High Court Karnataka High Court

Ibc Knowldege Park Private … vs Bangalore Water Supply And … on 26 May, 2009

Karnataka High Court
Ibc Knowldege Park Private … vs Bangalore Water Supply And … on 26 May, 2009
Author: N.K.Patil
us mwwata we 'og~>x$z'1§!I \m-ms;-mam-m sxnswwawac -uwwggvgwumm wow; aw-mmmwaewnz:-mm.n-m I-9*-Inmnuvltl var: nv.a-1-auauu-mus-emu-m annwme. wuxiurwgrlmu Wm wmw"'Qgmmmwm"ggg'*q1'o,y"'Q gnaw mg V\A;|)V.1>.V(>'\.'.}~y$fi Ias,wg:i§' mwmmlwmfimxwfl K-35;"-E My

IN mm mm ccmzw or Knmmmmm AT mmmom:
mm nus THE 26'" mm: or my 2009
33303.2

mm Han' BLE I-IF..JUSTICE N :4: iymzrgé é  M
HISC.'u'.N""v.,:$I2A"a:«g:1¢.::,_ I}Zi§$:°'I'1<L:£_(;:f:§ 
150, AIRPORT»  'BAH{5a%mRE--56_o €308 ..
rm. Bra,  'IEIRECTGR

Hm.YUNUnZIh
'LAA ... PETITIGNER

($3,; 31;  5  1111 H.é§nvs.,3



  3.  SUPPLY mm

  K..G~..ma.D,
  9,

K  BY ms czmxmmm.

   B zmmmn

T =_E%fiGLflE HREER SUPPLY AND
'yV§EW2RAGE BQARD, CEUVERY EH§¥fiN
V K.G.ROAD; BARGfiLORE 9.

3 .ASST. EXECfiTIVE ENGIREER
Rfi.8, WfiTER SUPPLY ARE SAHITARY
SUB DIVISOH {SOUTH}



:am«~m#!a'

L1 N-w"hm"'Qfi'¢m&' 'awn mmmawmwmmm x-wwn fiwymm my fimmwmwimgfl HWM   wwawamm W934 C0iW""f $3?' %%fiNATm(A W954 CQUW-' Q? KfiRNA'!%K&. Evfifiéé Q

BANGALORE HAZTER SUFPLY AND
SEWEREKGE 333%, BT31 2ND SIIQGE
BPLNGALOER 81.

4 amqsamag Hwsma nmrnmmzmrr ..
mm mvasnmzm,   «
A PARTNERSHIP F'IRHHAVI15='G"'I'l*"!3 0_E'E.'_I:.(:_E~

AT 110.1011,  :cmL$x,.   

PALACE Roan, BAIGAIGRE 5:, 
239.3': ms   

5. STATE an mmmm  _
BY ITS mmcmgx. 
nzymwxmw OE"--I_}',6'..8's1~'F 
vxnmma SOUIDHA   
aAH<an1.op,E_.   .._..'."~R31~w':}mEN*rs

{By Sm:  §inir'; ,*:?airs. 3.»:
R1 -W3 "4~.3*»*'*'3"'~3. 5E3"VE1?%?%'%w--  A

*I'hv.'J.'5--»_H:-;.5:Si%£;Ncs..i:i6G7f2--£.f}9' is filad under
crater 11 Rulfe¥[_'1t}{'2} --:ea<i with section 151 car the
cazacia  c:ivi»1 'P:'+:;cedu::é"-to" permit the petitioner
ta implaad tha.VVpa:fa§::ag§d.'respondent as respcndant

for the réasons ‘state-:l”_.in the application.

I-!ii;3.a:V§Vinf.t-Jr};.3t3G’?f2€?£)9 coming on fear

;;n1sA&ay,’ir~.~a’ Ccurt made the fnllowingt

GREEK

“”‘—-I.msf.3§:1~;.*.-i’§::1 Gavemment Plaaciax: aczc-apta notice

_. H ‘ — L _ ::efi§ciz1dent:B .

2. The instant application 13 filed by

f’::he petitioner to implead the Principal

Secretary, Eepartnzent of Urban Develc:-pzxaent,

Banged one .

“w%%,F8 K°Mf”%¥L”LE€W¥””?.aE/P°’&E”€sfi’%; fl'”£%’§g,f’JPIi”E mm

i75§4sW!b'”¥ WWWEK 11 ‘%y.’ 5

=.x*,~;’r”S;5&\’K3¢.’Wn§?”§3a.3§«§”‘$.§”€»:K””Q W’5k’VWV9fm§ WW5 W%’9″‘§’§QhWWfl”‘$Efl1″‘%I5’mI””& ELEKW-‘IVlI§fl “hn8″h¢’NJIh’é? WWI 3″€Iafl”‘Kifl’%€’%$””V&VlI?””%H%lK”‘W¢ &E@%mF$’X5{ ‘°°Iao¥%fi”0aflI’%«W Vonflffi.’ KWWUWWWWWIWQIWWR !§i)§W.v53’\’~|2 ¥.:.-=,-.«

3. I-Iaaazd the learned Counsel appearing

far the petitianer and the leaxned G<:.~vemment' V "-. :'-_ 7.

Pleadar agpaaring fax: the zrasgondents.

1:. Leamed Governnmnt: Piaadagr

fax the xespondenta su1:um't:$* that he" do V

./

have any ohjectians. '

5. In the light af £3; efibaigsiggs made
by the learned the
statement H

maaé; »€;fi; l”t§§*f _a£fidavit,

Misc.W.Re.350?!i§§§ 5fis =’éllcwafi. Learned

Counsel fer t3E3L”€¢_A jtpiatit’i:¢né’T:: _ [‘i:5pemnittsd to

carxyaut the _neca::s*éav.qr’ aiafirafiinent fortlnnzith.

§’urtha:_r”,’~J.Vhe E__§A’.:3.1′.:az::*£:A’:é’¢;~i».._..*.?.:.«::-‘ serve one set of

writ péV’c.:i,’t§_V.«:§n_ with enclcmuxzes ta the

prép cage ed. x:éas;$£>i1daf:r1.v§i’$ . ‘fo::th-wi th ..

501/
Judge

nae;