Karnataka High Court
Smt Vani W/O V Gopal Rao vs Sri Siddaiah Ias on 2 December, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGAL0§-Vii
DATED THIS THE 2"" DAY or DECEMBER, ~
PRESENT
THE 1-:oN'B1.E MRJUSTICE s;'RI EA!mURB޴\ T}i_
&
me HON'BLE MR. JUSTICE»A.N.VENiiG.OP§Lt§.G0\vb;§~./ k
confirm QE gggggl mg --g. :[g" Q ,gg5g gg gsg%_c_m_ 1) V
BETWEEN: 1 _
1 Sm VANI w/0 sax. v QoPAL'RAo.,LT"
AGE!) 53 ms %_
R/A No.672.=,_s1** MAIN, G_ !3I(Ui."~II
vEsHwAHmma.__5aA; .BA_NGAL(}R'£'- swozz.
2 EMT K Rififli SR1. K S KESHAVA MURTHY
AGE}? 45. " _ .. ' '
R/I3. N0.2467;"1_UTa D BLOCK
RAJAEINRGAR II {A-'-5.,
BANGALORE.-5'V5_0 010:'.
- % 3 '*5'«:o1n:we ANNEXURE-A. T
THIS PETIT', gm.ca§ttt§Gj't,::oatt"'?t)szVV brtéeks THIS DAY,
BANNURMATH otgmrtztzfio 'ms FQLLO'NiF¢G:-
estegtne "¢i§obédit§nt:é.. of the order dated 24.03.03 in
L-Ti"w.P.'71§£c.t3s14;t3s, tpteee contempt petition is cited. By
eagtd ttttte Court had directed the EDA to consider
the of. 'tzetiuoner for atlotment of alternate sites In
"'~.-[the !ight._gé§' the judgment of this Court in JUNJAMMA 8:
Vs. BDA 3. OTHERS, reported tn ILR zoos KAR
*
tt -~–sac*
2. Today, when the matter is taken up, it Is
submitted by the tearned counsel for the comptainant
the direction issuw by this Court has been compiled:
and aitemete sites have been Issued to comp|a£tiefite.’
to 3 and so far as compiainent {$0.4 .is»¢oncerh’ee;’_’;Vsiiir:e* .his§ ” ” ‘V
purchase was subsequent to thev”?re%’im§’nei”y.’
Issued, the same is rejected.
3. In View of.ifhe facfifthetj’ isteonsieeratien
and c<;m'p::ae=:g:e "th:e~.;d!retti6n"V:issued by this Court,
present. . does not survive for
consideratien. ysarnet stentis rejected.
361/ -3
Judég
Sd/-E.
Iudg§