High Court Karnataka High Court

Srinivas K Jagirdar, S/O … vs State, By Its Secretary, Ors, on 25 November, 2008

Karnataka High Court
Srinivas K Jagirdar, S/O … vs State, By Its Secretary, Ors, on 25 November, 2008
Author: S.Abdul Nazeer
....-. . uvunl -..u~ nmuunannn ruun  Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH CI

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 25TH DAY 01? NOVTE3MBE:§fi {§{3§*{§5.".  

BEFORE:  

THE HON'BLE MR.JUS'I'ICE S'. 

WRIT PETITION N0.4O'fZ:2§3_[2(50-S'_s'GM';§1i'é¢:$!.V 
Between:  »   

Sri. Srinivas K.Ja@'rdar,V  

S/0 Kristacharya, ._  I
Aged about 49 years,   .  V
Permanent rcsidcraqf      
Near Sri.Rmhav;*3,nc::*a__.'l'aém.p}s;,   '
Dist; G11lba;fga;u_  1I;.;._ 3 .'

V PETITIONER
(By ma" 3.1%,  
And: A L V A V
  .  of 'V
 % B;v itfi 
' ._   jflommerce
And. Indusfixifizs,

= M.$__.Bu.fld_i::g,

 Banggaionck---~ 560 001.

' = V. V  f V. 'i'he«..Commissioner,

_ ' --..Gu1b?arga Urban Development
'  Aiuthofity, Gulbarga.

 V     Engneer,

Karnataka Urban Water
Supply and Drainage Board
Aiwan-«E-Shahi Road,
Gulbarga.



3H COURT OF KARNATAKA EHGH colmfr OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF
R _: KARNATAKA HIGR COURT OF KARNATAKA HEGH CC

3. '1' he said decision has been approved by a Division

Bench of this com in w.A.No.s3o/2006 disp-o§e:1:"««..ofVv on

25.09.2006 (Between Office of the Director of 

and Geologr Vs. M. Mohammad Hajee)._  

4. In the light of the afoxesairvi'-:<dec§is.i<.i3;1,' 0

to file appropriate Ieprescntation.V_'hefo1e"   v,g11;';L'£i1ori'£:ff'
not to deduct any royalty frozaa    of the
royalty already paid by   ;§bi':re§;§resente1tion is filed,
the siuthorities concerned  the application

in accordance     ofafotesaid decisions.
The   disposed ev§c.a¢£oom:ng1y.

   for the respondents are

permittgjci 1:o_”fi1le fheir respective memo of

8 weeks from today.

Sd/2-2»
Indéé