High Court Karnataka High Court

Sri V Srinivasaiah vs Javed Akthar on 15 October, 2008

Karnataka High Court
Sri V Srinivasaiah vs Javed Akthar on 15 October, 2008
Author: Manjula Chellur K.N.Keshavanarayana
rowa gfiifififififin

I
IN THE HIGH CGURT OF KARNATAKA AT BANGALORE
DATED TRIS THE 15*' DAY OF OCTOBER 2008 ,

PR ESENT:

THE i-iON'BLE MRSJUSTICE MANJULA CHEL-1;';tj"Ri~~ i-L--.f:   _

AND

THE H()N'BLE MRJUSTICE K.N.K}3SHAXfAI§A=I§AYP.Nfi; «  7

C.C.C.NO.419f2_{J_Q8 IC1V1_L}'
BETWEEN:  V' "
SRi.V.SRINIVASAIAI~I

S/O LATE VENKF3TAiR}3NGAIAH--f'.'j  7'

AGE: 56 YEARS,_O'(3_C'. :::;:)A , * "

OF'F§(3E OF THE URBAN  _  _

1:)EvELOPME__NT._ AEITFIGVR ITY,' TUMKI.:R,

TUMKUR DISTRICT. .  COMPLAINANT.

(By SI'.i.VK}_HN  & VINCE} GOWDA, AQVS.)
éflgggé  l%' pg M 2KRv€ ..... H«

JAV'.E'I).».Ai~'£'IfHAR   
 SECR'-E'l'ARAY vv:J:}e_8A:§'-13~EvEL0PMENT
 "  DEPAR'TM'ENT VIKAS SOUDHA BUILDING,
 "'BANGALe.RE;~ 2:59 001.  act meg.

- ~5.1':.§sRI;sR1DHAR'R. HIREMATH, GA.)

  VTHLXSP ccc. (CIVIL) IS FILED {US 11 3.; 12 OF THE
'- "_V~.COl.*!-"TEMP? or COURT ACT PRAYING TO INITIATE comgmpr
*:L"='R0:;E§:mNGs AGAINST THE ACCUSED FOR WELLFULL
 DISOBEWENCE OF THE ORDER DATES 26.10.2007 MADE :N
 A' wT;p;No.43539/2004.

THES (ICC. (CIVIL) COMING ON FOR HEARING BEFORE
CHARGE, THIS DAY, }'o£4.NJULA CHELLUR, J} DELIVERED THE
FOLLGWING:

K353.



2
O R D E R

We have seen the counter affidavit of respondent No.31 and

also an appiieation to permit them to fzie the

perusal of these records, We notice that the .

regularised in the post for which he Tflie “‘ i

learned counsel for the complaiiiant suhmitsetiiat »t_.i1’e

due to the complainant is not $’ve’i1’e€.feetite efter 2 . L’

of the service. This cannot consigiered’ as the
direction of the Court in was only to the
effect that the matterehas r:eesi1sidesed,V:aiiesh after giving

an opportunity tqti-ae is; apeeedeiice with law. If at

all he is entitlw for any deziieiii 131 the
respondent accused, he can ii;3}§1*eeehseekiIig for the

said reiiefi if he is enfiled to, suifiseqixezzatte”his”‘iegu1arisatbIL

2. Aoc0rdi.i1’g1y,i axe ciosed resenfmg a
liberty to co@.~lei11,31iii the rejectiam of

promeelen. V
Eefige

gfifwf
Eeége

RS/*