High Court Karnataka High Court

Sri M K Poulos vs Sri Sadananda Raj on 15 October, 2009

Karnataka High Court
Sri M K Poulos vs Sri Sadananda Raj on 15 October, 2009
Author: Manjula Chellur V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 1591 day of October 2009

PRESENT

THE HON'BLE MRS JUSTICE MANJULA CHELLIJE  A'  %

AND

THE HON’BLE MR JUSTICE’\f’;JI’xGAI$¥NAT};§;AI1\1A

C.C.C. 1\I0.706/2069

BETWEEN:

SR1 M K PCULQS I
S/O LATE VARGESE, I _
MAJOR, R/AT PADAE.AA.MANE; _
SH1RAI)IV1LLAc;VE,V’ . ‘
PU’I’1’UR.TALUK{. ” – A
‘ COMPLAINANT

{BY SR1 ARUNA
FOR M/S ASSOCIATES)

_ SRISADANANDA RAJ
A. _’AC.ED__5’Q YEARS,
‘ASfST;;I£XECUTNE ENGINEER,
M/S-MANGALORE ELECTRICITY SUPPLY
“-COIVIPANY LTD., {MESCOM},
~~ , KADABA SUBDIVISION,
KADABA.

ACCUSED

(By Sri N K GUPTA, ADV.)

CCC FILED U/S 11 & 12 OF THE CONTEMPT OF
COURT ACT PRAYING TO iNITIATE CONTEMPT
PROCEEDINGS AGAINST THE ACCUSED FOR

DISOBEYING THE ORDER DATED 11.06.2009 PASSED
IN W.P.N0.15642/2009 AT ANNEXURE»’A’. *

THIS (:00 COMING ON FOR 0RDE1§g1s””qfH:;s_~V.Dz§Y, ‘
MANJULA CHELLUR J., MADE ‘1’:~1<E"F0LLc)W;ND'I:" "

Reply statement is for
compliance of the fion CO-
operation of the furnishing
the meter4_V213__1:14(:’1A seized for the
purpoee iof of the theft of

energy; Aecofdiwigijyt, _} )’1*r3:«C’e.edit1gs are dropped.

A

géfm

Eeéefi

355

A ” it