-' 'M_YSO§§}§i:. E _____ ..
IN THE HIGH comm' 0? KARNATAKA AT Bagfiérigoxéav %
DATEE THiS THE acvffi DAY c;"}5fi§j%LY >:3e0a : _
PRESENT
THE HONBLE MR. DEEPAK VERPéfi;VE3CTINV{3'CHiEF'_J¥3'SfiCE
$ND _..%._ Q
T}-IE HOBVBLE 1se:1€.Jt;sT;<:§':: §A.$.3iZ}PAI§INA
wR1T_A...1éP§_AL;§éé} ':i:?2§;«f2eQ'7'-(eééi-HEB)
BETWEEN :
SM'? NAGAMMA' . . -._
W/0 NANJUE€DEGOWD' .
AGED .a.Bou*r-+55¥22s'~ ' A V
R/AT I3.r~:o.'75, 3%» "Math: RA'z::"
LIC LaY=.iJUTL.sIRI»2Ar.ai?URA ii STAGE
...APPELLAN'T
(By 'U'§'Y COMMISSIONER
V. MYSORE DIST
= .M_Ts"SORE
THE cam? ENCHNEER
ELELCTRICIT?
MAJOR WORKS II3§V}S}ON
K P T C L
MYSGRE
3 THE EXECUTIVE ENGINEER
T§i'ANSMISS§ON WORKS DIVISION
KP'I'CL FDS COMPOUND
N.R.M{}HALLA : '
MYSORE
.
(By Sri: BASAVARAJ KAREDDY, 1»1{i€<aAI¥*R 12?:-. ‘ ,
3:1 : N KR:sHnANANoA;__GuPrz=,…A z:_w.._ FQR R-‘2&v3}
THIS wan’ APPEAL 1s “a*Iz_;;m’ 4 KARNATAKA
HIGH COURT ACT PRAYING ‘r<;::_ A.SiDE""fljiE~~.£}RDER PASSED
EN 'THE wm' PETITIQN ;~:.8_951’;2g;07 ‘DATED Q2708/2007.
This A§m” * {ifeVge1{§s§§;ge§;gfm1~_ oigigxs, this day, nsmvm
VE@A, JEUYIIEG delivered the following :
t G..M. Anamia, learned oouneel for the
Kazeddy, learned GOVC1’il331€3t}.t
4A:§voca1;.c.. navreapondent No.1 and Sri N. da
” counsel fin’ respondent Nos. 2 and 3.
A memo has been filed by the appellant seeking
fiexmziesiczn to withdmw the appeal fan” the masons moulded
in the said memo. FR