Karnataka High Court
V S Prabhakar Dixit vs Sri Jayamadav on 30 September, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3073 DAY OF SEPTEMBER 201.0
PRESENT
THE HON'BLE MR.J.S.KHEI~IAR, CHIEF
AND
THE HON'BLE MR.JUsT1cEA--.s.B'o1éA1\éNA" A
Contempt of Court Case Noni" «1 'i{:3A.(Cj.vi1]' ._
& Contempt of Court Cas.e_'s-_Nos. L?._9i1-~95 g'2'O;1.Q[CiVii1] %
Between: C C 2 2 C V
1. V.S.Prabhakar o::«::+.f
Aged about 55 years
2. v.s.Nee1a1;a:i:a; Dix-it i
Aged about: _
3. . _'
Aged. about 41. fyeacrst V» "
All are at S *
Vigrupakshi-Vflillage '
Muiabagai '{'aIu}z----« *
«_Ko1ai' _' .. Complainants
AC'"(By331;:";'ts}jvc}{V;'Péiti1, Advocate]
_ And":
'Au C " ,.::Sri; aysroadav
"I'a1p1a"si1dar. Mulabagal Taluk
_ Mulabagal, Kola District .. Accused
These contempt of court cases are filed 11/3 1 I and
12 of the Contempt of Court Act by the Complainant,
wherein he prays that this Horfble Court be pleased to
initiate contempt proceedings against the accused and
punish him in accordance with law for having disobeyed
the order passed by this Hon'b1e Court in
W.P.No.19252/2010 dt. 24.06.2010 and etc.
These cases coming on for orders this day, Chief
Justice made the following:
ORDER
J.S.Khehar, C.J. {Oral}
Memo for Withdrawal
filed, asserting therein that on 164.’091[2.010,g ptiijze ‘acc1VisAe’d–h
respondent has complied order this
Court on 24.06.2010 i:fi~».Wri_th.Petition_0’i’sIo. 19.9252’,/2010.
petition is dismissed
Sd/–
…… .. –
Sd/-
Judge
f ttP§’I1g/
Index: yes/no