High Court Karnataka High Court

N Srirama Reddy vs Sri M R Srinivasa Murthy on 9 July, 2008

Karnataka High Court
N Srirama Reddy vs Sri M R Srinivasa Murthy on 9 July, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
1
IN THE §*HGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 91% DAY 0? JULY 2003 
PRESENT %

THE HoN'BL13: MR. JUSTICE    '  

AND

THE HOWBLE MR.JUSTICE4_S.N§&?;A*iYANARi%'$¥1f\:NAA   A

c.c.e.&1y§fL8/28%%k  <:V.'\1}IVV\VVlV«)

N SRIRAMA REDDY  5
S10 LATE SRINAREPPA."  1  :
AGEDABOUTE3'9'{EARS._    

MARINAYAl{Ai\§A' HL$LLI,.,§NAN!)§ilGA!3AHALIJ
mm', CHIN'I'A14£ANIi"fTAL{£!{' %* M 
CHIK!{A:BALLAFi3F.A BISTRi=£Ii' . .

 ._    ...COMPLA!NAN'I'

(By Srji mm s%::Acwv§*A. mu.)

   .  s§:i'MjA%%r*<.%sRxN1vAsA MURPHY

~ T = A(.'wED.,fin!3OU'I' 57 YEARS
 SECRETARY
X V%nE:PA:::mI«;z~:T cm RURAL.£3.EY£2LQ1?MENT AND %
 PAHCHAYATH RAJ-. _BANGA.bORE-O1 "

_ SR: TSRIVARA
V A '=.,.AGED ABOUT 56 YEARS
' -- % ..CI~IIEF OFFICER-,..ZILLA PANCH-AYA'm



CI-IIK.KABALL;AP'UR.A. DISTRICT
C}-EIKKABALLAPURA

3 SR! REDDAPRA
AGED ABOUT 45 YEARS
CHIEF' EXECUTIVE OFFICER  
TALUK PANCHAYATH 1
CHINTAMANI

4a. sm 503003 YADAV-, 
THE DEPUTY COMMISSIONER %
CHIKKABALLAPURA DlSTR.I(;T_ 
CHIKKABALLAPURA~-..  

43;. SR] RAMACHANDRAPPA  *
AGED Aaotrr 57  % _  ; t
THE DEPUT¥_ICOMM1SSi0jNER_"-- .:  
K()LAR..D.IS'%'jRl_{L'P, ;n<o:1_.AR_ .-- ~ 3   A 

A$Sl$FA,!fifQOM&§1$§ION.ER AND
LA-5%!-D 4AcQuis§'r1or:T%--<);?FIeER. '
CHlKI{ABALLA?1f'R'".'3LiB'-DIVlSIOfiI;"~ 
CHIKR-'.ABALm.PE¥R;« .

   % ...Accusm

  (By?s.%i Sijezzia % ~ pk-'EMAz*1~1-, AGA FOR---R-~1 T0 5)

-  TH§S. VC£3Q..~~FILED UIS.-11-as 12 OF THE CONTEMFP
OF   PRAYING TO lNI'['iA'I'E' CONTEMFI'
F'RG.CEED¥_N§E'xS AGAiNS'I' TEE ACCUSED FOR DISOBEYING
THE ORDER DTD.31.{}5-506 PASSED IN W.P.N-O. 1028/03

   '-~{I;{LR~I§EVS) VIDE ANNEXU'RE--A.

  -_ ff;'rms ccc comm on FOR FURTHER ORDERS
   'FEES DAY, sasmxarr J., MADE THE FOLLOWING:



ORDER

This petition is filed complaining

disobedience of the direction issued by

W.P.No.1028/2003 dated

respondents are directcd- – to

pmvisions of L’

three months from thadate Q€.i§S!1e’«~pf ‘audafscmcnt

to the pefitiouer.

§s%med teday %

that the –proceedings have been

H -nefificatien published

5:; 12.’ the final notsficanon issued by me

is yet ta be published in the

qffigial immediately after the time prescribed to

rueebwms and submits that the -publication of

\9..)~

the final notification, further a-we—4

for the acquifition ofthe land .

3. Talcing into oonsidcifatir_’m . 3

made in the afidavit and th:aTV_su_I3mVi’ssii§i1VofT~ *

hold that there is no order

-passed -by -this with the

direction of contempt

pemonis