Karnataka High Court
Kumari Vidya V D/O Mr R Vijayan vs State Of Karnataka on 19 December, 2008
-1-
EN THE HIGH COURT OF KARNATAKA KY1' BANGALORE
DATED THIS THE} 19"' DAY OF DECEMBER 2008
PRESENT
THE HQN'BLE3 MR, JUSTECEE SR. BANreuRM;x;m'A "'
AM) ._
THE} HCWBLE M12. JUE5'E'I;<;= MR. R" VEJAYAN _
AGES ABOUT ;*?"{E&Rf;3_,' _ V' "
SENSE MINOR_'RE_PRE:SEN'§EiD 'BYf-.
HER FATHER' E%;_35'EJA"f{APE
RESISING AT N<;'§'.'A.:i9S;O,'*--._ " __
RR. LQAYGIJT, R_tJ%~:.N:?Ni-~..NILAYA,
RAMA MEERTHY NAGAE. M
BA§sIGALORE_V~1'6. ' '
" COMPLAENANT
V. R (B Y' sgéi. BEQLE. 5533;, ADVOCATE}
j 1 S'?A'§'E§ GE' I{ARNAT1'%KA
REPFQELSENTEEIE BY CHIEF SE*;CR'i3""£'§;E«3'f
" I SUDHAKRR RAE): MJMGR
, 'a?§?f)HANA SOUBHA
'"§i§NGALQREI«»€:66 061
1 THE {3E~H'E.F' EXAMINER/BIRECTOR
PRE~¥_§NEVERSi'§'Y BOARD
:4:
BANGELORE
REPRESENTED B Y MR' FAYAZ, MA-JGR.
THE; EWEENCIPAL
BALDWEN GIRIJS JUPEEOR CCELLECEE
510.19, R'1CIiMi'C}i'{'D ROAD
BANG~Ai;OFEE«-Lfstfifi G25
REPRESENTED BY {TS ?E?§NCIPAL
MRS. LIN['}Y§1 SAMUEL, 'i'¢EA,M§O§~¥. -
{.0
A1 DELETED VIBE COURT _
ORDER DATED 19.8.2008 '
(3? $121' M-J ALVA, ADVOCATE mR__,_«;;i2;._
SR2. SRIDBAR R'. HIRE7MATHV,"C+.QVER*NMEN T A13'.'§'OClATE{'P'OVR 13:2}
THIS {:00 g7* :3/:3}; 1:2 0? "mg
cNTEM1=°r 012* csawfzfr ACT:3»RAVjj'N<}'--v:c::_<;;=;§;m1~«:<:i:*~% THE ENTIRE
E2g<:Av:i.551ffi?5§? '3:'§3'I~'ifABL§""}§QT1oN AGAiNS'T THE
RES?oNm:.:m'TS mxk:.'j'v-~::ya.sr::¥:-x:;_V""::§_<:)m2;z'I*r;1x1<,: CQN"E"EMP'F (;§::g,4ac:';-;G*x%.r:TH THIS §>ETm:x:
'-Frégg.'-Tr:e::<:{::§v;:;:;"'<:{i§m1«:e3 ow F('Z2¥3 ORQERS, -mzsas DAY,
'z3;A:~éNi;§.r2ix:;--,é;m 'J, =§££AEf)E THE FOLLCJWING:
GRDER
}*--'\'.'31e@1'g disobedience of the order dated
K Whereimder, the resgondents/accusad was
. difecieii to armounce the resuit Qf the
5""
.;¥ T_ T
-3"
peti'EioI1er/ camplaixlant who appeared for €X3,I11iI('.1af1i0}£1
by virtue sf interim order of this Court, the p;'§;$§f1t.
C/cmtempt Petitioxl is filfid.
2. 'i'crday, it is Submitted that §)f:::1*1¢ "
dismissal of tha review p€ti;Ei0I1:'-~A zfik§€§,.A&
respondent/accused an 15. VA
been announced on in v.i:<?:i5} 1:113
announcement of the .I'}{:sLIEt;, i_ i~s_ substantial
cQmplia1jx'C"eM 11tempt
Pr-sceedinxgs are ~ .. __ . . é
sal-
Iudqe
35/*3
Tudg’3