1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATES THIS THE 6"' DAY OF' SEPTEMBER, 2010
PRESENT
TI-IE HOIWBLE MR. J. 3. KHEHAR, CHIEF "
AND
THE HONBLE MRS. JUSTICE: MA;N5fUI,A4_CI-uIEI T T
CCC No. 1081 and-1093 )'2_'C§'1O H
BETWEEN:
1. Sri e .
3/0 V5: Njarayana«e1yengar;
Ager.i..ab0ut 6«3;;:A_year$,__' "
R/o N0. e::7_9,_« 12:? Maia}, M
11 stage, 3rd'Biock,v ~ e
RMV ,EXteI1Sio13,"-- 4'
Bangeiia_re«-,560_ 094;.
.~ ~. 2; SheeLé;"i'~2a11gargjan,
W/oj'v.MN.ee#Ba1a3i,
"R[o.V4N0_;«5'79, 16: Main,
=I'_II'Stz:1'ge, -'Block,
.' A RMV Extehsion,
"'Banga}0i'e--560 O94. . . .COMPLAINANTs
{By SI'i: Ponnappa, Advocate)
Sri Madhu,
Secretary,
Dept. of Revenue,
M.S. Buiiding,
Dr. Ambedkar Road,
Banga1oz'e~56() 001.
2. Sri L.C. Nagaraj,
Tahasildar,
Devanahalli Tq. ,
Devanahalli,
Bangalore Rural District. ...ACCUSE[_>._ ..
(By Sri. V.S. Hegde, AGA., for respondent
These Contempt petitions:’»gare._’ filed A
1 1 and 12 of Contempt of _Courts__Act 1971;;/w’~Artic}es-,V
215 of the Cor1stitution”oi7.. alndiav. praying Jto Vinitiate. V *
proceedings under the Contempt of “Courts “Act, 1971
and punish the accused foIf.._Wi1]i”‘u_1_ disobedience of the
order of this W.P.N;o.V 71,0280/A20 10 dated
31.3.2010, vide AImeX*Jre~’B. } it — .A ”
These forOrders this day, Chief
Justiwpassed foilowing,-… , .
p teeosoen
J.s.K1IEH£LR.
31.3.2010 interalia passed the
.f§]now:;§g in W.P.No. 10230,’ 20 10:
. T_”5. It is for the respondents/ authorities
I to”carry out the Phodi work to the extent of
V one acre, which is said to have been
” purchased by the petitioners, out of
S3/.Nos. 42 and 7 of Indrasanahalli Viliage,
Devanahafli Taluk, Bangalore Rural
District. Accordingly: the Petition is
disposed of.”
2. Alieging non-compliance of the order dated
31.3.2010, the instant contempt petitions were
filed. Notice was issued to the
appeared at the time of survey and
signed the notice. The copy of the notice
issued to him is produced herewith and
marked as Armexure-R4. At the time of
survey and durasti of the land claimed,
by the complainant a mahazar Was..aiso-
drawn in the presence of the villfag’er~s;:–..
The copy of the Mahazar is produced”
herewith and nlarked as AI1r1e}{ur§;;l_Z§_. ” ,
Thereafter, the name 1-bf tile compiaj_ha;1t”‘
was entered in the revenue ..rec’erds_ *6.’
the new survey :numbers.”–.. Thecofizjy “of ”
the R.’I’.C. in retgjeagt of”new.
and 65 zneast1rin’g_3O 10
guntas respectively. i’n._ the na’me._of,’the
\ complainant ‘are _«prod’uced’~herewith and
marked as ‘ iA1Ln_g§xures§i?6 _ and R7
.- respectively.” ” Tlie riamclif _ of the
I complainant is entered in the
, Mutations V}Register’;’ ‘I’he’ extract of
;i’viU;tati.o1; Register ‘–is= produced herewith
Vavndl ‘inarked”i*~.;as ‘Amiext1res—R8 & R9
. . ‘ .
In view1″‘of”‘the aver-reenter…iit_’perag’aph-2 ‘of the counter
contention of the learned Counsel for
respondents, that the directions issued by
.k 31.3.20 10, have been fully complied with.
A. ti Despite the aforesaid contention, it is the
–‘ of the learned Counsel for the
” ‘complainants/petitioners, that aithough the revenue
records have been mutated, they have not been mutated
comply with the undertaking given to this Court
the time mentioned above.
8. Mr. Nagaraj, Tahsiidar of
Bangalore Rural District, is
He undertakes to ensure of ” L.
gven to this Court within above.
N51; »