High Court Karnataka High Court

K C Shivaram vs The State Of Karnataka on 11 December, 2008

Karnataka High Court
K C Shivaram vs The State Of Karnataka on 11 December, 2008
Author: Ravi Malimath
  (335,:  4VFFM,UDLAPPA, ADVOCATE-ABSENT)

 »  *1» 1933 STATE OF KARNATAKA

...3_..

IN THE HIGH COURT OF KARNATAKA AT&%éANGAL0REj ., 
DATED THIS THE 1 W DAY  pEgtEMB%EF:;  
BEE£)LRE_%.V %VL ' , . %

THE HON'BLE MR.JUS'fI'(iE RA\}I"}.{Ai;IM ATH
wan' PETFFEON %NQ.1%5492 f3!3().E§{LB~RES}

1 KC $1iFx'z'*%JSiAM,  *  
IS/0.e2ii1cK;a*rHia»g:1vIA1AH '
'AGED  _55__YE1'1RS
(1-LASS 1 W23 GQNTRACPOR (cm)
N0;5e7,, 2% %'c:1eos:%s, 6TH MAIN ROAD
_ 3RD B'L<;)<:K,= 3&9 S§'}'AGE,
..  BASAVESHWAIEANAGAR,
" BAN<3ALoR1a:':79  PEWPIONER

Amp   '

 BY ITS DEPUTY DIRECTOR
PPMU 85 E/' O, RURAL DEVELOPMENT
AND PANCBAYATH RAJ I)EPT.,
M. SBUILDING, BANGALORE--01

2 THE EXECUTIVE ENGINEER
DISTRICT PROJECT MANAGEMENT UNIT

«4"



*3...

WORLD BANK ASSISTANCE
NOW MERGE!) WiTH .

THE EXECUTIVE ENGINEER
ZILLA PANCHAYATH,    A

ENGINEERING DEPT. V 

TUMKUR DISTRICT,

TUMKUR.

3 THE CHIEF ENGENEER  
RURAL DEVELOP1\4§ENT""' -  

ENGINEERING   I
ANANDRAQCIR(;'LB)'~' : u  E 
BANGALORE-'56G.&0Q_9i   EESPQNDEME

'I':.E_~i£S WEE" ;éEfm1%0r§ ES _EE,EE UNDER ARTICLES
226 & '2~:.;z'7-- OF THEE..c0NST?rUTIoN OF INDIA PRAYENG
TO DIRECT  _ '0R"D"ER OR ANY OTHER
RESPON'}3ENTS 'To :_cNs;DER RECOMMENDATION
DATEi")'2f~'¥.1.2@Q2';€€2 VIBE ANNEXUEE--c,E1'c. E

   TEES fi?':'i)fI'1'I'I()',"1§'é COMING ON FOR PRELIMINARY
 I-i'§3Af%1AN£;} (3.200? THIS BAY, THE comm' MADE

'1'HE5_'§TOL§;~Q_Vi'V{I'!G:--

ORDER

, ‘This matter was called out in the mo:(‘z1i11g 83

aft:-amoen sessions. On both the accasions, neither £116

. ‘4 ieaxned counsel for the petitioner is present nor any

v/c