High Court Karnataka High Court

Smt Vani W/O V Gopal Rao vs Sri Siddaiah Ias on 2 December, 2008

Karnataka High Court
Smt Vani W/O V Gopal Rao vs Sri Siddaiah Ias on 2 December, 2008
Author: S.R.Bannurmath & Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGAL0§-Vii

DATED THIS THE 2"" DAY or DECEMBER,  ~ 

PRESENT

THE 1-:oN'B1.E MRJUSTICE s;'RI EA!mURB޴\ T}i_ 

& 

me HON'BLE MR. JUSTICE»A.N.VENiiG.OP§Lt§.G0\vb;§~./  k 

confirm QE gggggl mg --g. :[g" Q ,gg5g gg gsg%_c_m_ 1)  V

BETWEEN:  1     _
1 Sm VANI w/0 sax. v QoPAL'RAo.,LT"  
AGE!) 53 ms  %_  
R/A No.672.=,_s1** MAIN, G_ !3I(Ui."~II
vEsHwAHmma.__5aA; .BA_NGAL(}R'£'- swozz.

2 EMT K  Rififli  SR1. K S KESHAVA MURTHY
AGE}? 45.  " _  .. ' '
R/I3. N0.2467;"1_UTa  D BLOCK
RAJAEINRGAR II {A-'-5.,
BANGALORE.-5'V5_0 010:'.

 - % 3  '*5'«:o1n:we ANNEXURE-A. T    

THIS PETIT', gm.ca§ttt§Gj't,::oatt"'?t)szVV brtéeks THIS DAY,
BANNURMATH otgmrtztzfio 'ms FQLLO'NiF¢G:-

estegtne "¢i§obédit§nt:é.. of the order dated 24.03.03 in

L-Ti"w.P.'71§£c.t3s14;t3s, tpteee contempt petition is cited. By

 eagtd  ttttte Court had directed the EDA to consider

the  of. 'tzetiuoner for atlotment of alternate sites In

"'~.-[the !ight._gé§' the judgment of this Court in JUNJAMMA 8:

   Vs. BDA 3. OTHERS, reported tn ILR zoos KAR

*  

tt -~–sac*

2. Today, when the matter is taken up, it Is

submitted by the tearned counsel for the comptainant

the direction issuw by this Court has been compiled:

and aitemete sites have been Issued to comp|a£tiefite.’

to 3 and so far as compiainent {$0.4 .is»¢oncerh’ee;’_’;Vsiiir:e* .his§ ” ” ‘V

purchase was subsequent to thev”?re%’im§’nei”y.’

Issued, the same is rejected.

3. In View of.ifhe facfifthetj’ isteonsieeratien

and c<;m'p::ae=:g:e "th:e~.;d!retti6n"V:issued by this Court,
present. . does not survive for
consideratien. ysarnet stentis rejected.

361/ -3
Judég

Sd/-E.

Iudg§