
IN THE HIGH COURT or KARNATAKA AT BANGALORE W.P.N0. 14660 of2007
Le