High Court Karnataka High Court

K Thimmaraju vs Sri G G Hegde on 2 July, 2008

Karnataka High Court
K Thimmaraju vs Sri G G Hegde on 2 July, 2008
Author: S.R.Bannurmath & R.B.Naik
-1-

IN Tm: men comm' 01': KARNATAKA AT BANQ5L.tj§g'gVJj,,

DATED THIS THE 2ND DAY OF JULY  ; : "  V

PRESENT;

THE H.ON'BLE MR. JUSTICE S;«g.:1.€3AfiNi§RA%MA:rH "

Arse ‘~~ »
ma H0N’BLE.MR. .4;a1.:@icE—._R.B; NA!K

c.c.c.r§:o’; _

BETWEEN:

1 KTHx:xzi§:i.%s;«E2£§g-:i’_V_ ” __ ‘-
S/C}, 1.gT;:.K:AR:YA9?AVA’%_A ‘_ *
AC}EvD_AAB_0U”i::,S..1_ wings

war Nzrmoz, 1’3: MAIN ROAD
CROSS,’fiiT1’UR iAY’OU’E’
A’i’TUiI2 POSTV ‘
BANGALORE – ‘::–5e.. 05:},

– MCQMPLAINANT

» (B3 §::~.12z;..Q I\:: :_: BASAVARAJU, ADV.)

TUMi{UR ~ 5’72 191.

1 SR3..GLCi’HEGDE
THE D”i’v’ISIONAL CONYROLLER
R.T.{3
TEJMKUR DIVISION

ACCUSED

V {BY szwr. H 52 RENUKA, ADV.)

-g-

‘THIS CCC (CIVii.} IS FILEZEB U/8.11 85 12 OR THE
CONTEZMFF OF COURT ACT PRAYING TO ENI’}f’iA’1’E

PROCEEDENGS AGAINST THE ACCUSED FOR I:>1s«:;13.13;f;.:;r§:<:;'fr:4i«.£;
eeeee m*e.07.o3.o'? PASSED aw w.P.Ne.e224/-916 {s§%:jv,§"'v:f;i::-E

ANi'~IEXURE-A. _ » V A

'ms e<:e(c1vm,) comma meg 'eRi"eE-%§e,.:_':1'1.~«;:$"'mfg

BANNURMA'FHJ., MAKES THE ;«*0LL(37w_I1§.{_§:"'i A'
§:__3.;DV_.3.13 i i

Alleging diSOb(3:_§.i€I1C(¢;.£11gA;[;1C1£i" Qrdef 'd.9.ted., E7 . 3. 2007

in Writ Petition N0.82i2~¥i the accused

was .. -i the representation of the
petitienefiéthe §jre.?$e.r;t.:C:~0i1tempt Petition is filed.

~ Ai'tef:VvV____erld:e:i:1g appearance, Smt. HR.

' }'€'enu1<;'a','.% counsel appearing for the accused-

{';erpoi9aiii(;:1VA';eiV3bH1its that the direction issued by this

eoigrt has been complied with and the ease of the

A if eefieplainant has been censidered in a detailed order

' Viiated 14.6.2008. Learned counsel for the complairxant

'€12'

-3-

admits the compiiance. Hence, the Contempt _

no longaz’ survives for Considarafionfm Th€'”‘Sfl.i:Iifi “iS’* _ ‘4 ‘V

disposed 0f.

A]u’age_f

bb