Karnataka High Court
Srinivas K Jagirdar, S/O … vs State, By Its Secretary, Ors, on 25 November, 2008
....-. . uvunl -..u~ nmuunannn ruun Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH CI
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 25TH DAY 01? NOVTE3MBE:§fi {§{3§*{§5.".
BEFORE:
THE HON'BLE MR.JUS'I'ICE S'.
WRIT PETITION N0.4O'fZ:2§3_[2(50-S'_s'GM';§1i'é¢:$!.V
Between: »
Sri. Srinivas K.Ja@'rdar,V
S/0 Kristacharya, ._ I
Aged about 49 years, . V
Permanent rcsidcraqf
Near Sri.Rmhav;*3,nc::*a__.'l'aém.p}s;, '
Dist; G11lba;fga;u_ 1I;.;._ 3 .'
V PETITIONER
(By ma" 3.1%,
And: A L V A V
. of 'V
% B;v itfi
' ._ jflommerce
And. Indusfixifizs,
= M.$__.Bu.fld_i::g,
Banggaionck---~ 560 001.
' = V. V f V. 'i'he«..Commissioner,
_ ' --..Gu1b?arga Urban Development
' Aiuthofity, Gulbarga.
V Engneer,
Karnataka Urban Water
Supply and Drainage Board
Aiwan-«E-Shahi Road,
Gulbarga.
3H COURT OF KARNATAKA EHGH colmfr OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF
R _: KARNATAKA HIGR COURT OF KARNATAKA HEGH CC
3. '1' he said decision has been approved by a Division
Bench of this com in w.A.No.s3o/2006 disp-o§e:1:"««..ofVv on
25.09.2006 (Between Office of the Director of
and Geologr Vs. M. Mohammad Hajee)._
4. In the light of the afoxesairvi'-:<dec§is.i<.i3;1,' 0
to file appropriate Ieprescntation.V_'hefo1e" v,g11;';L'£i1ori'£:ff'
not to deduct any royalty frozaa of the
royalty already paid by ;§bi':re§;§resente1tion is filed,
the siuthorities concerned the application
in accordance ofafotesaid decisions.
The disposed ev§c.a¢£oom:ng1y.
for the respondents are
permittgjci 1:o_”fi1le fheir respective memo of
8 weeks from today.
Sd/2-2»
Indéé