High Court Karnataka High Court

Sri K Nagarajappa S/O. … vs The State Of Karnataka The Dept Of … on 20 April, 2009

Karnataka High Court
Sri K Nagarajappa S/O. … vs The State Of Karnataka The Dept Of … on 20 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
us: *1':-»11;~:: HIGH COURT OF KARNATAKA, BANGALORE
DATED TI-iiS THE iztmr mu; 0? APREL 

PRESENT

THE HON'BLE MR. 9.13. DINAMRAN, c:%i1;'a,'}$i'JUs§?m;:EF: " * x 

AND

THE HONBLE MR.JU'$_§_'}'--§¢E  

WRIT }f'IL"1'i'1'I(}N NQ.3?44[.§2 {§{39"w£GM..4 35911,;
BETWEEN: V  é  ' 

1. Sri K Nagarajvappg'  - if V
S /o.Basava_;1§}*appia, 3; ..
Aged ¢¥3m;gt  

2.  _ .
S fv--0.S':hidda:;:aj1a.p:;a_;" ~
Aged,V_aboL1t.._48..yf:a;?§." ' « 

3.  Shai§i:§1f§ugf)w§ia,é..
J  0LHaHUH1aI3£h&ppa,

 .,     30 years.

I 5%    'v§}1i§%z§;fia.§'1dappa,

, "SI 9-Btémvafiyappaa
Aggd about 36 years.

 B ;*3iddaiiI}.gappa,
_ _ " / 0.Ba.Sav3nyappa,
' "Aged about 59 years.

VT  'E2'.  B Mallcshappa,

S / 0 . Karibasappa,
Aged about 53 years.



Ii}.

11.

12.

Daneshappa B,
S / talviahadevappa,
Aged about 48 years,

8 Basavarajappa,

S / 0. Bylappa,
Aged about 50 years.

N maiiesshappa,
S / ojéotrabasappa,
Aged about 4:3 years.

Basavarajappa, V _ _
S/t:2.Sh;iddama11appa; _

Aged ab0u£'5§ yea;:'s; ~  "  I

M    
8/ 0. Bh_ar.a1'1f1ap12a,4  "j '
Ageci.Tab0A_1i'é:'é'--?§3 _yc:a_§1's_f ' "

BVv1}{0trabé$ai§7i§§a,'' H: 
3/a«.xBy1%appa,'    

Aged"aj3(;+m; 56 3r¢a1fé_.:

 . 'A11 a~;1"é:: 3.§"icu}tu'1'*ist§__a:1d
 . 'ail Vaiwa r}''0,I44L:a}emugu1agere,
', E§ai<::goa:§dax1aiga Zilia Panchayat,
Panchayat Raj,
Engintztzring Division,
Shimoga.

3. Executive Efigiflfifii',
Project Division,   
Shjmaga. I

4. Sri V P Karikal, _ 
C1.ass--I P W S COI1tI'a.Gt(3IT_,'_
Shop No.5, SLV Complex," V'
R 63 Road, Ga.n,g3.1.':§.thi,     
K0ppa ifiisttict. '  T " ~   Refipondems

(By Smtfiiiefer Akbar, A.{§}A f01'.R.1 ai}4:1}E+?1"c3} 

This-VT.W§'£?. ii%:::,_fi1<«:ar_15 ~u::£1€:r.V.;_%fticla$ 226 and 22'? of
Constitution Z (3i',_1fnd'ia, gaéfayifig -to direct the }f'€Sp{}I1€3€I1f'.8 to
implement" and 'cit-ecutéafifxa work strictly in accordance
with ma' .specif'i<:_ai¥1Qn$"---.m<s:fiti0ned in the detail project
report: vicie «-_§;nm*;x11r6¢A~.gnd direct to the I'€$}){)I"1Ci€1'}.tS to
CO1'1Si_Li{':I'_ the: Axfipreseritatiofl dated 24.11.2008 vide

 '~ ._VA:1r:t:'é§%:zLr;é~I) 311C§'...tQ«'C(}I1StI'1.iCt the road as per {ha

$}}$¢ifiC$ifi01_;iS'_Qf project reperi.

   up for Preiimixlary Hearizlg before
Cozgri t11i§'day*; SABHAHIT J1, passaci the foiloveiixgz

GREEK

'' ,  pfibfic intem$t Eitigation petition is filed seeking

V'  fa}? éirection to the respondents to impmrnent and {'3X€C'{l'€t':

the W(}I’k $’a’ic’d}«’ in accordance with the specifications

‘ znentioneé in the cietafl project report and ‘:9 consider the

W,

representatien dated 24.1 1.2008 to canstruct the mad as
per the specificatian of project report. it is averrctd; the

petition that the 18? respondent has issued

under Section ‘? {1} of the Kanzataka High V’

specifiring the measuremem of 6:. 3;11(=_,f.€;*;i; ‘f:jo.;};i”_tI:};é:

edge of the road. The petitiQn_¢r3 é1?§i”nt}1eIj.’$?i1’iagér$:’: L’

