High Court Karnataka High Court

V Mruthyunjaya Vibhuthi vs Bhimasen on 21 November, 2008

Karnataka High Court
V Mruthyunjaya Vibhuthi vs Bhimasen on 21 November, 2008
Author: N.Kumar And Gowda
IN THE HIGH COURT OF KARNATAKA, cL¥ec:;ijf'r%  
AT DHARWAD    " T   

DATED THIS THE 2 1st DAY  
PREsEN¢   (  %° 
HON' BLE MR.  1§.KU1§aL~;12  
I-ION' BLE MR.   GOWDA

G. No' 196:2 OI;§ §{}0.?.3.:V{Civi1)

SRI.V.MR1FFHYU'N=JAYA 'é';£B;¥UFHi

S/o.PAM:?AmTHi vi--B:--i.m=H1, '  = __

39 YEA1=as,"occ: BVUSiNES.S,'*_  _.

R/O. QHUVANESHWARE FLOUR-«MILL,

JANATHA PLC?F..ARFA, , ' " 

HAraPz,frv,.;
    ...COMPE.A1NANT.

I~3H£ia:rAéEN _ 5
AGE mow? 48.'z'EARS,

  OCC: SUPERENTENDING ENGINEER ELECTRICAL,
' O & bi CIR€3;_LE,

 ' QVESQQM, MUNIEEABAI},
'  V.T(2I~VHO$'?ET, DIST': EELLARY.

V%  ».fB_':f§SR§.3.S'KAMATE, ADV.)

 ACCUSED,

THIS CCC IS FILEE} U/'S 11 85 12 OF THE CONFEMPT OF CGURTS

 ACT, PRAYING TE) INETIATE CONTEMPT PROCEEDENGS AGAINST T3-iii}
ACCUSEI3 FGR DISOBEYING THE ORDER DATES 11/3f2GO8 PASSED IE:/,.

w.P.N0.éj2oa':,



TEES CONTEMPP PETETION CGMING on FOR oRDERs;j§*i~1tS..[i3A¥,
NKUMAR, «J., DELEVEREE) THE FOLLOWING:  .  ._  _.__ 

Sri B.S. Kamate, Advocate

accused. The complaint  A631 __ t1'1§~$:1":nant"'

complaining that the;   A'  to the
respondent/ accused to    filed by the

complainant fiat disposed of
Within two receipt of a copy of the
order. obj¢x,~taoné; the appeal is
disposed of months time. The
explanation, Hence the complaint is

Sdfu
Judge

Sdfi»
fudge