BANGALORE NORTH SUB DIVISIGN,
PODIUM BLOCK,
BANGALORE – 1.
1;¢g€::<:m§*;}3€§3 * "
(BY SR: SREDI-{AR R. HSREEMATH, AGA FOR A»1—-TQ:<.A–;3:): . _ "
THIS CCC F§LED U/S 1:._&,_%12 Cm 'i"Er1[i'~.{:{j.1FsI"i':'E'.i£d'£'F
01:' comm' ACT FRAYING T0' {;\:z*:*:A*§13'"'CG:-;T§:r.aP'r
PROCEEDINGS AGAINST RESPONDVENT FOR
DISOBEYING ORDERfi_ ii3.'i'D_;1~8¢20g3?'~–_AND 24-6-2008
PASSED IN W. P. NO. 1 1 125;' 290-': MB w';p.NQ.8041/ 2008
This c:.c.c:.= cammg %'c.;_:;%. :1§:e this tiay,
siwmmaa ma,' made gthé fd}ig::$w.i11g:____i
…. _, '
The Cio~.r,ér?n-'rj;:v.jc%fr;x:"Aéivecaie has filed the afficiavi': of
the Tahsiide-11* _ £6 _ fifféct that necessary racards
, 'per1V:..;fi;1J;V1?;g to tile-vfiagwxaii chit are not available. Hence
me "I}1&!"j_;€f:I7 'is ";*'e_feI':r€d to the Deputy Commissioner for
Either action. The action taken by 613
(flies not amount to progxcsr compliance. The
i~ 'GfQéé?e::rm%ent Advocate undertakes that the Tahsfldar
wduld be insmjcted to pass appropriate orders (311
' Annexuzre J' as ciirectfzd by the Court. In View of the
elestiorz, the Govt. Advocate prays for thrm months'
time for compiiance. Three mmlths' time is granted for
%/
3
ngjessirzg appmpriate crders :15 directed by the Court. In
View of the Luadertaliing, the Complaint is closed.
31m*