High Court Karnataka High Court

Rangaswamy vs Teh Executive Engineer on 20 January, 2009

Karnataka High Court
Rangaswamy vs Teh Executive Engineer on 20 January, 2009
Author: N.K.Patil

EN TEE EEGE {I.’C%’L?RT {Z}? §iAR}EA’FA§€A AT BA.’€G.%LOR.E. ‘$2’ §52% (I1? 2&3

–3_

aéterrsativefy remand fine matter for afresh, Er: the afiterest

(sf juaticre and equéty

2. Eh:-we heard Iaarned s’£afi<:iiIjg N¢'eun$ei"é§i;:éé$9§rf%Q u

fer petitionam.

3. Learned caumai ap§s>e’;*.§:fx:”‘:*:g:;
outset, submified that, fl3g&…SU5}Q€!4Cé>EVVV:Afif§3fE4£§f if;:%:”t3’§§:ed…En the
ifisiant case is direcfiy cévéefi L. passad by
this Cour’: in sin}.ifa:?f; 2009 in
V€.P..§GS.153§3-#$'”§. Vfifiarnataka Fewer
?ransmi$§i6’n and athers Vs.

Sm: m. V33:- ar’n.:if_§§’;iaf;V.éi*a§’~ 3na$her). Vherefcre, he

submifisgzi fi”:3f, ‘ f§§%i€3iéJEné§ said order the irzsiant writ

%%%%L;:&e:;z§;: n 233;; be dispased of.

“‘¥’v’%iev,V_ :»:§.i3*.3i11is5ian made by fieameé coufisei

3;3pea f’§r3g.–._f¢rv :’pe§’fiioners, as stateé supra, is pissed on

:2. #2 the fight cf ‘the submission made by iearned

“figniiéésef sppearéng far petiticners, as stated supra, tha

-….________m______M______

31% EEEGH {E013-R’1′ C}? }€L%’a§?.}3.A’§’A}=’§..é”: A? B;3sZ\§<f'aALC}§?.i':', '.3.-'j'.Z'\E{'}. }5§'3'I}6 OF I-EGGS

Tfifi MGR CGEFRT OF KARI'-3ATA£'.A AT BA}EGfi.L{§§i'£, '-¥*.',I'F'«3{3. 13236 C}? 29138

-4!

-…5..

instsfit writ pefitian flied by petifiarmrs is ééspaseé _«;)_f,

foiiawing the order passed by this Court dated

sanuary 2369 in W.P.N0s.153§6-$1 9: 2933 * ‘

Pfiwer fransmissiaan Cargeratiaa :’»§,.if¥;?’$§}45 jé?’%€éirs_”*:1 _ ‘A

Vfi. Sm: 3:2. Baramma fifié §§1’:%ihéf}’v- ‘iir; .ie:”§§:§s.i._;3f..thé

saéfi aréar Bfid far fine reagoséss $§;aé:.é§v%h’es:f_&§:*:.’ ”

35??’

1″}-F13 HEGEE €013?’ -15 E3′ 2*si,~*=,§§.E’*-EéE1″‘AE*~i_¢. AT E3A.’E~E{§}£.£i-‘PE §’€§’.3\Effr’-. Efiiiéé GP 2′-€333