High Court Karnataka High Court

Smt Shubha R Shetty vs Dr K N Vijayaprakash on 2 March, 2010

Karnataka High Court
Smt Shubha R Shetty vs Dr K N Vijayaprakash on 2 March, 2010
Author: N.Kumar And Nagaraj
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 2*"; DAY OF MARCH, 2010

PRESENT

THE HON'BLE MRJUSTECE N.KUMAR.--¥'.V ' ;V-«.0:  r.- 4 

AND

THE 1-ION'BLE MR.JUSTICE:Ai§AL§«   

coo No.83112oo9 {t'1iw}i--1}
BETWEEN: 'V H V

Srntshubha R.Shetty. '  ..
W/o Ramesh C.Shetty, " "
Aged about 40 years.
Residing at Kadri' F{ocks:,"
Kadri Karnbla {Roaid.; ' 
Manga1ore--575'i 003,  '

Represented_Vbyj_h_er   V
Mr.Rar;1eish_Ci..,She:t;yV, " " " 
; =  C  COMPLAINANT

{By iVi/   Advs.)

.0 V'  . Drlriili;Nsfifijayapraiiash;V

, Co_mm.issio_n'e.1f.

 _ivtfa'_.;1ga1»ore, 5  203.

Mangaiore _City---- Corporation.

' _1. . ACCUSED
(By.Sri..;S'.'Ji«shwajit Shetty, Adv.) .

 This CCC is filed U/S.11 and 12 of the Contempt of

"WCo1;iArt Act praying to initiate contempt proceedings against

the accused for disobeying the order dated 02.07.2009

 passed in W.PiNo.7983/2009 (LB~RES) at Annexure -- 'AZ

This CCC coming on for orders this day, KUMAR J.
made the following: Ll
é, 



-3-

ORDER

The complaint by the complainant is that. the

representations made by her is not considered in res_.p’ec’t._’of_

the order passed by this Court in

No.75-E83/2009 dated 2.7.2009.

2. Today, the respondents hadwelfiied

objections enclosing the orders”‘pgi’Ssed or1—.c0nsi_dei*ation of

the petitioners app1icatio’r1..,_«

Hence, the direction–»issued– is complied

with. Accordingly, are dropped.

 ....     " /_

  t      Sd/35
JUDGE