Karnataka High Court
K Eshwaran And Sons vs Sri Ashwathanarayana Gowda on 25 January, 2010
IN THE HIGH COURT OF KARNATAKA AT DATED Tms THE 25TH DAY OF JANUARY _ PRESENT THE HON'BLE 1Vm.JUS'l'ICE: K V' AND THE HON'BLE MR. msT1cE'--s,N.sATYAN;§i§;ea*Ar:A % c.c.c.No.s68/2699 (Crv1fL} . 1 _ % I _ K.S.Eshwara,n &Sons, V Devarakadu Estate, 51*' _. _ V V " Muvathokalu Vi]1age,"""°--.._ ' " ' Suntikoppa Nad, Somwarpet .. Kodagu Eistrict, By its Managing Part11érV, M.Udaya » COMPLAINANT. (B}§'3ri.A.K.SV1;bb'aiz§31 éz ._ STLA Pofma na, Advs.) Sri }1sIiwfat'i1é:~*ayai1é Gowda, -- Vv '-..V'».Deputy_.Commisgzioner of Kodagu District, Madikefi. ; KGDAGU "D:iSTRICT. . .. ACCUSED. 'V(BHjf-'Sri.V.S.Hegde, AGA) *W*W*_$_#_*_$ This CCC is filed under Sections 11 and 12 .of.ppthe Contempt of Court Act, praying to initiate proceedings against the accused for dated 05.01.2009 passed in W.P.i§Tos.47g4~~1--2--,/12003 .pan:d 474 13/2003 Vide Annexure -- "A". This Petition coming on fof Q;'dei'2s-this J., made the foflowingz QRDEnwp_ Heard the learned counsel the parties. 2. This filed alleging willful disobedienc"e_Ato:_ passed by this Court in W.P.Nos.9_9_95/220004 connected matters dated pp ..... 3. to the respondent and he has entered
alipearaiice Tiled counter stating that as per the direction
respondent has considered the representation
has been passed on 18.01.2010. In View of the
aaefinents made in the affidavit filed by the Deputy
‘\/0’
Commissioner, Kodagu, we are satisfied that there is no
willful disobedience to the direction issued by this Court”-,and
the order has now been complied with.
that it is unnecessary to proceed with the mattef’_: _
respondent. it It it I
4. Accordingly this contempt..__ petition’
Respondent is discharged.V _
pp …..