High Court Karnataka High Court

Sri Babusab Rajesab Shidenur vs Sri Subash Chandra on 3 December, 2008

Karnataka High Court
Sri Babusab Rajesab Shidenur vs Sri Subash Chandra on 3 December, 2008
Author: K.Sreedhar Rao& Gowda


IN THE men COURT OF’ KARNATAKA, c11:zcU11fi”‘B’§:V:4.$:j::»i’a’ fir

DHARWAD

DATED THIS ‘I’§~IE 3rd DAY QF”ai:cE1§\$_ER’;IAgcjiiéi.

PRESE£Tfl’ % _
HON’ BLE3 MR. JUs”r1,§§E:V%K.SR§§_£,Dr;}§1’§
HON’ BLE MR. Gowm

4<::;s;.c. §to.»g,;_r;4%'«;g;gobs

BETWEEN. ~ "

Sri Babusab Rggssabfléjderrur ~ V
S/0 Rajesab smdemfi’ ”

Aged about years ‘ ”

Chiefofficer, « –V
Town Municipal ‘Council,
Haveri Distxict. ” V

‘A V Complainant.

(BE: st: Mé111iké11:j1mAC. Basareddy Adm.)

A at

[:1 % Sri sgbash fiiiihfibndm

‘Aged abéut 50 years,

” V’i’}j1¢ Secmtary to Government;

‘ V.jI’J.{u:1is:ipa1 Admimstratioxz Dapartxnent
” _ 7S0ud.ha

Bangalore 560 00 I.

V f j 4: _ u ‘ r fimt. Kazreri,

” Aged about -4′? years,
The Diractor 83 COIflIHiSSi{)fi€3I’ of
Municipal Admizzisfraiign

9&1 Floor, V.V. Tewer,
Dr. Ambedkar Vedhi,
Bangaiore 560 001.

3. Sri CS. Vastrad,
Aged about 50 years,
Tbs: Deputy C01I1I}]iSSiOI}£)If-I ~

flavezi District, Havarirri. ..

” » Agizusad.

Tms CCC IS FELED U/S 11 OF *I’:~LE. CON’»1TVENE:F1″~£1F’COUR’F$’

ACT, PRAYENG TO fNI’i’§A’E’E c<;:s:f:';~:.rx4p'r FRGCEEDINVGS AGAINST

ACCUSED FOR DISOBEYENG THE ORB-12:12 DATED' 1. ,1¢+ ,'1:2{)Gi8 PASSED IN
W.?.NO.5355/2088, _A

THIS CONTEMFF PE*§':*:4:Q.N"c<i§51.N<§'»é*c:=R% OREDERS, mrs DAY,

SREEEEBHAR RAG, 3., MADE THE Fcgwwrua; _

conigiajnant submits that

hefijis not' "p».zj:cj:"sV{-.":i.z1.V(§; the compliant. ' Recording the

V' "~:1_I:m.i$Siot1"t,If1e Cemplaimt is ciismissed as 110%: prefised.

Sd[~
Judge

Sdf-s
Iiiége
my"