High Court Karnataka High Court

M Suresh S/O C.Munikrishna vs Sri M Ajit Kumar on 15 April, 2008

Karnataka High Court
M Suresh S/O C.Munikrishna vs Sri M Ajit Kumar on 15 April, 2008
Author: V.G.Sabhahit & B.V.Nagarathna
° '»  »

Ill mm HIGH COURT or manarmm yr   _

DATED THIS mm 1.3m my or  , 3  ~  

mm I-Iorrnm MR. Jrz_afr1c§x':-- xfia-   'V
THE 1-10N'm.m ngim %&v§ '§xa.,#nA§§;a12A;rHxA
c.c.c..  

BE"l"WEEN  

1. as £iuR2*:~3H'  ,  {ii '  
3/0 as 'M'=:z;31KmaHan'A _ 
~'AtmI.'3",ABO{IEFT 4$ EYA$R',"
 Wofikiflflfia sum-gmxmnnnnr or cmrrmu.
'5sxms*3;_, REVIi5W=$4i'§{2TIoN (nnnoquammasy
BA.HGALGR'E i cmwuxsslomaawm,
BAEGALOPE 56:; {>01
' ~ R/AT 25g.'?4, CENTRAL Exams;
 Man cusmma STAFF QUARTER3,
'=;1*Av9,mA.aA.L Exmrcston,

 COMPLAIHANT.

my 3;»: : fiaéavaam vmxmnwm. ADV... 2

and 3

jfiqmum

812! M AJIT KIIMAR
CGMM'IB8IONER OF' CENTRAL EXCISE,
779 FLOOR, TRADE CENTRE:
BUN'!"8 HOSTEL ROAD,
MANGALORE 3.

ACCUSED]

QCC... 18 FILED UI8s.11 & 12 OF THE GDNTEMPT
OF' CDURTB ACT PRAYIHG TO INITIATE CONTEMIVT



{Q
r'.

pnocmnnums AGAINST THE Acc1:$£r55f  
maonzrmo 'rm: onm-:32 D1'D.02.02.07"-.PAfi_aE'fl ':1-i_ 

wane. 147m/cogs-camunnxpgs-c%1}"o ~ a _j   

This Civil Contempt   -oi:  

Homing this day. SABHAI-H'i'...§f.. 1lV!iad'é  VA

Heard the  "  V"a;gij,fioaring for the

complainant.'  _

2.     Vcomplained that the
interixflom '%"§?*rf=rM' i§j"" tnis Court in nu».
No.1¥$'?€57/.. in favour of the

corr_1;')ia1raL?'azrt"is5VV¢'AisrAc:_lp')<V:'§r'1éd as notice has been issued to

  A  upon him to show cause as to

'    application made by him should not be

'r: f_ 

 Interim order muted in favour of the

 is to the effect that after reporting to the

V ' dnty, if the complainant-responéent in writ petition

Suv~'--\s'"~""--- ~44 V'
makes an application for t/leave to enable him to write

the examination conducted by Bangalore University for

Postyadunce Diploma in International Easiness, the

\5../1



--:3:-
vurit petitioner shall grant leave. It is open to the

complainant to reply to the me: show cause 

bring to the notice of the respondent herein:  

order passed by this Court. when-ein, V’

to the wrtt petitioner to pant”

we do not find any to V L’

proceedings mnlnstfthe oxm-ciao
of power under Soctiogais. -the Contempt of

xfietition is disposed of
to reply to the show
oaxaaetuoticet the notice of the respondent

ho;e1n_tho passed by thio Court in 131.1′.

. – ‘l A ….. ..

Sal”?

Tu&@9
Sdl-3-g
Iufigé

81.1198