High Court Karnataka High Court

Sajeed Ahamed S/O Shaik Mohamed vs The Chief Engineer on 18 March, 2008

Karnataka High Court
Sajeed Ahamed S/O Shaik Mohamed vs The Chief Engineer on 18 March, 2008
Author: N.K.Patil
  BANGALORE-9

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.1l|6|50 of 2007
.1. -

in run unau Anita! AI! usaua -ruu-A Aer nan;-sag Ann-
I: I I'll 'HflNEll'|l.Uf|'l'.7

THE nouns MR. JUSTICE u.:cfi:.mt.    ;
w.P.rL). 14660 0_F g00_.7 1GraI;i*'éE§l '. 1 %

BETWEEN

f','I"'I'L AI IAI.lF'R fill'! l\I 1"

-'$1'-(Juan nnruvicu wu arm'. §ui'cHAm*eb ' I '

AGED ABOUT «means. occ:%--naePa;Ej1rt2R'6éI;*%   _

-3

.n.-1;»-.\:'uaA.:-ec.='r.I-:1.

RIOHUMNABAD    A   A
DIST: BIDAR : _  ~ 

'V _ 'PEHTIONER

1 THECHIIE-,'F   - -
ELECTRICITY <'3ES~"3OIi'-'..L7!Dl'.»«. ,, 
GULBARGA  -  '--  ' '

2 THE. Execunvs ENG!NEER*. "
ELECTr'%§€%'i"u' eescom

    _ %%%%% 

3  THE Ass_T EXEGUTEVE ENGANEER
 _ ELECTRICHTY r_aEsc:QM
"303. M. sues DIVESEGN
E'?-i"L'*'*_'*!§B.{'\.L'r* J ': 
ms :1; BIDAR _ 

' , STATE *-F r"~:7.:'-'uRNa'-'sT:'-'u'<a'¥'~.

= V BYIITS DIRECTOR
.. ' » DEPARTMENT OF TOURISM
" .1'-ST FLOOR, F BLOCK CAVERY BHAVAN
KEMPEGOUDA ROAD

 RESPONDENTS

‘ 5 (s.F.tL’ ‘N.K. caupm STANDING counsen. FOR an T0 3
A. H D

“A M |(l’IMl’-‘1Al’3M’:I:DIMATI.I urwn I:r-us
W’ IV’! “‘3I”I I’\I I

It! I IV I?! If II’! “ii I’ll’! I I I I IWI

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.NO.14660 of2007

‘i”‘iS is Fii.”t’J UNEER FFTECLES 226 AND 227 OF
“0.”-l.’%Ti'{‘LiT%Oi” OF iNI’3ir’-., FRA’r’ii~iG TO CIUASH THE ORDER

– 4, , ._

H

was we. come em FQR PRI_=L!2~.vI:.I~e.-=..,. H5.e..=e:.~.-e

THE COURT MADE THE FOLLOWING: ‘ _ H _ ‘ . ~

The rrtitiener, eeeeiiifig, the the
order dated 17.2.2007 pegged I_:y;=”‘??_irea;epen;«.se;t: bee,-e.».g

‘..’,\l-.– A

2304-55 vide

NGHBD: AEEE :

Annexure-E, in theintereet”‘end”:f,;quity, has

respondent the “d:em’and nutice dated _J;2QQ6

L»-..__.,.,;=enrA»aei’-an e.v.e;;eré’de- fa Tauriem U-rite h’*~ been

f’_;’:..witn’7drewn 1.1.2004, vide Annexure-E, on the ground

i

_»r-eeependen. is ……..,-.-pad frcm withdramifig me rarin

. given to the petitioner for a period of five

//
/::___.

I’

IN THE HIGH comm or KARNATAKA AT BANGALORE W.P.NO.l4660 emu’;

IN THE HIGH COURT OF KARNATAKA AT BANG ALORE. W.P.NO. 14660 of 2007
=1:

..r

years from June 2001 to May 2006 as per the orders

existing.

(.0
in
us.

an
:r
on
‘-‘3
:2.

ii”

gr
:3
cl:

CL
ca
:-

-1
til
9!.

as
””l
I
I
In
:_”l
E:

‘-“ill

-1!

petitioner learned Standing ‘-1;
respondents-1 to 3 and iean§§fl.,,..Goyernrnent_i5!eader

appearing for 4″‘ respondent .

4. Learned ceunaei the par as
at the out set submitted tiijatpthe sonstantw;-no petition filed

by petitioner .”:j’of;’-:.§feilowing the order

passed by”Vtiiie’C:ourt yeirniieiir “on em March 3008

in |.1″.P.!\|:;.,2$-..2.2iV”i3.ifiy’git”-5′ ‘~..’~*1’e&i Puiayisr w’yaia’e
raciiity, vs: seem Kérnataka and another) and for
seed min.

I ggibsnission made by learned oouneei

i
at “:’i’he writ petition filed by petitioner is disposed of,

0 *r§ii¢wing the order passed by this Court on 3″‘ March

/
/L

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NQ. 14660 of 2007

L___.__j::———-:–

IN THE HIGH COURT OF KARNATAKA AI!’ BANG:°.LvRE. ‘v’v’.P.}w’G. 14% 0” “”‘7
-4-

2006 In W.P.No.28o2I2o06 (Mia Hotel .M.eyI.i.e …eyside«

Facility, vs! see e. Kernataka and another) an_d..i’for: ”

the resons stated therein, holding that, id

impugned oannot be said to be either

suffers from any legal infirmity ceiling for

there is no jusfifioetion to entertain if sougittior by

However, it is Aneedleeedto if the
petitioner desires to _ State, he
may do so by ~1.-egg-aré.=aentation t’ fie

State C’-.-o.err:::*:f:e-wit,’ if set if such representation is

submitted by the’petitiorier,’eifliflreepondent is directed to ‘

receive the, nerid».._._r:1ei-‘is appropriate orders, in

aoooi’darioe«. ‘after affording op,oortunity to the

fpetitioner arid o. …e same, within three months

_ the o’-te fit receipt of the representation from the

/

jf::L___

&

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NO.l4660 of 2007

representation within two weeks from the date _ ‘ ~
of a copy of this order to the 4″‘ responde.nt;’_j 3
rapendent is direeted te reeeive erjdii it

..;=u. .i.|Q-..j.

WIUI “~13

appreprite orriers, in eemiaiiefiee

directions issued by this Qourt.

IN THE HIGH COURT or KARNATAKA AT BANGALORE W.P.N0. 14660 of2007

Le