V' Ar-ea; '§1'€ TEE HEGE CQYIRT OF KA.R.'~'~f.--9sT:'s§I.59». AT B.#.N*3AL{3B;E "52'»P.!*E:2z\ 1.'§?sS'? & 15338-~38'? 6f 23%
-3.
as: ms was; mum as KARKA IAKA A?'BAfi§GALOR§
mmn mxs *2':-is zsm my 99 JA!EU'ARY, '
'£145 HGN'8£.E 3§R. .:z:sr:c£[ §.j}<,.¢w;"e%2"is, %
'i§.r'.P.Nos. }538'?_& 353884389 $22368 (éz'sr:+%1<:gB%} jL*%%
aamaam ' . V q2 xaaréaraaa PGWER "FRA;N3M$$3%Q%*% QQQPQRATLON am
cgwvsav BHAVAN V r , V %
BANGALGRE saeem
REP'? S'! PIS _
%e%A§*£AGéNGD§RECIGR} .V ~
aewgaaz zamassg {ABM a 2-mags} _ --_2 EKECUT1VE'E?j3VGifiE;~§.R . "
- aauaar %«<1{%Ea$A:3é%R%-'$i_T€é$§<}2'+.%._
ikr 'PBROAQ :'
DAVé§%-£GEF?;E =
A538%8T§%N'¥" E}:_a__ag::L._s::x;§§A "
E.-0
._ , _, _v _ _ V ...PE"€%T%G!~éERS
gB§~--3r::._e»s ga:$}§v:a;A:e§g:=;:ésa GUPTA AS'»i9CA¥E}1, sms '{AL%..A%a4£aaA
' - W30 :25. LATE SR: R RANGA?P:'5.
V? " Asses A868'? ea YEARS
_ AG1'{_%}C%JLTUR'§3T
asssnam {>9 sAccH.3eRA:-:m--:A"m'E emzuau ms':
casragauasa wamx
33% 8 8{}RA§A§-i .
$0 888! 3{}RA§i§H
AGES §'«BQUT 38 VEARS2:2 "s::»::a mag 59%;: «:3? $;.a.m22e:A3°.A A"? ?.AN€".i&L{31§F; 'é%E1'.3:Ee» 2533': & zsaasaaa Q5 ms
m "am 2131: COBRT 0;' }';.§.R?5i%,'I'A1°§A A1' asszsgzeag wkfiza-.a ms': 3.: 25333-325: af 2903
-g-AGRéCUL'£'URi8T
REQDNE? OF BACHHABQRANAHAYTY
QGNURU P98?CWTRADURGA WSTRECT
39.: euaueawa
are 3a: A K 8%~1§MA%AHAGE?) ABGUT 51 '$5.393 ~-
AGR%C%.f§.TL§REST _
35353947 3;: EACHHABGRANARATW : "
eamgam 2303": 1
CRETRABURGA TALUK'L0
THESE 'vN.F'5. ARE FELED. EJRHDER ARTiC.12~.&:3 AND Q? OF THE
CO£'~éS'fiTU'?§{}N OF }ND3.¥\ PRA'i"é!'_~é{Z} TC CALL "HER THE CG?'-ENECTEQ
RECQRG53 RELATSNG TO ANX«G {3?.T3'2fi..2€'.a3;$, THEE. GREEK PASSED EN
MES E'-3Q ?&?2%? ?9!$.*G07 AM} ?..Q¥'3 _'§'$--{E F'iLE '<.'?«§3 ._T-HE PR£N{3iF'A1.
E}§S?Ri«3'§' JHGGE, CHiTRABURG!x""AN.§.3 1'=1f€X'~§+:', 3'. AM?' K ALE. BATES
3'L{}'$,2%8, W5 AWRRBSA £39'.Pw'§iSC.NQ-3,?&:'2®?, ?9{2i3{.§? AND £fl!2%? ON
EHE RLE 3'? THE 3PR5?=§G1PAL '--Q§$TRECT Ji._.iD{3E,'"'CHiTRA{3URGA. TC}
GL5'-KSH A?'~EX--G 3T_..'3"§,{}'%4.2%.$f.THE:__aZ}RDER '-?A-3'3~ECI» 1N W36 NC}. ?8!QO0?,
?3§2%? RN9 803290? G39' THE "a'5521.E"€§¥7 A Tfr'£Ei,PR'i%'iF*AL D¥$TR£CT JUDGE,
CHETRRBURGA 'i"HEv.AW.9{:":?,fBS 3H M¥SC;%~$C~S. Y ?9I2{}€37 AND 80a'2{}G7
ON '(HE ?$Zf:' §5?RL¥\%{}"§f%'4xi_ DESKRECT ;.§'i.'i{.1'~i-IE, CHWRADURGA.mgéag w..;=«s. ¢;'3"a:;;':~:r.§<3a§ 'F<3é~::a'£L::«:::¢ARv HEAR£NGI= THz$ BAY.
