High Court Karnataka High Court

Sri K Channappa vs Sri Madhu on 30 September, 2010

Karnataka High Court
Sri K Channappa vs Sri Madhu on 30 September, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
EN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30"' DAY OF SEPTEMBER 2010

PRESENT

THE HONBLE MR.J.s.K1~1EH,AR. CHIEF'   " 

AND

THE HONBLE MR.JUsT1c;}r¥;    

Contempt of Court Case No. 41v:;o1./2o1oLC:§a1}'~ "  "

Between:

Sri K.Channappa

S/ o Krishnappa

Aged about 48 years . v
R/a Kuduregere Villager-"*  .  V
Chikajala Hob_1i*._  I . '
Betalasure Post  __ . . 
Bangalore Nor';fh.Tal'u_'_x;   L __ _  
Bangalore      «.   .. Complainant

(By  tahaaiaili M a11¢;laSrr_i A._.'3. Ponnanna, Advocates]
And: V H

l. S;r1'MAadhu,'-Major
._B"3.r its'c'5ecreta'ryD.ept. of Revenue
1VE.SfBuiI(iing
"'Bar:galo'er 4' 560 001

. S1*iVe11katesh, Major
'7]faha.:-lfldar

Yelhanka

Bangalore North Taluk

AA ' Bangalore

 'b'MAirojkar, Major

Revenue inspector

Jala Hobli

Bangalore North Taluk

Bangalore .. Accused



Cl"

(By Sri V.S.Hegde, Addl. Govt. Advocate)

This contempt of court case is filed u / s 11 and 12 of
the Contempt of Court Act, 1971 by the Complainant,
wherein he prays that this Hon'ble Court be pleased to
initiate contempt proceedings against the accused:"<«.a'nd

punish them in accordance with law for having.~di'sobey;ed 
the order passed by this Horrble __--'iCour't..'p:'---- i'i»1._p .

w.P.No.14i67/2010 dt. 27.11.2008 and etc.  

This case coming on for hearing ._ on 
application this day, Chief Justice mradefthe following:   A


J.S.Khehar. C.J. (Oral) '  

It is not a matterdpcf Committee has
been constituted for... claims for
     of unauthorised
occupantsnv   constitution of the
relevant   by the learned counsel
for the responden_tseacc_us_ed'What hearing in the matter has

been;er_c1ere;:tjferev'27fi.o.'201o. It is submitted that the

 of hearingh shall be completed under all

  or before 15.11.2010 and a final order in

resp__ect_.of thellclaim of regularisation raised as the hands of

 the con__iplainant--petitioner, shall be taken on or before

10. It is also acknowledged, that the order passed

   the Regularisation Committee shall be communicated to

the cornplainant~petitioner within the time stipulated

hereinabove i.e., on or before 15.12.2010.



2. In view of the submission made by the learned
counsel for the responc1ents--aceused, we are satisfiectthat
nothing survives in the instant petition. so as to aEijowif"itd'to

remain pending.

3. The instant contempt 1:.Jpetition"«_is'i' 

disposed of. Needless to mention that the respofodentsdv 

be bound by the statement.  on their"heha1:f'Hto'this

Court.

4. Sri Venkateshn.  Bangalore
North Taluk. is   affirms that the
underta'1';.iQné....V   the respondents shall

positively Within the timeframe mentioned

‘ t Chief Justice

Sd/-t
Judge

F%mg/
..-Index: yes/no