High Court Karnataka High Court

The Executive Engineer vs Dundappa Fakirappa Alagundi on 30 May, 2008

Karnataka High Court
The Executive Engineer vs Dundappa Fakirappa Alagundi on 30 May, 2008
Author: Ashok B.Hinchigeri
  

'      
O'  §&§'3ffE Eiggfifiigg Efiflfig 5.33%»,
 gmiiémvwgmw, wawg Rfifififi,

Luuxl 01- KARNATAKA HIGH COURIOE KARNAYAKA HSGH COURT OF KARNATAKA H£GH COURT OF KARNATAKA HIGH COURT OF XARNAYAKA H!GI-5 COUR

.1.

as 'r~§~::§»:; Efiffifi mzgm Q?' mfimégm arr BaN§§i;;QRE

zmag mg '3'm 33% mar my zsaaai    _

 E~%i;'Z'.%E*E*ELE>  gggnaa ;a$§%r.2E;Ua?;,1?tI9¥cH1g3OE§RzU'

Z'fi.§2A, §a.3§3O5UQ¥    

§E=?§E<-EN :

 ;%:3@m*z'§@      
§'%,;*".?&%:& §EER5.Vfi.RI  _ 
fifififii mzwfik, EiQa=§;;"§"'.';§~§%Q§}"EI3  O O' 
  - 

i:fiE«@;%Et%Y41:§E4Ci§vEs??§:EY,” .
53:3 3 E %i;i*3??’E~;E;_,E{§e%’§§i’.E’§=1i,:’Eg$t§E§§;
was FL%3Q%*g._ * *

ma, £3: g.Ozé:&_*:O§§.m§;:é%.?;’5::;é:?;E::*:*:é%:;*:;’OV
V4-v» O ‘ {‘5 AWELO
£33: 3% £5 ‘fi¢§_’§Va 3

U ~ mgeuxmg,
;.2%a.@UE5*;£+§«iM§;%:a:::R,:$:a£’;w afiafi,

2%; :%:m2%$;£;a%§m, zmzgg Rixmaa

fi%§¥.}”fi§I§

3%? L333 §;s::gr…:§$rr*§§§ &I:*mmR,,

‘jg’-fiisifii flfifi, “‘§’fiLUK §?§§.’§”§<3{§EL

§§$'§'- RESPONDEEFFS

ififgg" Esamvsarsgwm am 333% R3 3

ugh

zseamaamua Ema. apwi is fiwjsiinder
§e»a:::t2é':s::.*-2: 3% 3} rgf M flag: azgézfif: the j11dgm;;en}.i.._ am
amaréi &a"I:3& §23§i2.L'?:% pamed in I..a*~':€E .631

gm me' ads; ilixéfi Judge gar, am}, Vgfiimkg' fiifijfig

uum ur IV-\l(l'Il-\lHl\.A l"fibl"i LUUKI AU:-._l(Al(l\£ATAi{A HIGH COURT OF KARNATAKA HIGH COURT OF KAHNIATAKA HIGH COURT OF KARNATQKA HIGH COURT

aw: §ai"%:a&g;, aékwitg the _j'p;siit§i<;«£1 far. a

IEm%€§ smmyefimtiazz.

apfii an

$3333 ;..:ӎ& gig faiwwirgz

fir &$£_ge;’&i%r

aggxai lg §f:’.§@§%{3:fiv%i~. sf 1:12:35 Caurfis

arfiai” =;i~;§£$.*§*sa~;§; i$§F£ M 3=r+3?;:2:5ev

iffffiw §1′:’*§.»§’:a§:_.,%’£;”-‘.-‘ifif 3443; 209*: and
;;E2–‘€–~*%E ;’§:L:€fi%:f; tfxrzy wmmsn judgaamczrzt

amarfiu $§LL’*i, Cmmsquently, thin

fiéfi faéfgwizg ciiractiam.

_ aaészia figs imggmd judment afi

§_wa:*-2§{‘}a aim matmr ‘:6 fix R Cesurt

” éffifiii in ammrfianm with law. Realms is
all em mwmifim are imp’: apex}. 2:. in
O éizsgéfizz 11:: all 211$ parties. is gmzflasce :11: xmmsary

.uéfm*.:m:*m:%5 aw? aéémm guywrtirmg :wz’d-awe. On

Eka am} arid éeamcumamazy essidwzae to ba

913%.

LUURT OF KARNATAKA HIGH COUKI KARNATAKA HIGH COURT OF KARNATAKA HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

.3.

géiéaavmii 6:37: 921$ gm-rfi ax; gafiit asf

E&§e3i*£–m% 3:53.12′? 317.333 éaliaiwwz’ @215 %

mfmmag, x: 2% mafia: aim aka: if :m ‘~

mwage-mg paint a§

::;%$im_:°:2¥;g :j2′..r:,. in fsawzgr sf’ a§9rp::§;..*mt

“£:.17.:e i”§~:*.s*i»;g§°§:simn’i§; time cf the
aéanéza srsssawti’ Rafamncm {hurt
fiseiéssm aim $tg:'”£t§§ in favmzr

{sf gizzi the appcliant

fiflzflgmgzff benxfl of

: -.—- Em rwmment

mm; am; gm.” 2:9 crrder as t-:2:

Sd/-~
Judge