Karnataka High Court
M/S Bhoruka Power Corporation Ltd vs The State Of Karnataka Department … on 23 October, 2008
......y. ..V_'w.yv'u-u- wu nrsnslvrsur-'u\r-I rill)!' LWJIJIII Li!' KAKNAFRKF HIGH
:§ THE :$a caaav Q? K£§§%TA%A, B&fiG$b$RE.
$fi?$§ ?fiEE Tfifi 23 as 3%? Q? acwaaaa 2fi3$f"a':
§>E§'??.'..¥"-E'-3%
THQ H§§'SL§ §&* 3¥§?ECE?M£.%.M§§3§§§?H =",
3? fifi é§§$¥ Q? Z§S31§%%xfiE5} «'
£55 $H$a5;
%3.§$, h§§ L a&a§,. V
§&M&%&3RE éfi GEE ' " f
aa9§5aa§?a§ av :?3 yixagzxaéazagfifiaa
S$S%fifi§%fiSHE§&£, 33 ?ERR$§ " *'
§®$3a £$§§aa&?é@§'2?a
U'? E3} 3*
_ §.g"§99a;aa§r
:§g §E§.§EE % % S¥EfiY*
:
;; 3;; ;--=_::¥:* . f.' ~
&a¥.3 ', :
5 »?A?§-Qfagkfifiaffifia
'1 ear'. ~ :1"
ME. £33. 'H
3§§ga?Mm§%.g¥'a§%as;
§.$¢%£;L§:§@;*§a;a§££§§£a 33$?
§fiN$kL%i$ aésggsgf
»a§§a§3§§?Ea'a?':?$ §az§¢:§&a
Eatswfiav' _____ _
¥%2%£?£§& %$%£§ Tfififififiififiifi
'Ek§IQ§ h?§$, éTfi ¥b$$a
A '&;@¢§g aavaaz flfififififi
"gag
..u\.n- mwwnsv Mn nu-utltr-III-ntr-I vll\.7!l "Q g\pq|\I1P'|ll"'H\-P" "H\.7I"'7 LVJLHII LIP i\I-\KIVJ~5¥£HKI"' """'.J"3"
wi
afi
$3»
V 2"" 3":
V' '.1
vs
gfi
éwézézxszé: ;.:«f. R . 1,. 35:3, 8?', fiéfifn . "Ska mcpe:*;§.:§.?_;_a3.r$
incaized by the §€titififlEZ far thia pififiect
-s
hag ta kg xgimhuxfigfi 3%
'G
?hEX¥ffl§E; aha Ifiqfifista ifiawamuzt é®f§érmit_
Ea: ta withfixaw ths writ ggfiitfiéfi fig aE§:fiafifi
tag fitafi. af Karnatakfiu ta" xeimhur5é~wéh$
fixpamfiitfixm immmzxfifi b§»$h$m§%$itiQfififa
3, if tag §:V§ j%fi'iVif3;v:§n.{;::--'"= i.'£V._ ._%eil§..iz:g ta
a@p:§a$§ tfi&'§$at£ %E"Kfi:§&%a§a ffii aafiking
rafimmfi mi tag fimfiumgé as fifififii; it :5 aiwaya
a§em fififl éh$,§égit§fim@x is aggzwaafi tha fitate
fla:£a§aEa;»VV'< Qgék" 23$ abave aaid
aafivaiiang ans REE: petifiiax fig: fliamissafi
..
.5.’
‘”+é$&&kaw§, Ef any §§§:§§an$atim& ia given
23% $a.,:*::x§ ahaif. be
§§ifia§§fi.¢5 fiaxly gfi yfiagibie fig the Stata
1;: §.§’§Ré.r§§:~..P-‘<Iéx?5:%fi. ,
sdli,
judge
aha G¢?§:nm£fit;w