Karnataka High Court
Munaff Khanapuri General … vs Shankar Gouda Fakira Gouda Patil on 11 September, 2009
%%J9**?"¢
IN THE HEGH COURT OF KARNATAKA CIRCUi'i'_ L « u
AT DHARWAD
DATED THIS THE 11*" DAY OF JSEHEMBEK 2909%:: , Q H "V
THE HON'BLE MR.
L %
THE HON'BLE MR.m3% ICE3.V$'I§l..EE1${1.'§fAS131 GOWDA
c..<:'.C. N§3;2£:!.r9$f =
Between:
Munafa. _Ser;1'*etary;' « ._ . .
Belganm Di:3*t1'ict R'eaf.:i_VWc?jfkers'U;iim1, _
Nandagada, Ta}:-.K}1.arxa;air,A'
% pk .. Complainam
(By Sri. Maléd,
Gouda Patil,
A % Ta}: & 1).§§t. Belgzfitml.
~ i,tf;B_ Y Sri K.IB7.v..;r?;:<i}1yapal<, A.G.A.)
The mg
Beigaarrz-Divisio'tr,..B§%:1gaun:,
.. Respondent
T ' "C%3niexnpt of Court Case No.2099/'2{)09 is filed mix 11 & 12 cf the
* Cémeinpt of Court Act, 1971 praying to allow the contempt petition and
V Z ' "p:an,ish'tha accused for wilfixily disobeying the Carder ofthis Court pzmed in
V WCP. New ESZSFZOO7 dated (}l,{}i.2099.
This contempt of ceurt; gzase earning for preliminary hearing this day,
V. N.Kumar 3., delivered the feliowing: 1 «-
%//
JUDGMENT
1. The respondents have preferred a I1′-.e£iA{i_”o»::1_ }gef.5ren1s:e >1′ A’
Supreme Court against the order of eomp1aii oe{i’A’o’£ ”
Court has stayed operation of the to the
condition the petitioner depoeitiog awa’rVcV1 aiirount in the
Registry within four weeks. ‘»
2. &ammm«£e§e£omgm¢meémmo£msoormemmmm
awarded has of the Supreme Court order.
Under thoee petition do not survive for
consideration for–1:heti;ne__ beigig
* eonmeoot proceedings are dropped.
Sd/-
JUDGE
Sd/-
JUDGE
bw