High Court Karnataka High Court

The Assistant Commissioner vs B L Chandramathi W/O B S Lingaraj on 31 August, 2010

Karnataka High Court
The Assistant Commissioner vs B L Chandramathi W/O B S Lingaraj on 31 August, 2010
Author: S.Abdul Nazeer
-1...

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 318: DAY OF AUGUST, 2011) ~..

BEFORE

THE HON_'BLE 1v;R.JUS'I'IcE.S;~    V

MISC.W.8126 g:>.__c_),_;;__A_A_I *~ 
IN  A

WRIT PETITION NO. 11.6'?-.1_ OE::Io_10   
BETWEEN: V' O V

1 THE ASSISTANT CCMMISSIcé\;\i;§f'--. j I 'I 
AND THE LAND ACQUISITIONOEINCER 
KODAGU SUB DIVISION; '  
MADIKERI .--fl 5-7_'12QI. V 

2 THE DELPUfIY..CON1MISS*I.ON--ER;'
KODAGU.;DI,STRI{L'~T,    '

FORT, 'IEADIEERI  R7120   PETITIIONERS

('BY SR: KESIAIAVAOREDDY, AGA}

AND:

SMT;§lB:L}CHANI3'RAMATHI,

'  .AOED'ASOUT 48 
 wgo §3.S.L1NGARAJ.
 L G{§D'UGP..LALE3 VILLAGE.
"SHANIv;ARSANT:«IE POST,

SOMwARPET;_TALUK.
KOD.AGL_FT3I.STi'RICT.  RESPONDENT

["BY:'SRI M.SIVAPPA, ADV.)

_ _ 1. 'THIS MISC.W. IS FILED UNDER ARTICLES 226 AND 227
1F'.F"1HE CONSTITUTION OF INDIA R/W SECTION 151 OF CPC

  FOR EXTENSION OF INTERIM ORDER.

THIS MISC.W. COMING ON FOR ORDERS THIS DAY. THE

V' COURT PASSED THE FOLLOWING:



ORDER

It is not in dispute that as per the

9.4.2010, the petitioners have ..

Rs.1,52,903/~ before the EXecuting..CnGn17t.’:4._’i*his’:Ceu;ft’

further directed the Executing Coiirt tc»””v’hre1’e§ise_T§

amount in favour of the the order
dated 16.7.2010 in it it

Since the petitioners with the
interim order; of the impugned
order. until further

orders. é ‘ V . V» .

Misc.W. O’ aiccordingly ailowed.

saf-éiti
Iizége