THE scum" £e?ADE.THE mu_gaw2;«s:;;TA--- ., _giétiéiféiaegrs in these petitians have prayed to
32%?" "V4;"::3;n;"i:'é<;;*'£ed racssrds reéatifig ta Annexure-G
vdaied the ercier passad ir: Mis Ne. 7812€}G?;
%A%[%?"9;;'2'm7%«an%¢ soizmzr on the me of the priming: Sistrict
.__J'fid§j£3, fzhitradurga and A:'mexure$--H, J and K k aii dated
3j:.e1.2e0a, the awards in M'rsc-Na$ 7312ao7, 7912007
"'"""""""""'""~'---*7
B23 TI-$ HKSH £053.? {BF BZA§L'~FATA§L% A'! BAEJGALOQE W .112'-fma. £53-3'? «fie {$333-33$? af 2388
IN TEE HIGH €'fi}Ui?JI' GE' KAWNATAKA AT EAEQGALQRE W.P.}3a3s. 1538'? '§i2{}O? and 861200? on =a:e 'P;f¥nciAP§é'i amt
Judge, Chétradurga.
2. 3 have h_ea4é*~;?:§}ea.r;hAe€$1_ appearing
fer' petiticrmersi.
3. £;earn_ étiTvL::;::g£isei'«s§;:pgari'z1g far petitioners, at the
wise: subfnéttéfi matter irzvcfived in the
instant' gage is 6%} cfisvereti by the order passed by
matters dated 7*?' January 2099 in
of 2M8 (K3-mataka Power
'Tr;ansrz:ii.e;sVi§9Ei' barparation Limited and athers Vs.
Boramma and another). Therefore, he
._$i3'bn§§tted that five instant writ petitions may 3630 be
{*5 THEI EIGEE C(}?}5§?.'E' {BF E'§AR}5ATA§'Lfik AT BA'i'€Gé~.LGEE "~§'»§'2N<::zx 15337 & 153$';-389 af 2988
11% mm Cf<.":¥§R'I' ex: KARNATAKA AT E-.%}IfiAL-GEE w._:~.$ as. 2532:: 5: 153$s_3s<;- mi 39:33
-3-disposed of %?1 terms {If me 3353' order and for {he reasons;
gtatefi 'therein.4. The submissiar: made by Seamed J
appearing fer geiitioners, as stated supra, is A "
i"'&G€3§"Ci« 'V 4'5. in the fight :3? *;he sub1:frjis$i. érzA:é%1_an§ie
ceunsei appearing for ;:et§%§efie§'$;"a$ staisd' 'Vibe
iristafit writ petitierasby at
feiiowing the *£3.I:I»I1v%.sVI"':':""VVcjag__-¢.-,5 7:21
Jamiary 296:9' "_i:s'i'* £808 (Kamataka
Pawer Tran¥i1§§s i43:'a Limited am isthersvs. Smt. .z.:c. Bo ifl~ar;f;&na'.--'a§§dVéfiather) én terms cf the
V€§§*:."i'er'é§'a<:i»--.f{*sr we réfiéfiéhé stated therein.
Sd/-I;
Tudgé
E 33% 2-563 CC3';7R'1'£}¥ 1'-L?'»£.'*~3ATe'3.§'{1*i*s AT E-§5:N€}A§,€l'!RE '5-*'=P.?'5<§z§. 1'5 33".' & 15383-339 af 2333
High Court Karnataka High Court
Karnataka Power Transmission … vs Smt D Yallamma on 13 January, 2009
Karnataka High Court
Karnataka Power Transmission … vs Smt D Yallamma on 13 January, 2009