High Court Karnataka High Court

Sri. Yallguradappa Basappa … vs The Executive Engineer on 21 January, 2010

Karnataka High Court
Sri. Yallguradappa Basappa … vs The Executive Engineer on 21 January, 2010
Author: H.G.Ramesh
I
w.P. Nos.637S0--63751/2009 (GM--TEN)

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 2181' DAY OF' JANUA13Al'i7:«,m2:('JV1i'i'3:  _

BEFORE 

THE HON'BLE MR.JUSTICE  

wp. Nos.6375o--63T:3iiij»:2o09i*;GM,TEi\;1%» 
Between: . I I

Sri.Yal1guradappa Basaj:ipé1--I3'il1aifg,  " -.
Aged about 56.}/'€aIS;" .   _  I   
Occ: Ilnd C1335COI§i_t1'8,<:fOI",*, ' "
R/0. Jayan'aga'f_Badava-ne,  fa I 

Bagalkoie, .3  . '~ ,

Tq 8:,D_is_t'3'VI3'ag::{I1§et_e';  'E ][__§ .. PETITIONER
(By :SAri.~.jagVaIcIish::'Paitii;Adv.)
AND: " I I I I 4'

13:. The Exeniitive Engineer,

3-."iPa'nehayath"'Raj Engineering Division,
I  Giadas»
'   Gadag.

_  Assistant Executive Engineer,
x " Panchayath Raj Engineering Division.
mijradag.
Tq 85 Dist: Gadag. .. RESPONDENTS

(By Sri.R. K. Hatti, Adv.)

2
WP. Nos.63750–63751/’.2009 (GM–‘i’EN}

This writ petition is filed under Artic1es___226 &
227 of the Constitution of india, praying to qL’Las»h the
order dated 19.6.2009 issued by the responden’t.VN.o.2
bearing No.Kra Sam Pam Ra Em V Se/H1ai’–K_a/2250;09-

10/ 98 at AnnexLire-E and the order dated 4_
issued by the respondent no.2 beari.ng__’:i\Eo;Kra 2′
Pam Ra Em V Se / Hai Ka/200914-0/96 at _An,n.exLire%}?,

and etc.

This writ petitioncorningiion’ for orders.y_thi_s dayiii»

the Court made the fO11OW.i_tig;–
Heard. in these the petitioner
has chalieiiaed both dated
F’)? issued to him by
he did not complete
him namely the work of

C,0nstr1icti.¢II~hv”of2′- 5 rooms in Shirahatti and

_”‘iLa>€ri1es’1ayvar Cioyernment High Schools Within the

and that action would be taken as per

d’the,__conditions of aiiotment of work. I find no legal

.. oyinfirinity in the impugned notices to warrant

d”in’terference under the extraordinary jurisdiction of

2 this court under Articles 226 and 227 of the

ixiigvx ‘/,4/4V\
RE. 7
X

3
WP. Nos.63750«~63751./2009 (GM-TEN}

Constitution of India. However, learned Counsel

appearing for the respondents fairly submits tliiat time

till the end of April 2010 may be grey-i+ge;iiiy’p£ei the

petitioner to complete the ._wor}:,

Accordingly, time is granted__to:.the l

end of April 2010 to com_pletee.th’e of;

construction of 5 the’ Schools
referred to above are at
liberty to ‘.t.evrminatei.t’hev’– to take legal
action law.

‘ i i *” isoss