‘wtiuid be instructad
BANGALORE NORTH SUB DIV1SIU§’§,
PGDIUM BLOCK,
BANGALORE ~– 1.
{BY SR1 S-RIDH:%R R. HIREMATH, AGAFOR A~_1~vT{2′:2’¥,~3}..V: ._
THIS ccc; FILED U/S.
OF comm’ AC’T PRAYING
PROCEEDINGS AGAINST .”f’H.E RESFONDE-NT’
DISOBEYING ORDER {)TD.i2–8V:2’@_O7 AND’ _T’§iE”«~.,j<3–R.D*ER
DATED 14.7.2008 IN W;E1_No1.111'2:s;'2ai):?", AND
W.,P.NQ.8042/2008.
This <::.c.c. is c¢m;ng% fa;-ééjj ..{$:cd._ers this day,
SREEDRAR RAO, J., ma<1§t_ti1<; 'i1*5jIc-;Wi1'1g:" V j_
'V
The filed the affidavit of
the Tahsilciar – §:':51'fe:Ct that necessary records
pertaixfing tc} '.:he'~Sag{ivéiii chit are not available. Hence
Ziths x"1z13;t'£ft3r it, raferred to the Deputy Commissioner for
action. The action taken by the
Ta}fi;=si}es not a1:1:1e1m1i 1:0 propm’ conzxpliance. The
Cmyefirmient Advocate undeztakes that the Tahsildar
to pass apgrapriate orders on
gfizlnexure-:J’ as directed by the Caurt. In View of the
elactian, the Govt. Aclvacata prays for three: months’
time for m1:{1p1ianc€:. Three Iilflflthfi’ time is gaxlted far
42/
11 5:, :2 G:?? ‘i?H§;
TO ‘:.:mf1ATE ‘–CQ.N’F.EEvf1’f?T”‘–.
page