I
{N THE HIGH COURT OF KARNATAKA AT BANGALORE
E)!-XTED THIS THE 19% DAY 09' ocroam 20161.'
PRESENT Vu"
THE HONBLE MR.J.S.KHEHAR, CHIEF * A'
AND
THE HON'BLE MR,Jz3s'1*1c: §:.A;$gB0P;=a~€rJA
ccc N0.74#/:?;¥:'):{}3{Ci§}i1}\..'--._ ' :
Beiweeia
1. Ka;"nataka Staiié 1?ate}4s'3-_Sanghei;"{R'£:gd}._...§
Sirur Parka:I€0}a1;i,7--M';a11e$hWaran1f.' V
Bangalore, Rap-jbfsz its"co:i:3:it11er1t Soraba
Taluk Pafgéis {R_égti)--,.,$0i"aba
Shimogaa lI}ist1*ii":f£f, _R'g3p bféits President
Sri Chai3.dras1;fika,fa.ppaVGfziwda Patil
3/ <3 Iiailappéi. Gowda; "P2 "
r/ 0 Tattur, Egraba .'_Fal:ikA,._ Shimoga District
2,.» " 2 «_Cha_1'1vi!.ra:311eVkarappa__{}a::wda
' s/9 i{a11éippa*~(30wda
"Aged ~ab0_13;'t ??v2 5-'fi:aI's, r/0 Tatmr
SQI'afflaATT:3§i1_1Vk,.V.S1fiifiOga District
W Complainants
{1{s_-g Sr; A.v.:>mmisssit>1f1er 8:; Secretarydl
Revenue Department
M . S. Building, Ba11ga10re.~-- 1
3. Sri Tushar G V Nath, Major
Deputy Comnfissioner
Shimoga Qistrict, Shimoga _
(B3; Sri V.S.Hegd<3, AGA)
This ccc is filed und§r"'s¢c{ii31";$' 1;: am; arms
Contempt of Court Act pra}:§f;g to ttgntempt
proceedings against the msgoridgrxts for diispbgjying the
order dated 25.2.2009} w.«A.N¢%s%,%6A15M;m6152/1997.
This CQC::"cQmi;t£g'V'o£i f¢:¢.'j%»o;aer:;' Vmis day, Chief
J1_1sti.ce made]
J.S.E{I;i€ha1:;,TA _ '
A "n:e=é:1;.o been filed in Court today.
The' same flag .,1j€én éxe;:uted by that learned Additjona}
.__A<iv0c:ate on behalf of the respondents.
L”‘Thé__%.éf5113sEéY.’téd memo encloses 9. copy of the
order dated 19.10.2007’. The memo as also
i*i:s_.;<:;i'1(iI<:asure is taken on record, subject to ail just
Erxééptions.
2. A perusal G1′ the memo reveais, that the
€}I”d€:”:I’S passed by this Court were assafied by the
3
accused/resgondents before the Suprexne Court
through Civii Appeal Nos.4163–4164/2004.
Submitted, that the aforesaid civii appeals”-«’ _
dismissed on 8.2.2007′, wlaereuponzmby u
19.10.2007 encloseci with the me:z1}o,:_-aA1.J:’
to the Colnplamants/petitic-‘f1e–r_s {his L’,:.1x*.E.,
reieased t0t:he13;1. _
3. Having p€I’U;$.€3d tliie Q;?dt3_r.y(ia,.ted 19; 10.2007,
we are satisfieci, this Court
have been fuliftv ‘
.1111 WE are of the view, that
nothing contempt petition. Rule
_ éissug-£4 izjthe if1s@%}j;’A§font<:II1pt petition is, accordingly,
Sd/ -»
Chief Justice
Sd/j_
Judge
\
Index: 3565/ I10