High Court Karnataka High Court

Yellawwa W/O Venkatsingh Rajput vs Sri Vastrad P S on 24 October, 2008

Karnataka High Court
Yellawwa W/O Venkatsingh Rajput vs Sri Vastrad P S on 24 October, 2008
Author: Deepak Verma B.Adi
III THE HIGH COURT OF' KARNATAKA
CIRCUIT BEVCH AT DHARWAD

DATED mas THE 24" DAY or oc1*ons_1=Ie§.:4"2't) G'8;'L; : ../if  
PRE8EN:  ' '. xV , a
HGIWLE MILJUSTICE ISsn;mf§.vér  4%  f; &  = T 3
AR 9 'V   _ _

Ho1~:'3z..E MR.JUsT:c§E{su3HA§H 

c.c.<_:. Nfifisfrrs 
nmwmn: T " 

YELLAWWA _    .    
av/0 VENKATSINQH 1{;22.JP::T---A  1'  " 
AGED ABOUT 52"a'sAR:.~?.--';-- '    »
R/{)ANNIGERI    _    '

TQ NAvALQz.I.N,D."~.V%_ ' '*«:;,__    ..caoMP1.AIxAN'r.

(By   Esdv.)

ARI):

-.-...--------.-nu.

 s .1 '_ 5:31 VA':3'1'RAII5  ,_

--. « VBEPUTY CQMMISSIGNER

2  ._ "i~'~._M;I"'L§5E.LAifA'I"'HI
AASSiSTA1'é'3" COMMISSIONER
HAVERI . 

"   SR1 "p.g}xsHAmH NALWAD

. " =TAHs1LDAR
V. _§_-I.§gVERi

   NARAYANSINGH

'T AGE ABOUT 67 YEARS
S] O T}-IAKURSINGH RAJPUTH
R,' C) RAJPUT GALLE

HAVERI . "W



5 BAESUSINGH
AGE ABOUT 65 YEARS
S,/O THAKURSINGH RAJPUTH
R'/O RAJPUT GALLI

HAVERI   

(By Sri.C.S.Patil, AGA for R3, I & _
Respondent N031, 2, 4 & 5 -:D'e1;: te<i) '

a»._«A»_ *__*iq _; ~k._-s;_:__ 9.’ * ”

This CCC is filed under secfiéng’ 11 111231′ :5; Contempt
of Court Act, pzaying to ‘_a<:t_';"<).i':£_ c{i9.'<§vi'Se:(iVVie.nce of the
Order dated 20.08.2007 '"p'ag's¢a._ /2007 Vida

This c§:c"~ 3?o;%f.'Vo;~;:é;¥Vs. this day, DEEPAK
VERMA J, mam A. ' '

:Ws§RDER

_N.Na%:vé1ig1ifiii, icamed counsel appcarmd far

learned Additional Gowzrrnment

iljxr accused, Prashanth Nalwad, Tahsildar.

2. c§:g:;e&pt Petiizinn has been filed by complainant

” t11z:v_:_€-;in that, the interim order passed by this Court on

in oomp1ai1:La11t’s W.P.No.12575/2007 has net been

V. It has been contended that despite the aforesaid order

‘ . _:h;aving been passed, the name of the complainant has baen deleted

W.

Single Judge on 20.()8.20{)’? Within a period of fifiaeen dayshereof.

in case of failure of compliance as znentioned 11¢

would be held up for committing of contcmpt and

given to him.

6. With the aforezsaid obsc1vatipns, ‘ %»

stands disposed of.

Rule nisi issued standé