-nun uuulu Ur nnxmnznnn rlifian uiuaalixa U?' KAKNAIAMKA H§Gl'I COURT OF XARNATAKA HQGH COURT OF KARNATAKA HIGH COURT OF KAKNATAIW l"IiGH Cfi
1
1:4 THE HIGH courts' or xn1zuA1*.=xxA'A'r aa.z;:;.xLjai%3,A
EATEE 'P'!-I15 was 18*' my SF JUNE 2-3599' "'
THE HO£~1"BL3E MR. Jus?i*:1C1'¥"!~3.Ti'1ctJt**.?'.:'«1i""-
ti'. paw . a4e7.r'2c;pa "'gA:»}1A:'-*1fE1~:; *
BETWEEN
.----..-----su--uo¢--
szzammztr am V ._ ..
AGE}! 46 '£'KJi.RS,tiC','_C:EE€GIHE§R_ Aria' - ~
mass 1C€¥t4'£'R2';f35Ti'3F-;"--. A '
RIC! . Jmmmzmu, aiamauxor Q1 s:r§z.f1c:'r .,
.- 1=~m'I'rIoNm>.
any ? 'M§Jnrrcs:;_"' adv. )
Ann :
mm-an-u----
1 c:i$1~z:4_:Ss':o:&*s1{nm-mnxnxa-A-:*:c:n
Am: RE3BTT{:£!§.ENT, UPPER KZRI Sam
E"R.DJE£'Zf£', mmmm, n::.x;;n.z.x:o'r 1:: sm: cw.
REHAB! Lzmvrx as
was aa*r*:£'L_sm*1~,urPm musaua
FRQJECT, DI STRICT .
Ezmcrrrxvz susxnmt
. ---- .:amr3mumw:m mvxszcu m.3,
'-.r;s2mv'.~~.:a=:2srmn.rnn:sc:-
T. mrmm-mrzw wbrrm,
' mam-mmx, aarsmcxzvr mam c:-z-.
~ Erarzzm
E3?PKR KREHHA PRGJECT
R31-{BEEI TRTIEN 513-DIVISI OH,
JAHIERMI ,
'ERG!-l COURT OF KARNATAKA HEGH fiCGi{:RT OF KKRNATAKA H16!-i COURT 0? KARNAYAKA I-HGH COURT OF KARNAYAKA HIGH CO%JR'[' OF KARNATAKA Hlfifl C1
5 THE cazsr Easzxsga
ssaanxnw wawu BEVELOPMENT
RUTHBfiITY,
BREALKQT nxsrnzcr.
6 $U?ER3TEHDENT ERGINEER 1" '"4.'; _,_ 2
REHABILITATIQR ARE nxsawrnznzaw 2
uyrsn xnxsaun rnaaxcw, 'V , ..; 3zs2mnn£§¢sV'
THIS 9.9. FILE§ eam?:x; ya EIRECT was a1 we
R45 T0 PAY THE mmmns. :5 i--.sir.n-5"-.,t_3§ *.9.s.2o,cc,ooo/-
{wwsnwv Lnxas} WITH IN?EREST a$=wHs;nAwn or 18%
PER ANHUH Tc THE PETI?3¢HEE1FRflHa2§.6.2005 i.e.,
rnmm THE says my amaszasxavxx tessgssxen G! sxws.
Tazsififiir ?fiT1Tiefi cdfiias on FOR PRELIMIHAEY
HKHRIHG C£".?UR'f"'HPs;3E THE FOLLQWKNG 3
"'i.'3;§ éfi-e.1;j';tio1iear..' has pr-eferzmé thia writ
to diraczt respondents 1 to 4
I damages in a sum of Rupaeu
Tvmntyf’ with inttazreat at the rate of 18%
“*<:._a. 2E~.$.200§ i.fl. from the date of
«' over pcaaaaasican of the site and alao a.
…_aérit «of amrtiazrari far qzmshing the tender:
netifixmtien isauad by the 3"' respondent
dated 30.5.2903. §,/
HIGH COURT OF KARNATAKA HIGH U!' IKAKNAIAIKR HIUH LUUKI Ur I\Hl'IlVlH%HI\H ruun \.UUlII Ur l\Pll£l'I'|l.f'\!\.l'| ruuru wvunl \Jl' nnmvnlnnn ruuru \..
except ta caii far frash tanders. It is npan
ts tha petitioner ta particiyate in th§ $&fidéz
grcceas and gat a centzact, but th$§a~iS fi§'*
xeasan ta quash the aaifi t$fid$I'flQtifi:a£i¢D;
In that view at the matter;KI fi$ nfifi find éfifg
maxi: in tha petition.V
Ths writ pQt$tio&"'£§ #r§jaEt§d;} The
patitisnez ia at Hli§@£E$ _§§ &gprGach the
campetent Qiffifi C§%%t§t§ §gifa§% hia rights.
Eli tha¥y¢fia%é$tifi§§ ,§%gw igft cpan ta be
ag::ate§. me;-:21 a?;»g":.:.:£.t
H' …..
Iudéé