– …-gm.
” “f’.’-<'V:'-0"! vs euwnsumamaww NEW" MWUK! LN' KRKNAIRKA HEQEH CQURY <
I}! TI-E HIGH COURT OF KARNRTAIQ AT
namn mm mm 12:}; may or ascmza 2'£1':e§_' _'
PR.ESE1~1'1'
THE HON'BLE HR. 9.9. nxnaxaaaa,AcHififf¢us&:cs< x
AND
THE HGN'BLE Mm.JusT:¢£_v;é._5A§Hafi:T~~'
wax? vmrxrxu'u¢.119$3§éaoa,genécsnefiay
BETWEEN:
sxnr. n.H. Nmsnvggvsia 3.3; Nflfihfifi, j
A689 AEOUT 73iyzaRa,.’.’; ‘.1«V “W
‘G09fi§ARI’.€SiTE”HGg 14;~’=.”.’
19” mm, anynaaga aAnn’sa.~r,.. ;.
Murvan NaGA3,*aauEAaoa;as4 “~~~” … 9ET1TI9″ER
tagger: G} K3;¢nfiam§r§ny, Anvacate)
BN3:
__H.BAL&$3BflAKANifiH;
,f’3!0 hA@E,MAH;KvAM’§ILLAI, HAJGR,
‘»CDHTRA¢TOR,,3RI. VINARAKA ENGIflEERING
zyuusvazzs a suzpaxxc, conrncwoas, T” caess,
age, £xTR;}cH:fRA9UaeA~57?591 … RESPOHBENT
-9-a–e–e~
AA T’:’his.I…”wxit patiticun is filed under Artialas 226
‘ and 227 91 the Constitution of India praying ta
i&.*gs%.:sn’_,wz-it, order or direction in the nature at
-.§:ri*t restoring the §1’Xa’PEJ’}’.r£o.1G!2fit}8 on the £119 of
T”–the Karnataka State Consumer Disputes Radrnssal
‘n, Bangalare etc.
..-..-»..m..« –‘r-uuuva ‘Wm
wt-urIaI.muJII”%rMPul\l”E mnlunm wwwnn Ml!” NRKEIMWMWM FQHEWI1 MUUKE ‘.3? <
This writ petition warning on for prelimfiuary
hearing this day, 333}-{A1-{I'I' J., passed', 'the
£a.';.3.awing:—
This writ: petition is £iJ;ed_4;:a.i.£§”‘ ;;e;gjz;ié’i§:;ad 1* V’
by the order datad 2o.e.2?ace%%%zsagaaci.iL”%s::;}%M’-L2§i:»¢_
Karnataxa State DiAs”p1_1_ta§ v- AI§§£:i’ra§sa.3.’
Commission, Baxlaaloge. ‘2.§I).6..”2″9€3B .A..;$rhvaz:ein
tha «said Comtairmiofi the Execution
Petiticm with_ a.__ liiishirtjg ;i;S’«a:’.titiox:er to
move the take steps to
z:acovcr_ ..t:1:a_ award.
2. herein had. filed a.
c<:r@l§:i._z1t _:Cc1t::;)l§;ifii::.I*I<:.106/97 on the file of
,f tl'.m '§{;'£na.t&l;a §t:&t:'ibivCons11r:3.ar Disputes Radrassal
VAV (i:.er:einafter callad as "State
g:at:.t'I:fIfi.;4:=::VIsiV':::vL'%*..«'Ea-seeking £92: a direction to thfl
–:.f_jfv.- 4._’;a§panciaa§§§t to pay to the complainant a. sum of
along with interest at 24!: par:
from tha date of ccxwlaint till the date
payment alleging deficiency at service.
\s3*
mxmwamem. W
«now
‘ ‘A*€’_.”~4*Vf’«-N’* v~=..{:_~’w’fwsvmvnIv* Wewr! N-wuru ur” nnnlvnnnmfl Hwy?! UUUEU mr MRKNREMKA ?”EN.,:7rH €..’€.J1.§K’¥ U?’ ififlflwfiefflfik HIGH C
N-atica was czaused tr.» the wamplaimmt. Attex
enquiry, the said complaint was
mt-dean dated 1.1.2093 and the xaspcajiialifi’
d.iz-acted to pay the total sfLu*a~o.f
with interest at 15% p.a. :E”::Var£ ‘i§1.28–. i§.§§u
the data of payment and V>c_§s.ts “jwas ” L’
awaxdati to the petifiifoneg——-1;é’f=:¢:i1;., .f6::vv..¢2;Q$cuti¢n
at thn said _ the State
Cotmuission; §#.10/O9 New
311w. I1g;*’ :;:_h’1ge’: ,:,A.;41§:;v..’1i_Ex3e&n%_i’9z=;Wfietition since
the r!!6.l’.’rnw2:a.:§.a1_an&§1;a issued and the warrant
also coul&L4._._Vfiatse:§.’*v¢d upcm the raspendant.
air:-aaxiy retamzeci 1:43 the
fi§tn¢§i§’aioner to recover the amount :3 if
of land revenue by issuing a
under Section 25 at the Gamma:
Act, the state Commiauion dismissed
‘-§:::ec11tion petition with liberty to the
)”‘§ia;’*§:’Titi<3nax::.: herein-decree holder: to mcwe the
Deputy Caurtnissiorzer to take steps to recover
\93
— – — — »–V_.«-.:-»-~ w M–m-r-«w wwm w -mm-mum mm mm-um W mmmmm mm «mum we mmmnm mm; c
6:1
t the amount as per the award. Being aggrieved by
tha amid order dated 20.5.2003, t1;;3%j%%%%;;;;=
petition is filed.
3. we have heard trgp
appearing for the writ péi:-j,tiofia_fi”.
‘Q . The lea.mq<i…Vcou;1s%':iv}_:'–#ii.1:a;;1i;:i:'e<'3. tint the
Stats: Commission f_' j 11a§tifi9d in
dismissing t}.11es– ea;er:;;'iVi':V';L r:~_E:'rV::§ the said
ixqmgnad 13¢ aside.
ififixcafsafizl considaxratican to
the c:::z1t:A3#.’.-1r:;t:’:i.§:ax1′-s:§f–j. ‘t1f;ée:«._ :laéizned ceunael appuaring
for tlfw petu.i.’;:i_onér scmtinizad the mat-nxiai.
‘2’:.«’*V3?;g ‘T11iVz’:sn,t¢az:iaa1 on record ahow that the
é fiJ.od by the writ potitiaxzaz in
.f;§:g:i;,:’1iain§% No..106/9′? has been alltmed by the
Cotnsnissiazz by order datad 1.1.2oc3 and
Certificate has alraady 2253:: sent: to» the
Deputy Commissioner: to: recovery at the amount:
W
«mm mm am.