1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 238° DAY OF OCTOBER 2010
PRESENT
THE HON'BLE MRJUSTICE V.G.SABHAHIT
AND _
THE HON'BLE MRSJUSTICE B.V. NAGARATMTA A
M1sc.w. No.3360/2;:C)10T.:.4« :
IN r
BETWEEN.
1. THE STATE OF KARNATAKA AV _
REPRESENTED BY ITS SEC__RE_TARY,_ O V
M.S. BUIL.,OINr3,'*.g .
DR. AMBEDKAR VEEOHI, "
BANOALOREASOO 001;» _ '"
PUBLIC wvOR'Ks."A'13EI$A:mM'ENT; A
2. THE c:H_1EE O.ENG"I:'x:EER;
C.OMM_U'§\iIC_AT1_ON Al\iD..._!3UILDINGS (S),
.C_I'RCLE, BANGALORE;
3. TA?-Ri'E.TE.)_\'!VE'A(AL1L'.1V4'¥"I,\VA/Vii'AVENAGINEER,
No.3, BUILDI:\l,'_C5S SUBDIVISION,
M.s. B'UIL{_>ING; DR. AMBEDKAR VEEDHI,
aANGALORE--56O 001.
...APPELLANTS
,°'{B':Y._ASR_i 'K -RRISHNA, AGA .,)
ELL KAMBAIAH,
wan APPEAL NO. 10490;" 2O'1--OA(L--TEs3}iA '
AGED ABOUT 45 YEARS,
S/O SR1 LAKKAPPA,
WORKING AS LIFT OPERATOR,
& R/O. AROKATHANAHALLI,
MAKALI POST, DASANAPURA HOBLI,
BANGALORE.
...RESPONDENT
MISC. w. No.336O/2010 IS FILED UNDER SEC”E’I’Oi\_’i-.414
RULE 5 READ wITH SECTION I51 OF THE CODE;””OE’VV’~CI’JI_L
PROCEDURE PRAYING THAT THIS HON’Bi_E COURT MA’¥”‘IBE’~.
PLEASED TO STAY THE OPERATION, IMPLEMENTATIOINV’ AND
EXECUTION OF THE ORDER DATED 22.0.7;20.09 PASVSEDIN .w_.P’I;.,
NO.18957/2005 IN THE INTEREST OF JUSTICE AND j
THIS MISC. w. COMING ONTOR PR.ELIMINARY ..EJEARING ‘g
THIS DAY, SABHAHIT 3., MADE THE -E:Cl.LOWIN_G:+VVA
,QRDER.—– M
Heard.
Issue ed appeilants depositing
Rs.25,ooO/– Thousand Only) within four
weeks from’ tOcIa’*,–/.,, faiVVlV’jrI_gI,VA”:N”hiCh, the ad interim Order of stay
gar-anted Yé”CaIt.ed,’ without any further Order from the
CoU–.:tL. {A
Sdl-I
Judge
Sd/-3
Tudge
‘ ~, Sm-a ~