High Court Karnataka High Court

Sharanabasappa S/O. Gowdappa, vs Vandita Sharma, Sec, Edu Dept, … on 24 July, 2009

Karnataka High Court
Sharanabasappa S/O. Gowdappa, vs Vandita Sharma, Sec, Edu Dept, … on 24 July, 2009
Author: V.Gopalagowda And Swamy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA    _
DATED THIS THE 24:11 DAY OF JULY__2@§)9]:f  T T

PRESENT   

THE HONBLE MR. JUSTICE V,

ANE) 

THE HQNBLE MR. JUs'r1cE%ik;gr1ARAY;§b:A%sWAniY

ccc. 1323/21309 
BETWEEN:   1 I   
Sharanabasappa,   _ H  _  
S/0. Gowdappa,        
Aged about 39  '      ' '
Physical Teachézg, --I__  " '  
Mahadevi     
Primary School,  BIaggr,_ _'
GuIbarga--5B_51()3'.    V'  : Complainant
{By Sri. AM.  Aaxtdcéie)

'an
,.

' .

1. ywgfiaim 
Secretary Educafion Departtnerlt,

  L M.S.'"Bui1di;ng°,

 if X

  ...l }Pv1V .,_ 'praéad,

'   'fiixtcter of Public Instructions,

_  Section},

 L' L' 4: A  if B. Parameshwar,

Qcputy Director of Public Instructions,

Gulbarga.

 



4. Suryakant Madame,
Block Education Officer,
South Division, Gulbarga.

5. Sri. Sharanabasaveshwarappa,   
President, : '
Sharana Basaveshwara      \ n 
Vzdya Vardhaka Society,  _   ,;t,;Sm  "
Gxflbarga A     V .:    .

(By 8111. S.S. Kumman, Govcmmernixfttixrocate for}?-Vliito R4)

This contempt petition" is  U/' .131 85 12 of the
contempt of   r/W, Axjtielc 215 of the
constitution of Inaiiagfirayingi tdiriitiate 'contempt proceedings
against the reepondi;»:n.ts"'foro_ disobedience and disrespecting
the order dated04§§(}1.2005"}ja$Sed bythis Court in W.P.No.
1051/2003.   pti:*;isr1~».then1 til-vaceordanoe with law.

This Vveontemnt  on for orders, this day,
GoPM.AGow;)A% J,..de1iy¢_n,»;1oe the foI1<)W"ing'.~

  "   for production of respondent No.3,

the Public Instructions, Gulbarga, When

T’ mntter gs’ one Sri. Ail’. Chamaraja, the present

H })i1z’ee£or of Public Instructions, Gulbarga is presmlt in

tf1e C~'{:§I.i1″ti

2. The learned Government Advocate filed an

affidavit of the 3rd respondent along with the copy of the

N/

proceedings of the Government bearing

PMC.2009, Bangalore dated 24.07.2009 as

and submitted that the order of the learned ‘

already been complied with.

complainant does not dispute’d.f_f;e_ said But V L’

fi%&. reps %–

however, he submits that thfigr-F€Sj)OI1d€flt$’?i”.,§9¢4 imposed

certain conditions while ‘order passed by
this Court in w.P.%1~:¢:5 195 dd

3. Sir:-ye Court is complied
with, the does not survive for
conside1’ai*.;ior1″ the same is dropped.

However, if £he is aggrieved by any of the

:_co:1ditior1s “bf,-,*….i;l’3.e {fespondentfi in the Government

(L).’1’r1p_e}:’~,Vé hep appropriate legal remedy to redress the

: V’ e’~A…..v.Same’i3}”a sepa’ ‘rafte proceedings.

Sd/~
JUDGE

Sd/-

iUIx3E