High Court Karnataka High Court

Smt Manohari vs Sri Naveen Raj Singh on 22 June, 2009

Karnataka High Court
Smt Manohari vs Sri Naveen Raj Singh on 22 June, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
I.

1.

IN THE HIGH CGURT OF KARNATAKA AT SANGALORE

amen T:-sis THE 22″” my 0? sum: 2609

PRESENT

THE Hc>N’ss.E MR.3L3STICE K..L. r2:A9;3urs1;m§g * ‘

AND

THE Hors:*BLs MR.}UST’ICE §:.R.14K.¥.;i*éi1$;RAS.\fuf.?3yf«é’Y’~ K
mwrsmm’ OF COURT cAsE”‘%§ja-17i/290$:T{‘cI§;’:§;)%%k M

ENI

SMT MANGHARI
W16 mm SGMASHEKAR
NEED ABQUT fin YEARS _ 1 ._
HASSAN, HAssAN;s;:~::R’:c? 3; ..

SR1 T533-5Y.5J:3EV *

gzcx LATE szamasrysexzayg-~
M553 ABQUT 50 YEARS ‘ V. ”

HfiSSfiN ‘* %% *

SR1″? s:vNsm:bEEéH-» _ ”

— V. 555 ;__:a’:”E ssgxaaswama… ….. .. «
.V :%23ES games? 43 ..’fr’EARS

V”‘;*: r;:;*a:?f§_;éa::\1;:%séTs’ 3 3 ARE

Rf?) r«c1.%:.:;a,L.-*::ss:”‘; VESALURGHGEL:
$.££§{:.EE’e§-!P%JR.fi.-5!Tf5’~L§.?§€, HASSAN {>:5″i’R.:C”r

— RE? a’§”‘THE:a9. séia HQLSER
‘SR1 H N sfivfimsu

.4 ;5;::2 595:2 Mamie SQWDA
¢ ~As:.:.&a 4:2 was
* f::1Ms-ER».~sERcHANT

.V –..’.-m« maumz TEMBERS
‘ Hgsésmq,

“.CQMPL£=.i¥\EAE\$TS

f{BY Mrs: A:-s LAW FIRM, ADVQCATES}

SRE NAVEEN RA} SENGH
AGE: MAKER

THE DEPUTY CGMMISEICDNER
H.i§SS:AN DISTRICT, HASSAN

2. SR}. AMB§f}I MIEDHAV
AGE: MAEGR
THE BEPUTY CONSERVQTDR D? FORESTS
HASSAN f3ESTF{ICT’, HASSJQN

3. sax. THANGARA3

AGE: Mmoa

SECRETARY, DEPARTMENT QF REVENUE

STAE as: KARNATAKA, M.S.BUI§_DING

VIDHANA VEEDHE A .. .

BANGALGRE – 560 001. _,.;-.c£:TL:s;E:>.__ *

{av SR1: SRIDHAR HIREMATH, ADDiT,¥;GNfiL ..
SOUERNMENT ADVOCIETE) ‘

THIS CCNTEMPT oz-‘ comm” CASE IS rrmzb t,.:N1::ER-sgcfxemgn ANE) :2 OF
THE CONTEMPT or: COURTS Am” REAE3 w1T;–:.,a.R”r:C:E 2:5 :31: f;.r};~:E.. comsnmniom
OF INDIA PRAYING TC) INITIATE corm=;_MPT’ PRs:)£’:EE€)INf.3S AG.&.EN$T THE gcausea
ma THE WILLFEJL AND DELIBERATE .13:-.e’;T 0?.Co_uRTit}iSew7{:o_m§§;sV_0:9; mamas 355025 73-45
COURT was war, K.L.MA;¢3ts§§iArH,’1.J., mag ‘ms-m3z.Law1ws:~

Accused the. Vii)’,-é;’;;*L£fy.LV”fiémmissioner, E-iassan, is present
befqre the_§:o’urt. ‘V :3; ..1§41V’eL:?r1ov’§s filed stating that within three weeks

frzkrg tfi”é ofde_r wotfid be ¥mpiementeé and a similar Meme is

; a%so Ccnservator of i’~’erests, Hassan. In view of

same, the ;;j’7ei.§1f:i§:}r§ is chased, granting eppcrflmity to the accused ta

‘ “p_aé$é*«§§prg>pria*i;ea~”eréars, §n accerdance wéth iaw.

Sd/-E”

Tudge

S&fl§
Tu§§§

KM