High Court Karnataka High Court

Krishnegowda K J vs Narasimhamurthy on 2 December, 2009

Karnataka High Court
Krishnegowda K J vs Narasimhamurthy on 2 December, 2009
Author: N.K.Patil And Gowda
   

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DA"I.'I?JI) THIS TH E 2*" DAY Of' DESCEMBER. 20_Q 9

: PRESENT:

TI-IE HONUBLE MR.JUSTICE    ~

AND

THE I-IOIVPBLE MRJUSTICE B,sI;{EE NIVAs§i’

c.c.c. No. 789 ‘OF 2Qo*o9 (cnggzj
BETWEEN:

Sri.K.J.Krishm3g’a.wd_£i.
S / 0 . Late Javarég0wda_V, v
Aged about 20 years’. vv ‘

R/a.Kar1fdy.a v;11age; < V

'*-Marldya 'D11-sLtricf.=.__ * _ '
' " …C0mDlair1:;1nt'.

(By; .’:3ri_. N . Adv£;Cat.e}

AA “Sfi.,V’NaV.ifaSimhamurthy,
Majérf
Eixeciztive Engineer,
*~ Ci’1amur1deshwari Electricity

Supply Company.

Mandya Sub–Divisi0n.

Manciya. …Ac:cused

(By Sri.N.K.Gu.pta. I Cate)

IWWWM

This C.C.C. (Civil) is filed 1.lf’1C.1€l’ Section 1 land 12
of the Contempt of Court. Act. praying to ‘,’_if’;ii.1′.i2:1T.(i’
contempt proceedings against the a1c’.ct_isefd

disobeying the order dated 11.()6.2009v””p21§3S__ee§;_v in

W.P.No.9296/2009 at Annexure W ‘A’.

This C.C.C. [Civil] COI11iI1.’§”'(‘)j'”i-f()I”:’ ‘

N.K.Patil, J. made the following:
: oaneaésa
Learned counsel for.’t.h:e:v’:ac?t§iused has
filed a. memo dated ;”?:»..’:i”‘ along with the
endorsement dated and the same is
taken on é
” is filed by the
eom151..A£1inantVdd”‘V 2 v…Pfayer to initiate contempt:

proceedings accused for disobeying the

or.d.erVVdated i’1ee.5,_2QG9 passed in W.P.No. 9296/2009.

–.3.”~Leai*n_ed counsel appearing for the cornplainant.

‘a1t.”theVod’tse’t:iV submitted that. in View of the statement

made by learned counsel for the Accused in the memo

A 2″” Deeember.2()O9. the instant contempt petition

Vdmay be disposed of. reserving liberty to the complainant

4

if! V.-##’»~fl-flf-EM’
/