High Court Karnataka High Court

Sri B Devaraju S/O Bangarappa vs The State Of Karnataka Rep By Its … on 5 November, 2008

Karnataka High Court
Sri B Devaraju S/O Bangarappa vs The State Of Karnataka Rep By Its … on 5 November, 2008
Author: Ajit J Gunjal
l\u 1r1Ir'uIflAr"I 1 IVIVJI It unwind"! \ull l\.!"|I\I'lP\lI"\l\I*\ I'H\3'r'I EKJUHI 'Jr       C

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE sth DAY OF NOVEMBER 4

BEFORE

THE HOWBLE MR. JUsT1CE..A.fiT   

WRIT PETITION NO. 3803,/2:303 (GM

Between:

Sri. B. Dcvaraju

S/0 Banwppa,

Aged about 40 years, . -  

P.W.D. Class 1 cont:-actor',   

R/0 Wadavatti   _   

Kamklmdi Past, « .       

Raichur Disma:t.g_ ' A   ._   ...PE'I'ITIONER

(ifiy  i§}2g;g§uj."aja4-..1\{aidu, Adv.)

1. T1j1e'VSi;ate.Vof 
Répmscnted 

 « ,{J'1:dér $cc::jetaIy te

'  Gi'V<£m2a:é:z3t,**.

A  ._ 'LaboLf~De;§artment,

 
8-angaiore -- 560 001.

_ .. , ..   The Mfixmgng Director,

V. Dépt. of Qauvcxy Nccravari

 Nigam Ltd., 4th Floor,

 Coffee Board Building,
Bangalore.

" 3. The Chief Engineer,

Hemavathi Canal Zone,
Gorur, Hassan District.



.n.n....--. . mm a I.-\J\Jl\l ur swuwanznuwi ruurl ovum: Ur KAKNATAKA HEGH COURT OF KARNATAKA H16!-I C

-2"

4. The Superintending Engineer,
Hemavathi Pmjoct Circle,
Gorur, Hassan District.

5. The Superintending Engineer,
Homavathi Canal Circle,
Channarayapatna,

Hassan. District   

6. The Executive Engneer,

Dept. of Cauvery  _
Neeravari Nigam Limited', ._ 
H.L.B.C. Division No.1,  
Channarayapatna, 

Hassan District. 

7. The Executive Engineer,
Department of  _ . 
Neeravari      
H.R.B.('.;__.   
Holenamsigjfira,  ' _

Hassan   ~ V

8. 'Fhe'1EXecutii?<:':E_IigifIe_ci**,--. '
Department of  4. 
Neemvati Nigaxna Ltd
Hcmavathi  Division,

  §_i_$1:rict. ...R$PONI3EN'I'S

    'pctition is filed under Articles 225 and
253'? --of tho-._Coi1stitution of India with a prayer to set
asido the _(3oVem1ment Order No. LI) 300 LET 2006

V ~V Bangaioro, dated 18.01.2007 ---- Axmexure 'D'; and etc.

  "  writ petition coming on for Orders, this day,
 j  made the following:

ORDER

The matter is listed for non-compliance of ofiico

objections. It is noticed that the matter was listed before

…. ‘,.,.,.-.m …………. Ur nnntuniann ruurn Luulu Ur aoumnrnxn mow COURT 0:: KARNATAKA HIGH (2

V

.*3..

this Court on four occasions but however, office

objections are not complied.

2. I have perused the notification ~
Government seeking collection of _’ Cass at K V’
of construction incurred by the .’

under the Building and ” L’

We}fa;re (3833 Act, 1996_{ror ‘sad-‘gec’oe§s A¢t,:9é61. The
notification is quesfiooed”on., that without
any authority . –:o1′-_- _ 2 collected.
Appa1vent1y,::’ ..wou}d stem from
A’ which provides for

‘ . V’ ~ . E

the fact that the coflection of

by the Cmtral enactment, I do not

petition

“?e1’i:t;.iLo:i.V’stands rgected

sd/—

lodge

SP8