rowa gfiifififififin
I
IN THE HIGH CGURT OF KARNATAKA AT BANGALORE
DATED TRIS THE 15*' DAY OF OCTOBER 2008 ,
PR ESENT:
THE i-iON'BLE MRSJUSTICE MANJULA CHEL-1;';tj"Ri~~ i-L--.f: _
AND
THE H()N'BLE MRJUSTICE K.N.K}3SHAXfAI§A=I§AYP.Nfi; « 7
C.C.C.NO.419f2_{J_Q8 IC1V1_L}'
BETWEEN: V' "
SRi.V.SRINIVASAIAI~I
S/O LATE VENKF3TAiR}3NGAIAH--f'.'j 7'
AGE: 56 YEARS,_O'(3_C'. :::;:)A , * "
OF'F§(3E OF THE URBAN _ _
1:)EvELOPME__NT._ AEITFIGVR ITY,' TUMKI.:R,
TUMKUR DISTRICT. . COMPLAINANT.
(By SI'.i.VK}_HN & VINCE} GOWDA, AQVS.)
éflgggé l%' pg M 2KRv€ ..... H«
JAV'.E'I).».Ai~'£'IfHAR
SECR'-E'l'ARAY vv:J:}e_8A:§'-13~EvEL0PMENT
" DEPAR'TM'ENT VIKAS SOUDHA BUILDING,
"'BANGALe.RE;~ 2:59 001. act meg.
- ~5.1':.§sRI;sR1DHAR'R. HIREMATH, GA.)
VTHLXSP ccc. (CIVIL) IS FILED {US 11 3.; 12 OF THE
'- "_V~.COl.*!-"TEMP? or COURT ACT PRAYING TO INITIATE comgmpr
*:L"='R0:;E§:mNGs AGAINST THE ACCUSED FOR WELLFULL
DISOBEWENCE OF THE ORDER DATES 26.10.2007 MADE :N
A' wT;p;No.43539/2004.
THES (ICC. (CIVIL) COMING ON FOR HEARING BEFORE
CHARGE, THIS DAY, }'o£4.NJULA CHELLUR, J} DELIVERED THE
FOLLGWING:
K353.
2
O R D E R
We have seen the counter affidavit of respondent No.31 and
also an appiieation to permit them to fzie the
perusal of these records, We notice that the .
regularised in the post for which he Tflie “‘ i
learned counsel for the complaiiiant suhmitsetiiat »t_.i1’e
due to the complainant is not $’ve’i1’e€.feetite efter 2 . L’
of the service. This cannot consigiered’ as the
direction of the Court in was only to the
effect that the matterehas r:eesi1sidesed,V:aiiesh after giving
an opportunity tqti-ae is; apeeedeiice with law. If at
all he is entitlw for any deziieiii 131 the
respondent accused, he can ii;3}§1*eeehseekiIig for the
said reiiefi if he is enfiled to, suifiseqixezzatte”his”‘iegu1arisatbIL
2. Aoc0rdi.i1’g1y,i axe ciosed resenfmg a
liberty to co@.~lei11,31iii the rejectiam of
promeelen. V
Eefige
gfifwf
Eeége
RS/*