Karnataka High Court
V Lakshman vs Sri Parameswara on 18 August, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED 'mrs me 13"' DAY as AUGUST, 2093 PRESENT THE HOFYBLE MRJUSTICE K.L. % & . THE HOWBLE MR. JUSTICE A.t4.3}éj§'QG©?AL1§ QONTEMPI OF ggugr ggg 5 No'.v1f}3..z;oQ8;1::m L1} % Betw V. Lakshman, . ' S/o Veerahanumaiah, _ ._ V L x > Aged 65 years, ' Maruthy Nilaya (Gangama'n:iaha*E!.a=),_ ' Bhanninagar, Sirafifowrg, Tumkur District. . ' II ..." ccmPLA1NANT (By Sri. K. Hé'nufrianth a'§9a;fap;i§,.. 11?, fsri. Parémeswara, A ..... .. . V.Th'e«Chi-sf Secretary, 'Eu'mki:r Z'i1!a'?aV23¢}2.ayat, .V Sri. M':m3urnath"'Syeni, _ The Office of the Asst. Contrafler, " " *Lo'caiV.Audi't--«Circ5e, ,. '-"&mku'r~.. "$'ri.V'Rangegowda, .1" The--Town Municipal Panchayat, "Turvekere Town, A Reptd. By its Chief omcer. ACCUSED (By Sri. R.Sreedhar Hivrmwath, AGA for A1 and A2; Sri. H.B. Narayana, Adv. fer R3) maintain the contempt petition against the .T~'*fi.g'st respondent.
3. In the circumstances,_as__req§,iéstQqb3¥ u ‘=
Seamed counsei for the compiain€int,::’rie:’
withdraw the contempt petiti’:iV;_1″—-{3..ran1′:infi’ :ibes’§§ A.§c:..,_a49it’:’.iattV=.~
the matter before theapprop_rfijt§_ tpruni; with this
observation, the petiticafi dAiémi$s§’.a£i”–as.A§.iréthdrawn.
AAAA Sd/-3
sd/..
Judge