High Court Karnataka High Court

Smt Mamatha Nagaraj W/O B C Nagaraj vs Sri E Ishwara Naik on 25 February, 2009

Karnataka High Court
Smt Mamatha Nagaraj W/O B C Nagaraj vs Sri E Ishwara Naik on 25 February, 2009
Author: S.R.Bannurmath & Gowda
4. By a bear reading of the above order, it  _

on considering the statement of the oomplainant_£.\z;ifitVv  --. .V 

that, the respondent is attempting to     

land bearing sy.:~zo. 95/3 to the extent ‘gamete. _

Single Judge has directed the rgspfigdents Wstatus
quo. While the fact is so, it area
in dispute was one acre, the an attempt
on the part of the in 5 guntas
of land excxuding 35% In this regard, the
C0mp]ajnant..h~a$!:AV.§:.:31pOtt> ‘tvllvriea euneepondenoes between the
mspondcnt§.1_om¢ia§i§§e’ gft A1mextx1e–D makes it clear
that, the zespeiidents the status quo order gmnted by

to of 35 guntas and new a dizection

iestzeti-.te’~–et)ns$der regarding the remaining undisputed

such, as the respondents admittedly are

tiat thektstatus quo order in respect” of 35 guntas, the

W :v§§feeentVegppre*ficnsion alone will not justitjr invoking the contempt

tags. As per the pmv1s1o’ ‘ :13 of the Contempt Law, there

deliberate violation or disobedjmee of the order of the

Mere apprehension on the part of the oomplainant will

not entittet’. her to approach the Court on the contempt side as

fl’