IN THE HIGH COURT OF KARNATAKA, BA.IIGA:;'GIgI£VII
DATED THIS THE 27TH DAY OF' SEI7"FEI\fI_E1j3'I5?;,::'fi4O1C I.
PRESENT GI;7
THE HONBLE MR. J. CHI_IaR;IUSTI;cE if 3
THE HON'BLE BGPANNA
Accc
BETWEEND
N. REKHA D/«:Q';S.K."N"AGA;PPAII"
AGE: ,3A...YE;A_RS,"*Q.cc:NIL
R/0 NMC, G1~sT;.cRGISS.IILEIWSIDEI
NEWHOUSI1 'GI;D.S'I'Gvv*N---- '
BHADRAVATI, IST:w.S1~l..[M0'GA
* _ ' _ I , ...c01vIPLAINANT
{BYSRI N M ADV.)
I T_ A. ».:¥IINC.HIGIRI
go
I 'THE.RA§G'ISTRAR
A _ KARI~IAIIrAI<A UNIVERSITY
DHARWAD
~ C-;L,. HOSAMANI
" THE REGISTRAR
' STAFF AND ADMINISTRATION
KARNATAKA UNIVAERS-ITY
DHARWAD ...ACCUSED
{BY SR1 R H CHANDANGOUDAR. ADV. FOR A} & 2]
U"
-..-w...w---
1.
THIS CONTEMPT PETITION IS FILED UNDER
SECNONS11&l2OFCONTBWFTOFCOURRSACTVWHTA
PRAYER TO PUNKfl{‘UdE.ACCUSED FOR CONHMTHNG
THE CONTEMPT OF COURT,INH? DEMBERATE AND
VVILLFUL DISOBEDIENCE OF THE ORDER PASSE:D–v .I_N.VVJ :13.
NO. 10194/2007 DATED 26.03.2010 VIDE
THIS C.C.C COMING ON FOR DAY,”-‘_.’
CHIEF JUSTICE PASSED THE Fo1.LowAINt-3; I
ORDERaj.,.
J.S.KI-IEHAR, C.J. (ox-an;t\:%:ad,,…V_ 2
The CompIainant–petItieVIier ‘ap.proaCh»e.d..vthis Court
alleging disobedience’. “ed by the learned
Single Judg’e:;’of gn2i2;e.3.2o1o, while
accused-
memo dated 2.9.2010 has been filed in
Court Vtoda-yd. The aforesaid memo is taken on record.
Asubjecfoto all just exceptions. A perusal of the memo,
speeiaily the annexure appended thereof, reveals that
.. ___the order dated 26.03.2010, based whereupon Contempt
proeeedingswere sought to be initiated against the
accused–resp0ndents. had been stayed in a rev’i.ew».:”5′;
petition i:§’N0.208/2010 on 26.08.2010. Thus ‘M
the View that the instant Contempt has
rendered infructuous. The same is} és.ec0rdiV1igIy,A’
clieposed of, as having been rendered'”iI1fi’uctu6’u.s’.”T —
‘iglstice