IN THE HIGH COURT OF KARNATAKA AT BADGALDKE Y DATED THIS "ms 273'" DAY or NOVEMB_EV:K;».Vv§j§§$' . J pREsED? f THE HON'BLE MR.3usm:5 S .'R.,:BANNUP;M'A'fi# an D D X THE HON"BLE MR. JUSTICE ;£%§§';VENUGQPAiA GQWDA
CONTEMPT or cDm;;§g3;mgAs’E”§4D.V§,§;3;;5%g2oD8(‘%civ1L1
EETWEEN: ” ‘
1 sm PALAMMA.
w/0 PAPA:;;Da.D’– D
AGeD_A+.sDuT,_5s YEA;
2 SR1″ ‘2’tV–¥I~..¥?.Vl-“”:.’i:’:SV?é-§r,!Vi\H£’£»’.,§”‘ ” 4
SfE)”i3r’«?A;iAH – *
AGED Aaomfms
3 SRi’h§AN}UN’ATI?{A
s/o PAPAIAH D
AGED ABQQTBZ vmzs,
” «ALL ~:i2}A’mHAmK viLLAGE,
CHHRAGEFSGA’ E)§[;”-§fT¥1ICT.
CHALIJ-.KER£« TIXLUK,
… CONPLAINANTS
(3? sax. rs’ MSIDDAPPA, ADV.)
, i’~;R1. GNANESH
AGED ABOUT 40 YEARS
THE TAfiSiLDAR
CHALLAKERE TALUK
CHALLAKERE.
ACCLSED
ink:
to consider afresh the case of the parties in d§spute. when
this Court has not céirecteé the prayer new
An:1exLsre5- C and 9, we find this appears tp ‘
on the part of the compiaipants tov.prasspriisitétttV’iétt.–‘frp.iis§.i;:ia§~.VAit
to act in their favour in spite of tiie rri~.§.itter
before the Lanid Tribunal. fife’ this ” it
contempt petition is. notp….:}§’zfii§y”».._mi.p’cpp-::eiviéd but
mischievous aiso. Henvc’é,V:th.e”3aiffiia tiitistiiifeifacted with cast of
Rs.1,000/-.