High Court Karnataka High Court

M Ramaiah vs P C Jayanna on 16 March, 2009

Karnataka High Court
M Ramaiah vs P C Jayanna on 16 March, 2009
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF' KARNATAKA AT BANGALt3;§E<

DATED TEES 'THE 16TH DAY 01%' MARC}-§--,      4_

PRESENT   

THE HOWBLE MR. JUSTICE s§éEEDHA%§&¢:R,Ai3A'&,';j%\/. l/LA

A1'<Zlj"~~

THE HON'BLE MR. JIJSTICE"B;§_:i?EE1$£IVz§SEA Géwm

c..c,c.re0.v%2é%; 2o:3'9{::m:;:%% 

BE'1'WEEN:_  

1.

M R AMAEA}1″1-:;;.__ ,
AGE: 58 ~YjEAR’?f3 %
S/OF xvzaaargm .

1300.9 NO 452,..}jVNE*axg:§.txT13NsIoN
N R M0.f§ALL:\ w,
Mvsomkz COMPLAINAIW
..{m 312; M Rfi~.MALAI~i PARTY–IN-PERSON)

1. PFC JAYAISENA
‘THE.=C3OMMISSIONER
MYSQRE URBAN DEVELOPMENT AUTHORHY
_ Ta L BROAD
“MYSORE

A M YOGEESH
T THE SECRETARY
MYSORE URBAN DEVELOPMENT

AUTHORYPY, J L B ROAD
MYSORE ACCUSED

THIS CCC FILED U/S 11 & 12 OF’ THE

CONTEMPT OF COURT ACT PRAYING TO CALL FOR
THE ENTIRE RECORDS IN APPEAL. NO: 241 OF’ 1997

%/

(MUDA), DATED: 10-01-1995, B£3F’C)F€E”–“”-‘.iif1<iI:2..
CONSUMER'. {DISPUTES REDRESSAL FORUM.,;"'fvI':'§§£}EE?__ _
ORDERS COMPLAINT NO. CPA/386/91-92'IQAT-.3'
INYFIATE CONTEMPF PRQCEDINGS AfiAI..NST"~.. 'mI;_ ~
ACXEUSEE FOR w:LLFUL If;:S<;£aE;L)IE;~rLA:i1\T
NO.CPA/386/9132 DAT 1::nATE:n;. 10~oT;¢~:995 ANIZ} . =

EMPLEMENT THE ORDER ‘:19’ =.GRAmf ‘TI’E£’L}E:1i) AND
POSITION <31? 30×50 SITE NQ%:f45 1/B Wm-1% Rsisooo/–
FINE AND 123.300 'B..EIN{} '*I'J{i§}'°'-._COST 0;? THE
PROCEEDINGS IN *rHE»r;;0.URT;' ; " '

This C.{3;G;, .'is this day,
, "tbs fipllowingt
…. ..

Tfifi Sistrict Consumer Famm.

Mysore No.3/’06. The District Cansumer

V. Fcrusig, VM_~*;’soreV’d’ismiss§’d {he peiifion with exemplary costs.

if he is aggxzieved by the said €);l”dEiI’ pamed

I “_t13%e’V~T:§Z§£:;nsumer Protmtion Act, he can prafer an

_ appéai UZ]Sz’v?:f?~A of the said Act. The questien of {his civil

: {:(3r1tfcn1§i’t*’c..iO€s not raise. The p€f’:ti'[i<)1} is ciastad.

Sd/-gm
Iudge

SM”:

]’u&g8