High Court Karnataka High Court

Subhashchandra Shenava S/O … vs Sri Krishnappa Pujari on 3 October, 2008

Karnataka High Court
Subhashchandra Shenava S/O … vs Sri Krishnappa Pujari on 3 October, 2008
Author: Manjula Chellur Malimath
        

'"cofitempt praceedinqs against accused fox

VA"'"W.P.N0.5D49OX20O4(LB"RBS).

IN $33 HIGH COURT 0? KARNATAKA, BANGALORE
DATED THIS THE 3" may 09 OCTOBER, 2008 .j.
PRESENT J

THE HON'BLE MRS. JUSTICE MANJULA cHE§Lug. ' 

ANQ
THE HON’BLE MR. JvSTICE RAVI MALiM§THV;’ R

ccc.No.?95)a§rc:vi:;_ V.’
BETWEEN ‘aV* –

Subhashchandra Shenavag
S/0 Vittal Shenava, ‘
Aged about 50 years,
Kembare House,
Marakada Villaga,V
KunjathabailV?ost}_

Mangalore.;’ a_ ~v

Complainant

‘(By Sri’Bopanna*&xSrfi:$iiidhar H, Advs.}

LSri’Kri3finappa.Pujari,

MajQr :nKa9sga_»

CommiaSiohé:,?

Mangalore~Mahanagaraja Palike,

-Mangalore, Dakshina Kannada. . . . Accuaed

u”a}Eyas;i”K.V.Narasimhan, Adv.)

_ _ _ “This CCC is filed under Sections 11 & 12 of
‘”the§ Cantempt of Court Act prayinga to initiate

Vdisobeying the order dtd.8.6.2UO5 passed in

Thia CCC coming on for Orders this _é§§g
MRNJULA CHELLUR J, made the follewing: 7 *r3_2

OR3ER
Perused the statement of bB§éCticns;’r r

2. In viewr of .th§ ¢i3§esalf”‘§f-h §ha
representations of the *r CQmpiaifiénf, 3 the

preceedings do not surfiiverfqr”cQn$ideration.

Accerdingly,fthégp:océedifigs,aré closed.

Sd/-

Judge

sa/4″

J udge