High Court Karnataka High Court

Smt Kushala @ Kushalamma vs Sri Vastradh on 8 December, 2010

Karnataka High Court
Smt Kushala @ Kushalamma vs Sri Vastradh on 8 December, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 08'1"" DAY OF DECEMBER 2010
PRESENT

THE HONBLE MR.J.S.KHEHAR, CHIEF 
AND  0 0 .

THE HONBLE MR.JUsTIeE As.   A  0'

ccc No.1370/2o;o(cm1A;sf  if 0

Between :

I. Srnt Kushala @ Kushalarnjmag
Aged about 54 years,  _ A   _ 
W/O Late Ma11ikarj11nas_  } A   
R/at No. 539, 11th'C._1fos"_s f  ' "
Nijalingappa__ Layoiit.' »  A 

  
Maye'eA.Seho'o;i' % 0 
D__ava1'1ge17'e _   ' -  Complainant

A     Adv.,)

 

__ » S1-n'._VVastradh--.__
'  Deputy»-Commj.ssioner
'Davangefe. Eiistriet

Da\__/anger_ej.: ... Accused

[By Sri V.S. Hegde, AGA]

   This ccc is filed u/s 11 & 1.2 of the contempt of
 court act. by the complainant, wherein he prays that
' 2 ...----this Horfbie Court be pleased to punish the accused for

having committed Contempt of court by disobeying the
order dated 25.01.2010 passed in WP. No.192'?/2010
Vide A1'11'1exure»D.



W

\i%,\,g£',

 '  _ di-spos'isng~vi. pr Writ""?etition No. 1927/10

This CCC Coming on for orders this day. Chief
Justice passed the following :

ORDER

J.S.KHEI-IAR, C.J. (Oral):

Learned counsel for the a__c.c.us4ed–resp’oifident_”nogluV’
has filed a counter affidavit;”1«pin1h_’Cloiilft

aforesaid counter affidavit i-sv4″‘i:a_ken”‘on re’c0._rd”.._s’1’1bjéct to V

all just exceptions. A copy-~–th’ere’of. hasbeen handed

over to the learned’ ‘M Complainant-

petitioner.

2- this Court to
‘1 enduisjement dated 4.12.2010.
learned No.1 states, that the
V V 25.1.2010 while

W 2»
iE3:%i\b€€1’1 fully

directionsWis’sLied l::yV’*this Court on

‘§::o_nipli’ed dwithii, by sanctioning fair price depot in

P.=_J.Ext.ensi.on, Davangere on compassionate ground to

the c’or_n’p1ainant~ petitioner.

% .t _ instant.

it = 3. in View of the above, we are satisfied, that the

contempt petition has been rendered

infruettlous. The same is accordingly, dismissed as

having been rendered infruciuous. Rule issued to the

respondent. is accordingly, discharged.


sa/»

Chief Iu.aac5esdjépi f'  

sk/~     *
Index: yes/no *