2′
a\_v .9
3
m THE HIGH coum as KARNATAKA AT BANGALC)_§{§
omen THIS THE 22″” {MY (BF mus 2309. % ; i r
PRESENT
THE HOWBLE MR.JL}S’¥’ICE s<.:;, MA§z'3j:J¥isA:*s§ 3
'me H0¥\£'BLE MRMSTICE C':R«.v'.:Ki}VvMA5!{ASuW,¢§MYf;
CGNTEMPT QF COUR":!i_._ij-bysié Nfi,'1':2_1§2%eo9 (CIVIL)
EEN2
LAKSHMEGOWDA
$;'C?.SR§RJ3.MEE ssowm 5; ~ « .
AGE:48'YEARS =i "
<:,«'r::: M:a:_;Emw9A–…. ~
E§NDEDAS.§RA?i15§a.§..,ZA Raga' is; –.
%<3C,COFFEE
msg §oMp0uN;9'aAcéu L’,%=i?, §fi>V€.}Cs3CE’E}
SR1 B.}’H.AN{§ARA.3U
. ?’Rii’¢CiFfx§;v» SECRETARY
aEP;w’_sv:E§~:f.r OF REVENUE
M;’$.EL..%XDL;ENGS, AMBEDKAR VEEDHI
BM-i’$.€xi,;=:3RE ~ 560 am
§….,5.
g n EMT VAESW-1L1
— _ aSPECI!’3\L LANE} ACQUISITEQN OFFECER
HR? (LANi}GRfiiNT) REHABILETATTCEN
;{3EiPUTY C5,}?-*!;F’§EvSSi*’33§”§E§{‘S GFFECE
HASQAN E}$E”?REC”E”_, HAQSAN.
‘ ~ .3] gm ANIL. KUMAR
EEEPUTY CCMMISSEONER
SHIMIDGA DESTRECT, SHEMGGQ,
«*3. SR2 NAGARAJU 2
§SSiS’FA§’~3T CGMMISSIONER
DEPUTY COMMESSICNEFCS QFFICE
BUILDENG, SHIMOGA.
5. SR1 ‘5HANMU§<Hfi\
Ti'–'xf-iASILD31R, BHADRAWATHE TJXLUKA "
EHADRAWATHI, SHIMOGR SESTRICT.
6. SR1 VET)’-EL PUJAR1
SENIOR SUB–REGISTRAR
CHIKAMAGALORE TALUK
CHIKAM15-.GAL0F~’.E DISTRICT
:2. SRITEKARAM SING!-i _
mg Samoa sue-REGzsTR,r~.:m ;
BHADRAVATHE, BHADRAVATH.1TAL{i}NA1..7
GovEmM:::3r”r’;;Ag13vor,gTE-}_V.. ,
T:-:r$vcowfgmsfr’:§§..§i:o:J§nt_:i.AsE’ 13 $11.59 UNDER SECTICN 11
AND 12 GP THE “CONTEM.’–T€. o”§=..«_cz:m’aTs ACT smvzme T0 1r-:mA”:*E
cewmwpr PRGCEEDINGS fi¥f3i%ENST mg ACCUSED FOR DISGSE’r’EN<3
ORDER DISTEE) 202 2308 F'AS'3EE}".iN W.P.NO.2?81/2€JU8 (§n-22., coaw. rms DAY, X.L.HANJUNA”!’H, 3., M;’a§E THE
£=oi;:*§:>ia%;;T;-:<3T: –
QRDER
Leam é a:i Addifionaf Gcvernment Advocate submits that
«thfééaiiféééifcians 3%' the teamed single 3udge has hears cemsiieé
-..;%é{i’t¥*zV§y the Assistant Cammisséoner, Shirrzcga Sub~–Divisier:,
the Assistant Commissiones, Shimaga, has passed an
V’ erder an 14.11.2098. Therefore, he requfits this Court its