1
IN THE §*HGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 91% DAY 0? JULY 2003
PRESENT %
THE HoN'BL13: MR. JUSTICE '
AND
THE HOWBLE MR.JUSTICE4_S.N§&?;A*iYANARi%'$¥1f\:NAA A
c.c.e.&1y§fL8/28%%k <:V.'\1}IVV\VVlV«)
N SRIRAMA REDDY 5
S10 LATE SRINAREPPA." 1 :
AGEDABOUTE3'9'{EARS._
MARINAYAl{Ai\§A' HL$LLI,.,§NAN!)§ilGA!3AHALIJ
mm', CHIN'I'A14£ANIi"fTAL{£!{' %* M
CHIK!{A:BALLAFi3F.A BISTRi=£Ii' . .
._ ...COMPLA!NAN'I'
(By Srji mm s%::Acwv§*A. mu.)
. s§:i'MjA%%r*<.%sRxN1vAsA MURPHY
~ T = A(.'wED.,fin!3OU'I' 57 YEARS
SECRETARY
X V%nE:PA:::mI«;z~:T cm RURAL.£3.EY£2LQ1?MENT AND %
PAHCHAYATH RAJ-. _BANGA.bORE-O1 "
_ SR: TSRIVARA
V A '=.,.AGED ABOUT 56 YEARS
' -- % ..CI~IIEF OFFICER-,..ZILLA PANCH-AYA'm
CI-IIK.KABALL;AP'UR.A. DISTRICT
C}-EIKKABALLAPURA
3 SR! REDDAPRA
AGED ABOUT 45 YEARS
CHIEF' EXECUTIVE OFFICER
TALUK PANCHAYATH 1
CHINTAMANI
4a. sm 503003 YADAV-,
THE DEPUTY COMMISSIONER %
CHIKKABALLAPURA DlSTR.I(;T_
CHIKKABALLAPURA~-..
43;. SR] RAMACHANDRAPPA *
AGED Aaotrr 57 % _ ; t
THE DEPUT¥_ICOMM1SSi0jNER_"-- .:
K()LAR..D.IS'%'jRl_{L'P, ;n<o:1_.AR_ .-- ~ 3 A
A$Sl$FA,!fifQOM&§1$§ION.ER AND
LA-5%!-D 4AcQuis§'r1or:T%--<);?FIeER. '
CHlKI{ABALLA?1f'R'".'3LiB'-DIVlSIOfiI;"~
CHIKR-'.ABALm.PE¥R;« .
% ...Accusm
(By?s.%i Sijezzia % ~ pk-'EMAz*1~1-, AGA FOR---R-~1 T0 5)
- TH§S. VC£3Q..~~FILED UIS.-11-as 12 OF THE CONTEMFP
OF PRAYING TO lNI'['iA'I'E' CONTEMFI'
F'RG.CEED¥_N§E'xS AGAiNS'I' TEE ACCUSED FOR DISOBEYING
THE ORDER DTD.31.{}5-506 PASSED IN W.P.N-O. 1028/03
'-~{I;{LR~I§EVS) VIDE ANNEXU'RE--A.
-_ ff;'rms ccc comm on FOR FURTHER ORDERS
'FEES DAY, sasmxarr J., MADE THE FOLLOWING:
ORDER
This petition is filed complaining
disobedience of the direction issued by
W.P.No.1028/2003 dated
respondents are directcd- – to
pmvisions of L’
three months from thadate Q€.i§S!1e’«~pf ‘audafscmcnt
to the pefitiouer.
§s%med teday %
that the –proceedings have been
H -nefificatien published
5:; 12.’ the final notsficanon issued by me
is yet ta be published in the
qffigial immediately after the time prescribed to
rueebwms and submits that the -publication of
\9..)~
the final notification, further a-we—4
for the acquifition ofthe land .
3. Talcing into oonsidcifatir_’m . 3
made in the afidavit and th:aTV_su_I3mVi’ssii§i1VofT~ *
hold that there is no order
-passed -by -this with the
direction of contempt
pemonis