I
w.P. Nos.637S0--63751/2009 (GM--TEN)
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 2181' DAY OF' JANUA13Al'i7:«,m2:('JV1i'i'3: _
BEFORE
THE HON'BLE MR.JUSTICE
wp. Nos.6375o--63T:3iiij»:2o09i*;GM,TEi\;1%»
Between: . I I
Sri.Yal1guradappa Basaj:ipé1--I3'il1aifg, " -.
Aged about 56.}/'€aIS;" . _ I
Occ: Ilnd C1335COI§i_t1'8,<:fOI",*, ' "
R/0. Jayan'aga'f_Badava-ne, fa I
Bagalkoie, .3 . '~ ,
Tq 8:,D_is_t'3'VI3'ag::{I1§et_e'; 'E ][__§ .. PETITIONER
(By :SAri.~.jagVaIcIish::'Paitii;Adv.)
AND: " I I I I 4'
13:. The Exeniitive Engineer,
3-."iPa'nehayath"'Raj Engineering Division,
I Giadas»
' Gadag.
_ Assistant Executive Engineer,
x " Panchayath Raj Engineering Division.
mijradag.
Tq 85 Dist: Gadag. .. RESPONDENTS
(By Sri.R. K. Hatti, Adv.)
2
WP. Nos.63750–63751/’.2009 (GM–‘i’EN}
This writ petition is filed under Artic1es___226 &
227 of the Constitution of india, praying to qL’Las»h the
order dated 19.6.2009 issued by the responden’t.VN.o.2
bearing No.Kra Sam Pam Ra Em V Se/H1ai’–K_a/2250;09-
10/ 98 at AnnexLire-E and the order dated 4_
issued by the respondent no.2 beari.ng__’:i\Eo;Kra 2′
Pam Ra Em V Se / Hai Ka/200914-0/96 at _An,n.exLire%}?,
and etc.
This writ petitioncorningiion’ for orders.y_thi_s dayiii»
the Court made the fO11OW.i_tig;–
Heard. in these the petitioner
has chalieiiaed both dated
F’)? issued to him by
he did not complete
him namely the work of
C,0nstr1icti.¢II~hv”of2′- 5 rooms in Shirahatti and
_”‘iLa>€ri1es’1ayvar Cioyernment High Schools Within the
and that action would be taken as per
d’the,__conditions of aiiotment of work. I find no legal
.. oyinfirinity in the impugned notices to warrant
d”in’terference under the extraordinary jurisdiction of
2 this court under Articles 226 and 227 of the
ixiigvx ‘/,4/4V\
RE. 7
X
3
WP. Nos.63750«~63751./2009 (GM-TEN}
Constitution of India. However, learned Counsel
appearing for the respondents fairly submits tliiat time
till the end of April 2010 may be grey-i+ge;iiiy’p£ei the
petitioner to complete the ._wor}:,
Accordingly, time is granted__to:.the l
end of April 2010 to com_pletee.th’e of;
construction of 5 the’ Schools
referred to above are at
liberty to ‘.t.evrminatei.t’hev’– to take legal
action law.
‘ i i *” isoss