Karnataka High Court
Sri R Shankarappa vs The State Of Karnataka on 26 November, 2010
BETWEEN :
1.
{By Sri V B Shiva Kumar, .'
«yo .
x?'_'_}
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 261" day of November 2010
PRESENT
THE HONBLE MR.J.S.E(HEHAR, CHIEF JUSTICE'
AND '
THE HON'BLE MR.JUS'i'ICE A.S.BOPANNA' y.v..,_f f _
ccc NO. 1346/2010 (CIVIL).V__j'~--...
Sri R Shankarappa
Aged 55 Years
S/O Late Sri Ramakrishnappa
R/ At No.3 1, Kenchenahallil'Vil1a,ge,
Rajarajeshwarinagfir, 00
Bangalore 56008'}'.__ ~ _
' 'A l _ Complainant
The State ofliarnataka . '
By_its4Secreta"rj,r n B'
V. l\rIadh,u, Major, _ _ ' V
Department of Revenue,
; Vidhana Soudhag
"¥Bangalore 5€30.00«1
B " » . '1'h_e' Devpizty Commissioner
Barigaiorebistrict
. ."7Bang:5i1:0re 560001
Byitsv Ramanjalu, Major,
Th_e"Assistant Commissioner
'0 Bangalore South Taluk,
' -- _fBangalore 560001
By its Siddappa, Major
The Tahsildar
Bangalore South Taluk
Bangalore 560001
By its Mahalingappa, Major
Accused
[By Sri V s liegde, AGA for R1 to 4
Em?"
2
This CCC is filed u/s i1 8: 12 of the Contempt of
Court Act by the complainant, wherein he prays that this
Hon'ble Court be pleased to take cognizance against the
Accused 1 to 4 and prosecute them for committing
disobedience of the orders of this Hon'b1e Court_.._dated
09.07.2009 in W.P.No.4470/2008 (KLR-LG}. '
This CCC coming on for orders this day,
made the following:
J.S.KHEH.AR, C.J. (Oral) :
Notice in the instant 'coiltempt petition to be,"
issued, on account of the Aalieged.._,disobedienee of the
order passed by me',eee:e,e, <$fiLf[ 09.07.2009, while
disposing of if
2.0 i_earned_ Government Advocate for
accfiised~,/resoondyents No.2 states, that hearing in the
2 I;natter,'_vtias.,d:]0een fixed for 02.12.2010 at 3.00 RM. It is
if the cornpiainant / petitioner appears
for ahearing, and furnishes the required documents on
A 02."1._2.2010, the accused/respondent No.2 shall pass a
final order, within a further period of three weeks.
3. In view of the above, we are satisfied, that
nothing further survives, insofar as consideration of the
instant contempt petition is concerned. Needless to
3
mention, that the complainant/petitioner shall appear
before the accused/respondent No.2 on 02.12.2010 at
3.00 PM, and furnish the required
whereupon, the accused/respondent No.2
final order, within three weeks.
4. The instant cor1terh._pt..petition is inf'
the aforesaid terms.
Sd/-
Chief Justice
sax-
.....
mv*
Index: Y/ N