High Court Karnataka High Court

Dr S J Rajalakshmi vs Mr Umesh, The Secretary on 27 January, 2010

Karnataka High Court
Dr S J Rajalakshmi vs Mr Umesh, The Secretary on 27 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BAN GALORE

DATED THIS THE 27TH DAY OF JANUARY 201foff~ECv

PRESENT

THE HON'BLE MR.JUsT1CE»+Av_C.sAEEA§;1i*   

AND
THE HON'BLE MR.JUSTiC}§
CCC N0.596g2Dd9{C1V1L)  T

BETWEEN

DR.s.J.RAJAE4'a1§$HE§1 § 

D /o LATE.S;'JA1\IARD4." _ VA 
AGED AB0U'r*2,3     

REP BY EMO'"i'_ "  DE,s,sHCEEA

R/A 1\io.295,A-E3   I

11 KRISHNA  R()AD',~-- GIRINAGAR

BANGALOI2E--56G-L085'-..__" 
 T . . 4   ...coMPLA1NAN'1'

 -  (BE Dr.S'.'J«.RAJALAKsHM1, PARTY-IN-PERSON)

1.  n-:ir;UExEsH
THE SECRETARY
A :  DEEARTMENT OF MEDICAL EDUCATION
 vlm-IANA SOUDHA, BANGALORE

   DLARUNA

THE DIRECTOR
MEEICAL EDUC,A'I'i0N
ANAND RAD CIRCLE
BANGALORE»-560 002



DT.VASANTHKUMAR

THE REGISTRAR

RAJEEV GANDHI UNIVERSITY
OF HEALTH SCIENCES
JAYANAGARA. BANGALORE

Mr.ANEEs SIRAJ   A ;
THE ADDITIONAL SECRETARY '

DEPARTMENT OF MEDICAL "ED'UCATIQ5\I..,  

VIKASA SOUDI-IA  
BANGALORE-560 001 

Mr.RAMANANDA'-A " '
vICE--CHANCELLoRV I    
RAJEEV .GANDHI"UNIVER$ITY I I' '
OF  
JAYANACARA, 'BANGALORE ,

Dr..JAGADIsIH_ 1. 

THE REC(}IsT:RAR'~EvALIiATIoN

RAJEEEV 'GANDH'I.u'I+II'vERsITY
OF HEALTH --GEN'-I_'_RE'

JAYANAAGARA;._vBANGAL0RE

.   AHMED

 " THEJQINT DIRECTOR

- "  INIEDICAL EDUCATION

._  %.AN{ANDARAo CIRCLE
g' ' BANGALoRE~56o 002

MI';NAGARAJ
THE CHIEF ADMINISTRATIVE OFFICER

»_ 1" MEDICAL EDUCATION AND HEALTH 8:
A FAMILY WELFARE

ANANDA RAO CIRCLE
BANGALOREJ560 O02

DLRAMACHANDRA
THE DIRECTOR OF HEALTH AND



FAMILY WELFARE SERVICES
ANANDA RAO CIRCLE
BANGALORE~560 002

(BY SRI V S HEGDE. AGA FOR A-1, 2, 4j&...?éfTiO7T9) 3

THIS CCC IS FILED 'U/S:=,_'11:-«.éA'NIj",,>1:2_.'
CONTEMPT OF COURT ACT PRAYING To, }:NITL';YI'E''~.

.. .A€cI:SEDI 

CONTEMPT PROCEEDINGS' AGAINST' THE"ACCUS';ED 

FOR DISOBEYING THE ORDER I3A'l'ED, 3,.8'.2oo9
PASSED IN W.P.N0.18261/2009 ATANNEXURE-A
AND ORDER P,ASSED""" 'reS'en't..;bIeVi'oI:*ethe Court and submits that an order

1]Ii':I$_r']i)Cev_'l'.l"x':PEEESC(i today [27.1.2010} in compliance

  direction issued by this Court and copy of

v~I_"§he"S.ame has been Served upon Dr.S.Shobha, mother

   Wgf the complainant, who is appearing in person.

\;LJ>.



2. I)r.S.Shobha. mother of the complainant

submits that in View of the order passed..'toda5r,
there is compliance of the direction issued  ~

Court and it is unnecessary to gproceed--'_'furt1'1-er i'uf1;V11e.., it

matter.

3. Under the"*cp_ircurnst.a;nVc'es, hav'in'g'V4 regard
to the counter affidavit  .i'1jespondent No.1
today, we aafe"§.atisfi_ed tfiat» necessary to

proceed    Accordingly,

complaint is  disposedpp Respondents are

discharged.

.H5EK3E

$éje
§?§§$§.Z