3. rapresentation to the 3% re:§13:Q’:1dentV’refiuzéstiigg him to
execute the road work psi? gpi§1’QVed p§’oject report
and sp€cification,_ The *b'(3E::tiV..’gréwnted in favour
of the 4&1 1*e$f§~:}Ié1%§?’:<*: 1:136"-pi'0ject work as per
the iz=:pft and inspite of the

repr€se:1tai’ii4_(;:i patitioners and other villagers

_ c}£3.te.r.I,i’;.2′?i¥;’~E v§;§”;§:a”es;o0I1d€nt8 N02 to 4 have faiieci to

@.>{;Ve{::;1′;e.v Vth¢.,A:W2f}_rk as per the appmved detailed project

fé’p§ 1″4:’ é11;;§§’.”L:.t1;’§ speci£ication mazie therein and the 4&1

‘ resp§13dé:1t. ‘is carrying on mad Wmrk ceatrazy te the

‘ ..j”:§p}e’ci£.ications mentioned in the: project report Without

‘ c%§.§:sfj”ucting the 59 feet Wide mad throughout and also: in

‘4 viilage of Halemugalagerfz and other viliages.

Therefore, this petition.

V)’

2, Nstics was issued tax the 3% respQndsnt.fT”rfi”he

rsspondsnts No. 1 and 3 have filed €)bj€€ti{)I1S§””S.tE;1i§fi§.sf%f;i

averting that the representation is not mssi:1Atg_fi1’Vnv’s§j£s s’I1d._

the work is being c~:Xs(:11ted ii; a€iOn_ para-

10 of as foflows:

“IQ. It i*s’–“.~.V=2%.1_»¥”:I*..<r:1isi:1:;r:':"'e'1..__:hs:!: the 2% respczndezlt
has conszrustsd '.:k:1'e- .,d:?a:iI1age or: either side of

the "road fhe viliage Eizrzit. The
p3:_10t<:)§=;=1;:$h. p"f-¢idc:nCing the salsa is producing

" herewith "and marked as Am1axurs~R'2. As per
'-CZ:€£,1st3.A 11 si"""i;hs detailed project report, the
upgradétsion of the existing road is being done.

V' V _ "The Vcézsént concrete pavcmsnt in viilags

. " –.po1*tis%;";1_ wi'§i be 4.5 mtrss. Wide and the existing
wiéth Lisbetwssiz ths drainage sf the existing
"r0&?*r;1 "in the village -Limit wili be 8 muss.

. Tfxsrsfsre, the width sf cement concrete
" pavement of 4.5 mites. Wide as specifzsé is

H * {flauss 11 of the cistaéled pmject I'€:pOI"t will be

met ans the construction of the road Wili has in
strict. compiiance 0f the (istailsd project report
In fact, the road after completion wfli he in
cempiiance with the speciflcatisns of ms
?radhan Manmfi Grams Ssdak Yojana."

\./4

3. We have heard the leanzed counsel appea1é11g’;§3 fe fihge

petitieners am} the learned Addifienai _

Adveeate appearing for the respendegats ”

4. Learned counsel app;ear:i1″1g,_ il)_r ‘pe€fitier;efe_VV

submitted that the work i$”~ve.e,.f1et eemg in!’

accordance with the specifieaLib{;1e” =.131e11ti€>f1e”‘d in the

project report.

5. Lemned __§§Qverr1§neI1ii “Advocate su_b;mitted
that t11e..s2s?£>3″‘k..e_i’S accerdaflce with the
prejeetVV’repo’rt:. -.iiLhe ‘éi$g’:eI*n:1ei1t$ made in p3ra–iO ef the

ebjeetien ei;auter:1ei;t4$If1ew3’_.’tI1at the war}: is being carried an

, as specififsaffiicm.

gven carefui eoneiéeration to the

eei2:e’:A1tiQi;’sxe:’i_ the Iearned 113:1se1 appeasfing fer the

<parties~ are scrutinized the material (311 record.

_'.§'he material on reeerd would clearly Shaw that the

respondent has been entrusted the work fer

eenstmetion of read and the 011i}; géevanee of the

V'

-. I_’,:1€:§ie:s::, Yes4.i\1aM._;;k
:~ Web Eiost:

petitioners in the writ petition is that the road is not being
constructed in accordance with the project report and

work OI’d€I’°. The averments made in para: ~3;i’1e

abjections statement Cuiled out abave would__C1éé§§ri§éj’L:’sh£«3%%’

that there is no Vioiation of the wcyrig Qrder’ °a:idith£é”‘rCaci ”

being e::0:1s’m1(:t:ed 33:1 accorciance :’«”–3ei'{if1_;’ T};;i#.az.’2;11″c:i_ ‘sa.?IViér::f&i:1:f{i:

there: is no merit in the coxzifiififiipn f’~1;h«:”.:. 1t.é:i;’z1é?:d’v-Vr:{>tiI1seei~ . L’

appearing for the pefitienersfV_…_}§;ccOi?di:1g3y; — x.§;e_f10Id that

there is 110 merit iI1 ‘L1’1is5 ‘w’_If}:;t v pass the

f01l,GW:’mg:

WW5 4A1′

‘.I’~’1f::%e} W133: p<etit:i'(31::":3s éiismissed. _,«

Sd / –

Chief: justice

361/ ‘1
Judge

/

Bkm.