High Court Karnataka High Court

Sri G M Srinivas Reddy vs Sri Muniyappa on 22 September, 2010

Karnataka High Court
Sri G M Srinivas Reddy vs Sri Muniyappa on 22 September, 2010
Author: J.S.Khehar(Cj) And Chellur


V’ 1,

EN irma: E”{‘§{T§E~?£ <::9 i{j%RNz%’i’A} T1-ms: T’I:~i¥§ 22% DAY OF’ Sii3E’1′}?;E\z’IE%i£3E€, ;Z§’3_§i:E3_V_

P}aEESEN’T’

THE H<i3§'sI'BLE: ma. J. st:4:-1£;}-me,<:I»{::3:Ia;f}:;.§s*1*%§<:3;aa; _: v

Am) . '
'"i"HE'.; E~£{}N'BLE MRS. «_J1_.1S'}§_i'vi3E MVANJLELAA
M iaizgvii} 1
A

éffizé. iii}. M. Siinixras £%€e:id§é”‘ *

S/0 Sri. (E. M:’1:g1i:f;éra;;’§_3a: =
Agecji zs1’§’:>”a1E_;.\-“:3=*’~’§=ay’€?:1§g_;zv11j:_:, ‘V L V
R3€:SidiI:g at N’c_:$;i2E3f 1″€_’.IA * ,
Sr; G11:fJ:;m_1:11.113?*-:$ie§za.r:i3,<._'3"ei11«p1rg3 .¥3treet

So1ns1:g r1z~e~:>{;.r;:3* ‘ % …CGM}’LAINAN’1″

{By S33… H. §§Ja’¢::%i’a3;,’-Aé§0cat.e)

:5,/Ao”fi§ri. ‘féijiagjagza
Ekged about #6 years

Q Res:;idi:1gA at (}:_1r1j11r Village
” 1 ‘ — ._ V “‘.Za:*t1’i :1r..E~I0b1i
.. f vBa:*;’gaI01f:3 Eats: Taiuk
_ % E§zmgaI:*e …A(:

This (:o1:1te1npt petitior: is flied under Sections 13.

851.2 of ifiomanzpt {sf (301,1:r*1:ss Act 19?} p§.:-:a:f~;:*:d to take

<:(:«r;,gniz2zz1"::ct: of {E16 ::{;.11t::1':'1pt: for the oiferlce c0n'1mi'§.t;€:d
bf; {hrs 1359011-:'ic::"1:. for €_3()I1I{"3I.I1@f'.ZlOI,1S act COZY1II1i§.T,{?(i E23;
tbs: a<.:{:1,1s€d, <iEre<:i;. E115: 2a<::»:.:1::$<~:cii ta :'c:rn°%.z<: the. b1.1i1<;ii3'T1g_;

WM

""3

iIiiII1f3{iiaf.€}}-7 Wh.ie::i1 was put in vioiation of €i'3;{ijL1{ig1*};1f31'3ii
i~1'£1d dt":CI'€i€: data}. {}if3.f}9w2{}€';}9_, pafiscd by '£;i"1xf: E'ri1'1cipa1
<3ivi3J:.1dg<~:: E1 iduniar Divisierx} E3a11ga1o1*&: Rafa} Di$'§ri1’€ ()4E§,€>4 1/ 2€}{)§2. V

This {‘fi.C’;,{jE Comirig on far” {}r’»:E€:3″S éiihis dag, ”

J11s;ii<:€ pass:€:<'i their f<)11(m?i:'3g:
Q R D E R

J.8.K.I~mI'IAR, C.J. £03331]:

‘.E”‘_”:1s c<_n::1fg_3iai11a:1t/pe¥:itio;':er has? app:¥3}3:§f§¢d ihiss ;

(;'E@L:.;"t assa;ili.11g U155: disobediéiifiéé 0f 21:§i;:»?-:%u {)'i*<ié;* ciatééd

;"3.9¢2()(3:*i::V ‘E_’}é:: V ‘:;i*ci’¢:::f:* passéd by the’:

{Sou it -331 z.’eé;p.<:ja?'::~ 'hf w}":iC£'1 éiisotsediexzce is allege-:11, is

ex': '%:(:t.é:éi :T1Ef:i.'¢E_II"1df3I'i

"' {file €i<~::fe1"1{iaI1t.$ 32%: di;f'€fC1§",€(i to haxaci r::2w:1"
A -V-"L:;;1'1§: e:1c:;:*{:sac%*z€€i Eand d:é:s<:;'i%3&:ci in 'E3'
' .Vs?~%::E'1€:d1T:£e to {he pEa§i":t,fi"§ *s.vii:E1:n {we :11{3'r1th:'~;

fE"()ZZI1 tda§:’, faiiirlg whiczfa H16: piaizfiiff is at
‘§§’::r{:1″tj;’ “E0 get {Eat-2 g}{>$s;eSSi0r1 sf the sanze
EIET1m1__1gh_ 12.:’t,. ”

F: is {£162 <:0;1i:;eI:t.i<):1 zaf 'the: i£:ar*:1£–::1’1;3Eai:1a1″1t./;)<aiiE.i0r1e:r; §:hé::E the af0r<és;aj{i Griiz-':1'

DJ

dated 5.9.2009 has attained finality, in as much as, no
appeal has been preferred against the same

3. It is also peimged eat, _.the

cempiainantf petitioner has initiated 4′ e:¢c1;:2e1a

proceedings so as to eXec1}.te;»At;h_e4 part’ _ ii

whereof has been extracted hei*eiIi._A_’abeve;.

4. II} the af0resa;;Zd”¥;ieW of V the i’:{1&=!i:_ter,.. we are

satisfied, that the ‘ef’vt1j;e under
seceons :1 and Ceurt Act, 197:

are whoiiy i11is«eoI1{;eii.fe{i. a perusal of
the order’ eijcveiiiiieveals, that liberty

was e:§’15ressiyV to the <:omp13jnant/ petitioner,

;éi1;ie\¥;-i:1g.i_h§Jn "toe-eek pOSS€SSiO¥1 of the land in question,

i The cemp1ai;1a;:1t/ petitioner has aiready

G/vvoU

':;emp3i,ed{w'ith the aforesaid ciireetientnitiated execution

proceedings. in the aforesaid View of the matter, we are

v _se§tisfied that the instam contempt gsetition filed by the

'_ (:eI:1piainar1t~petifi0ner is wholly lI1iS~{3()}i1(I€iV€(Z1.

The 1:-1313:}: Cfifiteiilpi. pfiiiitifill, £3 a1§;g:§i:'diz:{g§13g

éisniissseii as bfiing :11is~::z’1ceived.

. aC-hiei

}us’tics’;