'A'
cowrechcfi \1\<:\1
c)mcm\m\ oxcism
elk. R-ibog K
'I§k3D(c\E
EN "I'I~§E HIGH coum' 09' KARNATAKA . ' Q
cracurr BENCH AT DHARWAD 5.: "
DATED THIS THE 25m DAY or sEP'rE:a3--?;;2.V26é§s<-- _ "
PRESEET
THE HONBLE MR.qrJ_sr1cits--.sk;'c:.sAB}:;»s;:niifr "
A'»?**U57"--. N =*'---. .
THE HONBLE MR.JUSTICE --SiS:A{I'YAI~iARAYA1§iA
c.c.c.Né.23§g_goo3;*c;g;u
BETWEEN :
1
HANiJ¥§mfi;~*xGQU'DA:. V % _
3/ 0. _LAjfl§{ENAGQ'U.'i)A"
A<3«;3:_ 49 YEARS
,'oCc:J*AGRIc;)L'IfU'RfE
'R/0; sANzéA"
" $.1c.%'AYYAP?:a«~'
Ar3E_s«1¢_ YESARS
'Q_CCViAGRICULTURE
Rm. PURA VILLAGE
'rALufK;:AKusmAGx ms? KOPPAL.
COMPLAINANTS
4: " .. {By--- LAxMAN.T.MAN'rAGANr, ADV.,)
AND :
SNF1'.(}ANGUBAI MANKAR,
AGE 45 YEARS
THE ASSESTANT COMMISSIONER
AND LAND ACQUISITION OFFICER '
KOPPAL, TALUK AND DIsTRIc:r KOPPRL.
_ _ H4;ACCG$ED
(By Sri DINESH M0,': 'GovfI';}§IjV?.i.;
THIS cos: IS EILEI) wss. :1 «AND 12 01? THE
CONTEMPT' _c_w.I1V<:UIe*;Ifs Acrr RIW'-.AHRfI'ICLE 215 01:' THE
CONSPITUTIQN or? 2 IPJDIA_.-- fPRAYING TO INJTIATE
CONTEMPF PR.O<:€:é3DIIs;-r;S-- .A:GAi,NST THE ACCUSED FOR
DISOBEYIIII.G"».T§5{E ORDER DATED 31.5.2007 PASSEI) IN
W.P.NO;'685§'3jO7"3;i'E'DE--;§NNEXU'RE-A.
THIS' Iccc1"cG. 'I:~4;"c}<""<3N FOR ORDERS THIS DAY,
smfianrr, _J., M.n.DE_TH_I;-3 FOLLOWING:
ORDER
is filed by the comp1aman’ ts
V -V ag.§iIIs”tI.:1iex.Vaccused alleging disobdienoe to the direction
A isSu§d by this Court in W.P.No.6853/2007 dated
‘AABIIISIQOO7 wherein a direction has been issued to the
K}?
Land Acquisition Officer to consider the
by the writ petitioners. A
2. Heard the learned Zeoutzsei iitioe .
com lainants and the lea:med ‘ (_,’;ove:tnr1ient_ Adtzoeate *
appearing for the accused.
3. The accused Counter
is filed statingthat issued by this
Court he with :jt_E1e_ award passed under
SCCt1.0i’1″-2§L§’Lj ‘f’ Act (for short the
% tA Section 28A of the Act dated 24.6.2008.
vytvttiefiverment made in the aflidavit by way of
coumezf,’ ‘ are satisfied that there is no willful
to the direction issued by this Court and
\J_) _
the direction has men complied Wth. Ac
contempt petiticnis disposed of.M
The accused is dischar~ged ::__ A.
% . Jjqudge
sa/..%
Judge;