High Court Karnataka High Court

Gurunath Reddy vs The State, Ors, on 19 November, 2008

Karnataka High Court
Gurunath Reddy vs The State, Ors, on 19 November, 2008
Author: S.Abdul Nazeer
. ..  .._ -  .....,..._... ... ............~..u-. rnwn -...u-mu ur anltlwunltn HIGH COURT OF KARNATAKA HIGH COURT 0; xAgNA1*AKA Hggg C

EN THE HIGH COURT OF KCARNATAKA

CIRCUIT 3EHCH AT GULBARGA

EJATED THES THE 19TH DAY OF N0vEMBE:+é:_:20eé; "  1.

BEFORE   

THE Human:-2 MR. JUSTICE s'4..'Ai'$_ niiL  

warn’ PETITION No.4oG#§’3.12oG8 {GM;l:5ifi§4:$)”‘

BETWEEN:

Gurunath Raddy ” _ V :
Sfo. Gundapa Gcwda Sixigéixmlii ”

Agec1about48;:v’ea1′?~??? f 2: ”
Occ: Class I'{3am::T?§jc£ar’v 4′ _
R/G. Tami: s3ha;:ap’:1r-V–. . ” A
Guiba1’ga_ §isi:>j¢:. 11:, 3 V ~ PETITIONER

(By I

AND: _

< ht? Statc ofiiarnataka

, Rep; Bynits Secmtary
' . -..fie.par¥;1né1}.t;of fnciusfiies and Commerce
IVi;S:;*–.I3ui};ii:1g
"'vVBanga"£@rA6 — 560 00 1

' V 2. Tfiificf Engineer

A Minér irrigation Qepartment
T .8i.ia§mr

T The Chief Engineer

Canal Zone No. I
Bhcemarayanagudi
Taluk: Shcarapur
Dist: Gulbarga

4, The Execufivc Engineer
N.R.B.C. Division N04
Taluk Devadurga
Dist: Raichur

5}"!

The Executive Engineer
N.R.B.C. Division
Chikka I-iannakuni
Taluk Devadurw
Gulbarga District

6. The Executive Engineer ‘
N.R.B.C. Division No.6
Krishnapur
Taiuk Shorapur V
Gulbarga Distxict

J.B.C. r~:0L.2 ‘

‘Fa1ukS_ha’_n.1srur ‘ _ ‘ A_

8. The Execufiv{‘:- ‘
J.B-..C. ”

Taluk Jevargi, .

District .

A The Eizeéafive Engineer
“‘F,I’.v{‘,.’eD#i1=jsi«.§nNo.1
A ‘TalukJf.:v2airgi
District

Tleew-isixecuiivc Enm’ eer

V “§\4;!inor!1’rigation Division
Gulbarga RESPUNDENTS

v..{1E33rESIi S.S. Kmmzaan, AGA for R-1, 2 and 10
‘ Ashok Patii, Adv. for R-3 to 9)

GHC

…….. wuunl ur NHKNAIAKA IMGH OQURY OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA HI

refunded, keeping in View the above prim:ipAcs_.
and terms of the contract.” VT

3. me said decision has been
Division Bench of this Court in
of on 25.09.2005 (Between:
Dcpamzacnt of Mines and ‘V

Hajec).

4. in.’ 3~j::;¢.._ _ decision, the
petitfioncr bcfiom the
compctcsm royalty fivom his bifls
and paid by him if any. If
such authorities concerned are

to flllfii application in accordance with Iaw

of the aforesaid decisions.

” X The jilefition is disposed of aoconiingly.

Sd/-:2
1:169′?