1}: THE HIGH CQLERT 0? xakzeamm AT BANGALORE wmso. 10392 OF 2:203 .1. m THE HIGH coum OF KARNA TAKA ATBANGALOR£'----._ mmn THIS THE 19th mm or novxu1mR,g®§3"f v BEFORE g ms Honms am. JU$TlC::"N.§£PA'7Hfi """ 5 % W.P.NO. M792 01:' ,2oog::;";ALo:2E ' 4, 1Hé'r..4A£é;§<2:;§<3._p:R5cTeR * M:-3; KR£SHN,A;£3HAGYA JALA NEG-AM LIMITED ' may €3FFiC-_ES, ABQNEXE, 3:20 FLOOR, KR wanna, __Q-Awg'-ALORE--fl1 THE««CHtEF'EN€3lNEER V M33 KRISHNA BHAGYA JALA NIGAM LIMSTQD CANAL ZONE NI 1 EHEEMARAVANAGUDI 58523? ] T0 swunpun - _ ~.Ai}i$T.GULBARGA T3f~£E SNSPECTGR GENERAL OF POUCE ~»v-WGILANCE CELL WATER RESOURCES DEPARTMENT GOKIERNMENT SF KARNATAKA IN THE I-II£}i§ C013'? OF KARNATMLA AT BANGALORE '.¥l'.I'EO. l€}'?92 G? 26% 3N TIHE HIGH COSRT OF KARNATAKA AT BANGALORE. WPNO. )fi?$'%2 QF 1908 .3- BASAVA Bi-%AVANA BANGALGRE 5 THE EXECUTEVE ENGWEER M13 KREHNA BHAGYA JALA NKBAM UMITED NRBC, DlV!$lON N0 4 DEODURGA M V 035T RAICHUR " ' ms wp. is FILE!) UMBER-:ART:cLE5""2:ze ma 0:: THE ' coeesmurxos: or mesa PRAYING --TC:*~._€3UASir:._THE.V smmenga snow- cwsz NGTICE ISSUED av :22, VIDE air. %25.7k2eoa.wH:c.»: zsvmoznuc:-so as ANX~P AGAINST THE pET:T:or~:ER.aa:;uE--A wm as PRGHIBITORY zu mamas BY RESTRAW "rug. R2 FRG%.'.--.Pi2OCEEO!NG TO REMOVE "me NAME <34: THE PETITIGNER mom "-THE 'us? or REGISTEREQ coumcroas or R2 AND.TFR0_M aj+a;A:;»:<L:sT::s;g»a;.uAY, THE scum Mane THE FGLLOWl§{C~'5 5: ' 'V _. V The fisetftiofiéi'. carrectness of the impugned shov\}%e:;au-s;eV 'i1_c;$t§t;'ev.gé§:ate~d 25.7.2003 issued by 2!f§1..rjespc;iii;§e;-git '}'~\n.n.g.-xure-P againsf the petitioner, haé..préséented:"i£jE9Evs'fit petition. Further, petitioner has figught 2"' rwponderet from proceeding to .:'_r33n)_dve the" fiéume of the petifianer fram the frat of af syecond respondent and from
NO. I!3′?92 OF 2698
IN THE HIGH COLE’? OF KARNATAXA AT BANGALORE. W.1″‘.}¥O. 1832 C3}? 2008
-3«
blacklisting the petitionar without due process
and ruies framed theremnder.
2. I have heard learned ‘*
pefitioner Sr}. Gururaj Jnshi for ”
3. During the coursié at mem}bme$s¢a,Tsaarnw
counsel appearing foff. the
insstant writ petition flay. be dismissed
as wi’mdrawn_” to file a
fresh writ éf acticm before the
High Ctztsrt at Gulbarga.
-4fl;i..,,T¥%é by the teamed counsel
appeamg ‘fies? pe1§ti17 KARNATAKA AT BANGALQRE WI’.}EO. 13% 1%’ 2008
BS? THEIHIGH CCXIRT OF KARNATAKA AT i3ANGALC3R.E WJTNO. 1932 OF 2603
~5-
fiw if, petitioner flies a meme for return
cerfified copy of the Annexure, office is *
the same forthwith.
Ordered acmrdingty
tsn*
IN THIS. HEGH Cf}{.IRT {EF KARNATAKA AT BANGALORE ‘-*3′.I’.}s’€). 30′?92 W 2368