IN THE HIGH COURT OF KARNATAKA AT BANGALOR¥._'_._
DATED THIS THE 9*" DAY 05 JULY, 2009
PRESENT
THE HO¥\i'BL.E MR.3USTICE..N._If(UMAR~~ H R
AND
THE HON'BLE MR. 3USTICE A.N§_VE_NU€§0I5ALA :3%cmrmAVV :1
c.c.c. NO. 279 oF:T2'ae9(AcIViL)%'] :
BE'¥WEEN:
3.. Annu Mal:_
T .NW.ST1ChEdhanandha
"--«_Age not known to the petitioners
Fathers name not knewn to the petitioners
The Thahasiiciar
Belthangady Taluk
Dakshina Kannada- 514 214.
...Accused "
(By Sri. Sridhar Hiremath Adv...)
THIS ccc FILED W5 11 8! 12 osooomsacciuoar
CONTEMPT OF COURT ACT F'RAYING«_ 'TO; INJTIATE f
CONTEMPT PROCEEDINGS AGAINST --*ACCUSED"
DISOBEYING THE ORDER DATED 16;._1Ci*..2008 *
W.P.N€).453/2008 VIDE AN!'iE)fLi¥?..E-A.
This contempt petition comi_ii'g.::on.t_»for o.-om this day,
N.KUMAR..J., made the fc~!.{owing: - 1'
The"i"Cotn';iqiaiAn'an*t sreferred this complaint,
compiaini'ng"the of. the order passed by this
court on 15:1'o.2oo s-rain'imto*ino.4s3/zoos. This Court had
said or'cie.r,.««directing the respondents to take
V.”pro.;¥érVaci:.i:ort”a§’einst the encroachers and to remove the
enc§’oachmer$fs,..o:’after hoiding an enquiry in accordance
with iajwg vafiter giving notice to the aiieged encroachers and
‘ in” soorfipiiance with the relevant provisions of law.
Today, an affidavit of Sri i’i.S.Chidanandha, Tahsiidar
filed, reporting compliance and producing the Mahazar is
drawn on 27,06.2009 stating that the encroachment has
been cleared and that the aforesaid order
Court has been complied with. In View of_.thej’:VaVfowreeaidL»’
statement sworn to by the Tahsiidar}
survive for consideration.
Accordingly this petition i$’VEii:’..5;i11issed”.~..
ca.