High Court Karnataka High Court

Smt Putta Gowramma vs State Of Karnataka on 31 March, 2009

Karnataka High Court
Smt Putta Gowramma vs State Of Karnataka on 31 March, 2009
Author: K.Sreedhar Rao Gowda

‘wtiuid be instructad

BANGALORE NORTH SUB DIV1SIU§’§,
PGDIUM BLOCK,
BANGALORE ~– 1.

{BY SR1 S-RIDH:%R R. HIREMATH, AGAFOR A~_1~vT{2′:2’¥,~3}..V: ._

THIS ccc; FILED U/S.

OF comm’ AC’T PRAYING
PROCEEDINGS AGAINST .”f’H.E RESFONDE-NT’
DISOBEYING ORDER {)TD.i2–8V:2’@_O7 AND’ _T’§iE”«~.,j<3–R.D*ER
DATED 14.7.2008 IN W;E1_No1.111'2:s;'2ai):?", AND
W.,P.NQ.8042/2008.

This <::.c.c. is c¢m;ng% fa;-ééjj ..{$:cd._ers this day,
SREEDRAR RAO, J., ma<1§t_ti1<; 'i1*5jIc-;Wi1'1g:" V j_
'V

The filed the affidavit of
the Tahsilciar – §:':51'fe:Ct that necessary records

pertaixfing tc} '.:he'~Sag{ivéiii chit are not available. Hence

Ziths x"1z13;t'£ft3r it, raferred to the Deputy Commissioner for

action. The action taken by the

Ta}fi;=si}es not a1:1:1e1m1i 1:0 propm’ conzxpliance. The

Cmyefirmient Advocate undeztakes that the Tahsildar

to pass apgrapriate orders on

gfizlnexure-:J’ as directed by the Caurt. In View of the

elactian, the Govt. Aclvacata prays for three: months’

time for m1:{1p1ianc€:. Three Iilflflthfi’ time is gaxlted far

42/

11 5:, :2 G:?? ‘i?H§;

TO ‘:.:mf1ATE ‘–CQ.N’F.EEvf1’f?T”‘–.
page