, .:.1f," .:ST1¥i_'E 65' KARNATAKA
T "BANGALORE 1
IN THE HIGH coum OF KARNATAKA AT BANGALORE
DATED THIS THE 9113 DAY OF am? 2003
PRESENT % % A
THE HOWBLE MR. JUSTICE 1.;
AND
THE HOWBLE MR.JUSl'iCE "
c.c.c. NO;5.':3?3~,'20€56~.. % I {E
BETWEEN
1 KHIMJIHPATEL _ --.
B/0 LAL.Jn:1EER.:I.PATELx_
AGED so 'YRS, --S,AW'2?u7fiLL
NAGAMA3%Gi§L.A s¢0m_,"MA._n'9Y-A;
2 SMF.MANiBEB}.AR;3UNV1PATEI.
G11) VALJ} PE'ri::L'*--- '
AGED 42 'ms, SR1 SAW mu.
EAGEELAEGM.-A ROAD,' MANDYA
. . . OOMPLAINANTS
(By'Vs1§fr;-%ifAzEE1§£I"{E:{EGDE , ADV.,)
---- * REP_;3Y rrs SECRETARY
DEPARTMENT OF REVENUE
Mi s EUILDING, me AMBEDKAR VEEDHI
_ Q diso§)4¢'§(iic:1.1ce V at' issued by the Division
in W.A.No.16»-45/2004 and the
L wherein the respondents in the writ
‘. . «fife to iwuc patta/gxamzs mafia to
W H therein subject tn the perfarmanoe of-the
imposed by Law, m they have been it:
2 SRH%&&MmflMfiKM{
THE DEPUTY COMMISSIONER
M%KUWHmSfl§CfiNMNDW&
p’ A” K –.
(By Sri saxnwm RSREMATH, AGAFOF:’ mi’ a;’R2 ):” A’
000 FILED I118 11 aa712.__VoF ‘;*H7E Cowman
comers ACT PRAY}HG’ =.}INn1A1f1::%%._:::o%:§TEsaPr
mocmanmes AGAINST ‘I’HE’._ msmmamwm: ma
IZRSOBEYING ORDER mp.22.;::;2eQ5 PASSED mw.A.No.
4330/ 2oo3.(w), VIBE Armr:xLrRa;gA. ”
THIS C.C.C. COMiN€:~ .QN’ ‘-§ftéJR”.’C}i§:I}£?}i§S -mas DAY,
sasnmrr .s., M4%'{)_f$_’ T}-I13 FQLLOW§’Nj_G’, _
M ¢_QRDER: %%%%
This oomplainmg wiflful
bf
fl of lands -and idfizfimtion of the 131163
in dispute.
2. Notice was issued
additional objections have
pattas have been issued is of the
order passed by this ‘A ‘ A H
-. ‘dmma1:ion of the
i
land is x1oi: from the hakku patm
that the one which is in
%
eomplied with tlm M-‘av-‘.Ie%M :
iwued
H Vv by Urfler it is elem’ that
cfirection issued by this court and
of the mrerment made in the matcmmt of
\,/’>’
objections, we hold that there is no willful A’
of the direction issued by this Court. 11
made clear that ‘3’ the patina docs'”‘i1ot ‘fie V
lands in possession of the
them to make appropriate V. ‘ the
contempt petifion is said
observafions.