High Court Karnataka High Court

P K Sudhakar vs Karnataka Power Transmission … on 28 March, 2008

Karnataka High Court
P K Sudhakar vs Karnataka Power Transmission … on 28 March, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.50l8 OF 3009
.1.

IN 'ME HIGH OOURTOF KARMA TAKA ATBANl3ALO%

mun mm mm: 28:]: on or names. 

THEHONBLE    A 

\.:.r.P.No. 5013 0.9' 200% ',GPv{--;'{,E;B';AA"--.   0

BE.fwEE.*~.|
1 P K supumma

SIO. LATE M P KALEGOIJDA
AGED ABOUT 40 YEARS M
occ: BUSINESS 0  
RIO. PANNIDODDI  V0 ;  0
TALUK MADDUR, DIST MANDYA. 0 0. _  

  ~  "  %  ....jw.é--ftTi0NER

,..\,t  L R.fi.JA ..  'iHE$§'%M ;'(UI_.%R."7E§ '5IBVfi" 'F553

AND :

1 KA£tNAm<AV!=";3\NEaVTRANa.Masst0N CORPORATION LTD
' REF-'".0.BY as cHiisa=~-gNa1uE5R*- 1. '
ELEC-TT<iCAL, TEN'BERiNG. my PROCUREMENT
K P_ '1' c 0;. caxuvsav BHAVAM

pAuGALC:"v';E. . 0
2 Ex.-*é.'ca.=.I:~.»*E s':'~se.:..*.-.r5.=.=..==e
..vEt.~E€_31'VRiG_ALS  %%%%% 

. V MANDYA MAJOR,
' V *WGRKE E)§'Jl$§N. K P T C L

  " _,N'R y}0m1.A.s_.V MYSORE -- 570007.

 RESPONDENTS

— gen: wk c3.u’r%=IA’ érnunine oouns.-5:. FOR RESPONDENTS )

‘ .. ,THas’*-*w.p.Is_ FILED uunen ARTICLES 220 2. 221 0:: THE

– – V % musnwuracu 05 040:.-x. 9.=:.-*0.-‘::~..v3 TQ 00:50? R’: has R2 To coi~asr:u.-.”R
THEREPRESENTATION or. 10.1.2003 vans ANNEx.0. AND wuss
_V .APF~’ROPRlATE omens.

THIS W.P§ COMING ON FOR PRELIWNARY HEARING DAY:

‘ ‘ ‘ ~ 0 0 X ” ~ V:fiié’couRT MADE THE FOLLOWING:

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.S0l8 (F 3398

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.’P.NO.50I8 OF $03
.g.

QRDER:

The petitioner in this petition nee _

direction t we iueportdai-its-1 and 2 ‘- a

representation dated 10.1.2008 vide
interest of justice and equity. _ V it . i

2. The only gri_.-en_ce of out
by iearneci counsei appearing fj}. in me ineiant
writ petition is tl_1et:,; hie detailed
repreeentaticin ‘ tride Annexure–D

ad 1 ____ _,

III
uunw

– u

AID

decision in Vtekeri -oreepondent so far. in View of

inaction .on pert .vofA2?’V°”‘rVeepondent in not considering

‘Vptlie. piiirenvby petitioner, he was constrained

to i.’ri’i!”:?iITa”‘i:’t:.1ii-‘3.VWi”if “tition same: 5 a

as stated

A. have heard learned counsel appearing for

‘.’_rr’peti;tionr and learned standing couneel appearing for

IN THE HIGH COURT OF KARNATAKA. AT BANGALORE W.P.NO.50l8 OF 2008

JD-

it
‘I
ti
53
I…

‘l
EB
=9.

ID
at
55″

E!
i
E1
S5
at
E1

the oumet submitted that, the representation -.

petitioner will be considered and appropriate

be taken, in accordance with

as possible at any within a four” fine

date of receipt of a copy . _

5; in view of by !eem..d.
counsai apP93ii’@ri9′ expressing
any opinionvon would euffioe for this

Court petition. with a direction to

by petitioner viaarmnaxurego dated 10.1.2003 and

i ‘game, in accordance with law, after

~ .- «._ ‘ea’peditietjfeiy as

7_ree§-ohable opportunity to the petitioner,

……….fl..l _

assume, within a period of four

‘i of receipt of a copy of this order. Ondered

imséordingly. /

753»

/

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.50l8 CF 2008

IN THE HIG!-I COURT OF KARNATAKA AT BANGALORE. W.P.N0.S0l8 OF 1108
~4-

Sri. N.K Gupta, Standing Counsel is

4A-_- i’

IN THE HIGH COURT 0:? KARNATAKA AT BANGALORE W.’P.NO.50l8 or zoos