High Court Karnataka High Court

Somashekara H B vs The Assistant Executive Engineer on 23 October, 2009

Karnataka High Court
Somashekara H B vs The Assistant Executive Engineer on 23 October, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 
DATED THKS THE 23% DAY OF OCTOBER 2009  Q

BEFORE

THE HONBLE MRJUSTICE ASHOKMB,H{NCHi(}§§Rf"~:  _  it

WRIT PETITION No.27840/2699 {eM?i:c'pe}A..'    7

Between

Sriisomashekara H.B.

S/0 Boregowda,

Aged about 40 years,

R/0 Hirisave Village,

Channarayapatna Taluk, _ V . ,  __ .--

Hassan District.  V  *  "  I    Petitioner

(13y1.',sr£{C.._i2.r?;'op;tiAsvqs;:;;y'; Advj

1. The ASSviSta1'1t'AEV.i?§2!3C.1,§t:iVE 'En'gi_neer,
KPTCL, Channarayafpatn.a_,'i'eA..  t 
Hassan Dizifiricét. " 

2. The E:xee1itiveVEnAgVineer,V'
.~ , KPTCIQ, C_ha.nnara'y'ap_atna,
Hassan lfiistrict.

. 3.  Engineer,

I:P'1e--L; MyS'oreA'CireIe.
Mysére. .~~ 

~ .4; »  V The Chairman.

V "  Bengalore.

'  '    'Section Officer,

  f KPTCL Hirisave Division,
 V' Hirisave, Charmarayapatna Taluk,
fflassan District.  Respondents

(By Sri.N.K.Gupta, Adv}

.5.

inclined to give any direction to the Trial Court either to appoint or

not to appoint the Court Commissioner.

7. If the Trial Court finds that the evidence_p”l–aced:’ on

record is enabling it to adjudicate the it neecl not’

the Court Commissioner. If the Trial Court iorms t,hi:.consid’eredr

view that the evidence placed on itslre.c:o’1=d is not .su’ffi\r’;ient: come
to the conclusion this way or that way’, ltoaplpoint the
Court Commissioner. It is for VA’t.o1argue before the
Trial Court on the needeanpd ti~ie”no- i1i’i’p0intment of the
Court Commissioned 2 may take the
decision in the placed on its record.

8. With these petition is disposed of. No

order as to costs.

Sd/.3
JUDGE