High Court Karnataka High Court

Noble Electricals vs State Of Karantaka, on 24 September, 2008

Karnataka High Court
Noble Electricals vs State Of Karantaka, on 24 September, 2008
Author: A.S.Bopanna
ITS

 - my  

\J\Jl\l .. l\r'Il\I'f"IIl"|I\P'\ nlun ..........u ur nanmnlnnn mun Luuxi 01* mxmmxn HIGH COURT or-' KARNATAKA HIGH coum or KARNATAKA men c

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 24TH DAY op' sEP1*EMBE1é   

BEE"-'ORE_,  

Ti-IE HONBLE MR. JUSTICE A§;s.Boi3AI»ii\zA' 

W.P. No.4o124/i)i3s_rGM% 1:331  

BETWEEN:

M/s.NobIe Electricals N.o.._48.   1

Sy.No.43/ 1, B':-31§ei'2ilIs;(}a11e;afx.44  Z

Nag.-ar, Ring  _Guih.a:ga,   V " 

By its      

Syed Seeraj .;Pas13;a .  «.

s/o.Syc:&%'K}1ajamiy£ufl, 

Age 40{year_s,' 'C\'m;_Bus'i:1és2.s. - I

R] 0. Gaiacshnagar   Road,

G11Iba1'ga-5851033.  ,.  é  PETITIONER

 

7*-","Ad\r.)

fitate iéf Kamamka,
mpifisented by its Secretary,

 'A vflgparflnent of Electricity
*  v  Building, Dr.Ambedkar Veedi,
 Bangalore-560 001.

}z

"I



son. -..-.-.=-= nnnnIn:w\nH"r1t\$r1'\aaiJUNl' var mnnmnmwn mun uuux-3 Ln-= KARNAIAKA Htcsn CI

have to dispose off the application. However, j any

deficiency is found, clarification would " 

sought in. this regard. In any eVent,V__ti:e.  

cannot be kept it in abeyarieeii  "the1fefo:--~e,theA [_ find 1

respondent wouid have to  off  

seeking for renewal one or. Wln
regam, it is also [amt a similar
circumstances, one _V ‘eontraetors was
before 2008, which was
disposed’ this Court had
issueV(ima_A ‘ the 211:1 respondent to
eo11six<Aie;Ha1id' ' application as expeditiousiy

as gpossibie of eight weeks from the date

" order. Hence, in the instant case also the 2nd

I 'idireeted to dispose ofi' the application filed

the': pefitioner one way or the other as expeditiously

as__ possible but not later than a period of eight weeks
i the date on which the petitioner would furnish the

it V' "oopy of this order to the 2% respondent.

)2

5-.

ST. {

6
The petition is accordingly ciisposed off. I\§;:§”‘order
as 1:0 costs. ‘ ‘V ‘
Bkm.

U 30.3 §<M<Z¢§ no HRSOU 30.: 5_<»<zu5_ KG PMDOU I02… 5_<w. L.) at}?! n .3.