V. ' fiflfi
§'*éa%."E%Ef{fi Nwfiwfi QWUW" 3?' %A%%Nfi£"3'%.%& WWIM fifiififi"? W? §m%W%%fiz.'!'&%@. MGM fifléiwi" @F mmmmm Mgfifl
No;
%aww&WmWm&wwmm&%fi®%m@u$?@F%%@
IN THE HIGH coma? OF Kakmkfiaxfi- , =
CIRCUIT Egmcé AT GflL§%§G§ :*~'"'
éggsgwf."
THE HON'BLE MR. afisfilcg K L MANQQNRTH
'rANa"
THE HON'SLE Mgf~JusT§cB=3v§wyAD: G.RAMESH
BATES ?3:s THg é%aa§'é§;$:?TEMBER 2008
BETWEEN::
1. The 3taféEthfQugh7_
Beputy Ccmmi3siogep,,
Gulbagga
W. The $upér§fiténd€nt of
§@liCe, Gulbarga.
, TheaExéc§tive Engineer,
.9,w;Q;; ?A@GzR:,
'yUistriéfi.@ulbarga
fléfiy §:iD: Subhash Mallapur,Adv
'ffifibr.
, ȴMcgohax3:,
S/JG Bhugcgi,
"<_Age: Majar,
«' Occ: P.W.D. Contreactor
R/0 Mudhol,
Sedam Taiuk,
Galbarga Sistrict
4f= V§}FfA:NQLé2ik2éO3
-)
mRespondents.
‘” “”‘””‘°”W””‘ “W *’W*’°*WWMW”% WWW mwwfifiwvr ammwmmmm mmm eemm we wmemmrem §~§&@'”~”ta§%~M'”£”?
‘ ‘ . ‘ 5-mmm-mm -‘3-game. am”;
Thezefere, he xequests the Cburthjfi3.¢iemiee_ehe
appeal.
§. Having heard the ceufisei_fer the partéee,
we are of the epin:Qe,tfiatxfihe fel1eeieg points
would arise ier reeeneieeratiee in this appeal:
1)
.*ae erdee of eefietiefi. If it. is so,
Whethefi’,_ fi§e V: fieepeedeefimplaineiff had
eemeeeueeedW:begbuiiding without there being
what
Vflweuld “fie. the_ effect ef execution of such
werk?. ._A
e:Whetee::,W:ee Tria} Court justified in
M%§eeeeeing the suit?
e§¢geé: the Judgment and decree ef the Trial
.ie$eert. are ix: be eete aside and remanded as
requested by the counsel for the appellant?
E8. The facts of this case are net in dispute
t0 the fellewing extent:
%/
%<f&%%N.&?&K.&. @w§%?a&-§ azmm' Q? mmmam fiffififl Gfifiéfié
_. . – – – " 821%.
<"<;.u,§..§Mfi€§ U?' mfiwmgflm Wéfiwffi Mama W?' %&KN£»?a§'A%fin WEWM Qfl§§%%';5 WE" %%§%¥"%§;%'¥}5M{fi. H§5C%E"§i K:
14
the appellants WA defendants ix; file” thé”%€it€en
statement since in the *evidefice “it -is gmat
contended kg; the appellantég thfit the:e«J@§Fdéfect
in congtruction of compognd by the pléifitiff. In
the circumstances, ihe said pdint is 3330 answered
again3t thé appe11aétg”
1%. En the fiésufii, tbé Appeal is dismissed.
Partiea ta béar theifjcoaisfi
Sdflu
Judge
Sd/-.
Judge