in THE HIGH COURT OF KARNATAKA AT 3ANc;AL,aa§E_ %T~~V%%V DATED THIS THE 13"' mar or AUGUST, izziééj PRESENTM_ THE HONBLE MRJUSTICLE K4». §4A§i3UfiAT?' 'é & V _ THE HON'Bi.,E MR. JUSTICE'A.'?J.,VE$U.<fiCPAL§'(§§}t&iD;fi§
QQNEMEI QF cogm’ g_A§§_T:n’0 .2–
Between:
P.$<. Pefady, S/o Bcgra Pc::=j ary,' .. ' V'
Aged about 65 yaar\ 'V
FL/at fiaraviViii3age;;'_. _
Belthangadi ;"i"aEé;_««!;,' V" *
Dakshina Kar:.nada;;_V{)istricii}"~':I' L
CUMFLAINANT
(By Sri. K32.1Ananthak#.i§m%cn$r.%<MAav.)
V And; _; "
fihubakaréfiqojari @ Vikyathananda Swamy,
. L .=S/’c _Ge_p’a!aV Pcojary
._fi:’ged”abautV.36″years,
R/at Bally’-§tt’u,
Ida V§.§iag.&”, Hossmar,
Kark3!a.Ta!uk, Udupi District.
_Sri~.. Muraiidhar,
Major,
frahsiidar,
*KarkaIa Taiuk, Karkafa,
Udupi District.
3. Sri. K.P. Ramesh,
Major,
Assistant Commissioner,
Kundapur sub division,
Kundapur, Udupi District.
4. Sri. Ponnuraj, I.A.S.
Major,
Deputy Commissioner,
Udupi District,
UdupL
5. Sri. Manishi,
Major, ‘ ‘
The Cfiief Secretary,
Government of’Kam:_3tak’a;; _
Vidhanasouidh-“é1so»o”V ‘ 4′
Ambedkar”Je_eé£h!’;_V V’ o
ACCUSED
(By Sri. Th3ran.ath.VPoojar1y, . for A1,
” v Sri. .5’_._;’«:.S;idh§r Hirémathv, AGA for A2 to AS)
I under Sections 11 and 12 of the
V7. “*Contea11pt¢’V of Act, praying to initiate contempt
_ _::’_o’o~pfocgeding”s..oggiost the accused for disobeying the order
% 4: faaézgxaoi ‘1;8,_O6VV”‘passed in W.P. No.8505/G6(i(LR-RES) woe
‘~«f”.«.::Ari_t1soxI§re–.-fii.
petition coming on for orders this day,
FJQIANJUNATH .1, made the fotlowing:-
Qmfli-LEE
The learned counsel for the camptainanfg’
arguing the matter for some time :requ%tS..t,h e…Cé_arf< id'-« V'
permit him to withdraw the petitiangi
2. Accordingiy, the’ .;f§a:§tiori”- is . as
withdrawn .
Sd/-E
Iudg”e’
Sd/-.
Judge
V_ sac*w