IN THE HIGH COURT OF' KARNATAKA, 
CIRCUIT BENCH AT    Cf 
DATED THIS THE 13TH my T 
BEFORE    -
THE HONBLE MIQ.uJL.¥:vS'TIf{3EV
 
W.P. Nfi. '6{)2:'=i3 gem-{:GM-Res.)
Between:   H
R.N.Pa**anL,      '
S/o.1ate-V.IfIin;;$§gppa_,'-.  «.
Agez" 46--~yje-ars, "E1:   '-
Oct: C__entrac*:p'r~,A  _ -- .
R/d..No,2006i«2:,    
MCC *8' Block, 'Dmratzagcrc,
At  (I)-ist) Daavaxuagéxe. .. PEIYTIONER
 Advs.)
  Thé §;z;;{::Jc1intendent Engineer,
Minar Irrigation Circle,
Faid, 'ifielgaum,
" * :.¢g; PO & Dist: Belgaum.
  2) The Executive Enginem;
 Minor Irrigation Division,
Opposite to R.N.Shctty Stadium,
Dhazwaxzl, At P0 (Dist) Dharwad.
lv/
'  "ihe'vv_(}o:_1stiti1tion of India, the petitioner has sought
.' A fair wiitiiiefiinandamus.
i  "eiess'I FWD Contractor and he was emrusted with
[V the Work of drilling trial bores and he has completed
3) The Asst. Executive Engnwr,
Minor Irrigation Sub-Dvn, .   {jj    _
Near D.C.Ofl'1ce, Dhaxwad. ..   ' 
(By Sri.K.B.Ad.hyapa1(, AGA) 
This WP is fled _ "H/A.2'2.6 .&  
Constitution of India, praying   the 28*'
respondent to consider  = give approval to the
estimates for of ibQresi;.. which
are sent by R-3 on 23-6-07 Ea.-3 fie1′}.Atm-C to M, at the
eariiest and direct R1-2″te et_:$nfs.ic§e;r’ representations
of the pefitieilex dt:.’20¥-8~f07′,*«.2»3V-12-{)’?’, 2 1—3-O8, 523-9
08 at 
Tfiis ‘en kibr’ ‘prel1m1nary’ ‘ hearing
<1ay,:i'~},1e gieatie the_ fbllowing: –»
ifwibRDER
" 'writpetitiori, under Articles 226 8; 227 of
i #2. The grievance of the petitioner is, he is a
the work and thereafter, the third respondalt, after
t/
petitioner and pass appropriate orders,
with law.
7. Accordingly, writ
the second respond<§nt'«i:\\\:;«— vto'»v-.¢<3;;.jV;$idei; the' ' L'
remesexltations of ;A"1'i.-23:: –'N' to
'R', in accordance; L. jfiass appropriate
orders, date of receipt
of a cops? T' 
Sd/-J
Iudg3'