IN THE HIGH COURT OF KARNATAKA, DATED THIS THE 9th DAY OF JUNE ,ms " PRESENT THE HoN*BLE MR. JUSTI(3E»~»S..R. & ' THE HONBLE MR. J;1s*191cE R.B*. (:00. NO. 3242007 BETH ._ smvabasayya Salimaihgf 2 - S/0. Naelkantayya Sa11n1;;LtI1;...1" " « Aged about65 years, occ:Amcu1turc, % Ta1uk:Lir1g'a s'ug,_;;g~;-,_VP.i1:r5~f34 122. ' Dist1'ict.E2«:aic1';mV'L'-~"i'..__ > " ' : Complainant (By 1.
Sri. R$c’i1app£::,’V«_
0. Lbiahadnfvappa,
v..Agc<;_;.} about 50
v. _C)cc;' Lingasugur,
/' R;4o.Lmgasu%gm,
" . "-'1f11c:"Ass1star1t Director of
" Land_I2e{;0ifis, Survey and Settlement,
Lingasugizr, Pin–584122,
Disizriést. Raichur.
‘ Rachappa,
S/o. Mahadevappa,
Aged about 50 years,
‘ (Joe: The Tahsildar,
R/o. Lmgasugur, The Tahszldar,
Lingasugur, 13311-584122,
District. Raichur.
3. Ram Mohammad,
S/o. Imamasab,
Aged about 28 years, 1
Doc: Taluka Surveyor,
R/o. Lingasugur,
The Taluka Surveyor,
Lingasugur, Pin-584122. ._ _ é_
District. Raichur. _ .. : R’€’_;C.US\E D
(By Sri. A. G. _
This C().(j:f f§Iod;_’U/S’.’,:1.1″~&~.._1’2′ ‘of the Contempt of
Court Act cotltciriptprocccdings against
the accused for V__t1i1éforder dated 12.06.2007
passed in 15’M»5/{sects (KLR/RR/SUR).
‘I’hi*s’oo ‘”§i:(,*«r.”:I”I:.i:t1g «mo “for order, this day,
the following:
% ‘ in E R
3 _; ‘I’his petition has been filed allegltlg
the order passed by the Iearnol Single
J”ucigeT* Court in W.P.No.15746/2006
V -V dated 12.04.2007. The learned Single, by
” K oim;§iig11<-3d order while disposing 011' the writ petition
the rcspondeI1ts~authority to conduct the survey
fix the boundaries to the petitioncr's land in
f/'"
accordance with law, Within a mriod of two montthsfrom
the date of passing of the order. Alleging
direction issued by the learned Judge’ 5
the present contempt petition is T A. 2
2. After issuance ”
authorities appearetl’ Z thdditional
Government _ statement of
objections, 2 the direction
issued by survey has been
conducted . fixed after notifying
the peesence of the complainant.
In support % has produced documents as at
showing the measurement and
isms well as the survey conducted on
06; perusal of the said documents it is seen
foomplainant who was present at the time of
A survey has refused to siggx the same, as it is
V. not, as he wanted. It is thereafter, on 22.12.2007 the
2*”
present contempt is filed alleging violation of _ .t11::’arder
passed by this court.
3. If the survey conducteqaxld »
by the rcspondezfis-authorities 153 ngit-311
law or to the liking ef A¥appr03pri%ate: %’
remedy available to i$ tc:.c;h§;vJ;i1cnge the
same separately
4. In ‘of onder passed
by the figjigcw, above, WC do not
think itis the present contempt
the contempt petition filed
by the to be dismissed.
A contempt petition filed by the
cempxaxnszmigaismissed.
Sd/-~
Judge
Sd/-v
Judge