High Court Karnataka High Court

Suryakant S/O Mahadev Kaluthi vs The Commissioner Rehabilitation on 18 June, 2008

Karnataka High Court
Suryakant S/O Mahadev Kaluthi vs The Commissioner Rehabilitation on 18 June, 2008
Author: N.Kumar
-nun uuulu Ur nnxmnznnn rlifian uiuaalixa U?' KAKNAIAMKA H§Gl'I COURT OF XARNATAKA HQGH COURT OF KARNATAKA HIGH COURT OF KAKNATAIW l"IiGH Cfi

1

1:4 THE HIGH courts' or xn1zuA1*.=xxA'A'r aa.z;:;.xLjai%3,A

EATEE 'P'!-I15 was 18*' my SF JUNE 2-3599' "' 

THE HO£~1"BL3E MR. Jus?i*:1C1'¥"!~3.Ti'1ctJt**.?'.:'«1i""-  

ti'. paw . a4e7.r'2c;pa "'gA:»}1A:'-*1fE1~:; *  

BETWEEN

.----..-----su--uo¢--

szzammztr am  V ._ ..
AGE}! 46 '£'KJi.RS,tiC','_C:EE€GIHE§R_ Aria' - ~
mass 1C€¥t4'£'R2';f35Ti'3F-;"--. A ' 
RIC! . Jmmmzmu, aiamauxor  Q1 s:r§z.f1c:'r .,
 .-     1=~m'I'rIoNm>.

any  ? 'M§Jnrrcs:;_"'  adv. )

Ann : 

mm-an-u----

1  c:i$1~z:4_:Ss':o:&*s1{nm-mnxnxa-A-:*:c:n
  Am: RE3BTT{:£!§.ENT, UPPER KZRI Sam
E"R.DJE£'Zf£', mmmm, n::.x;;n.z.x:o'r 1:: sm: cw.

   REHAB! Lzmvrx as
was aa*r*:£'L_sm*1~,urPm musaua

FRQJECT,  DI STRICT .

 Ezmcrrrxvz susxnmt
. ---- .:amr3mumw:m mvxszcu m.3,
'-.r;s2mv'.~~.:a=:2srmn.rnn:sc:-

 T.  mrmm-mrzw wbrrm,

'  mam-mmx, aarsmcxzvr mam c:-z-.

~ Erarzzm

E3?PKR KREHHA PRGJECT
R31-{BEEI TRTIEN 513-DIVISI OH, 
JAHIERMI ,



'ERG!-l COURT OF KARNATAKA HEGH fiCGi{:RT OF KKRNATAKA H16!-i COURT 0? KARNAYAKA I-HGH COURT OF KARNAYAKA HIGH CO%JR'[' OF KARNATAKA Hlfifl C1

5 THE cazsr Easzxsga
ssaanxnw wawu BEVELOPMENT
RUTHBfiITY,
BREALKQT nxsrnzcr.
6 $U?ER3TEHDENT ERGINEER 1" '"4.'; _,_ 2
REHABILITATIQR ARE nxsawrnznzaw 2
uyrsn xnxsaun rnaaxcw, 'V , ..; 3zs2mnn£§¢sV'

THIS 9.9. FILE§ eam?:x; ya EIRECT was a1 we
R45 T0 PAY THE mmmns. :5 i--.sir.n-5"-.,t_3§ *.9.s.2o,cc,ooo/-
{wwsnwv Lnxas} WITH IN?EREST a$=wHs;nAwn or 18%
PER ANHUH Tc THE PETI?3¢HEE1FRflHa2§.6.2005 i.e.,
rnmm THE says my amaszasxavxx tessgssxen G! sxws.

Tazsififiir ?fiT1Tiefi cdfiias on FOR PRELIMIHAEY
HKHRIHG  C£".?UR'f"'HPs;3E THE FOLLQWKNG 3

 "'i.'3;§ éfi-e.1;j';tio1iear..' has pr-eferzmé thia writ

 to diraczt respondents 1 to 4

I damages in a sum of Rupaeu

Tvmntyf’ with inttazreat at the rate of 18%

“*<:._a. 2E~.$.200§ i.fl. from the date of

«' over pcaaaaasican of the site and alao a.

…_aérit «of amrtiazrari far qzmshing the tender:

netifixmtien isauad by the 3"' respondent

dated 30.5.2903. §,/

HIGH COURT OF KARNATAKA HIGH U!' IKAKNAIAIKR HIUH LUUKI Ur I\Hl'IlVlH%HI\H ruun \.UUlII Ur l\Pll£l'I'|l.f'\!\.l'| ruuru wvunl \Jl' nnmvnlnnn ruuru \..

except ta caii far frash tanders. It is npan

ts tha petitioner ta particiyate in th§ $&fidéz
grcceas and gat a centzact, but th$§a~iS fi§'*
xeasan ta quash the aaifi t$fid$I'flQtifi:a£i¢D;

In that view at the matter;KI fi$ nfifi find éfifg

maxi: in tha petition.V

Ths writ pQt$tio&"'£§ #r§jaEt§d;} The
patitisnez ia at Hli§@£E$ _§§ &gprGach the
campetent Qiffifi C§%%t§t§ §gifa§% hia rights.
Eli tha¥y¢fia%é$tifi§§ ,§%gw igft cpan ta be

ag::ate§. me;-:21 a?;»g":.:.:£.t

H' …..

Iudéé