in THE HIGH comm or KARNATAKA AT BANGALERE
DATED nus THE 14* DAY on Mnacumaa-<l'wV;. ~
BETWEEN .
sMl’- R-kRfl’H11{A”b~VEVi:
[H021 n~’a~~.E’r (‘.2 l:’~€,n”3I.lA A ,I\!r3:=>.a=
:1 1.1: 1.14! ‘Vi. :.I.4I:’ l\. Z-l’.I.I :1 :1 .3′-ll-I’I.’L-‘1′!-I 1
n i An\ Iii’; 1 4.3 ilrh.-‘1″:-nit ‘-.’!I;I*nI
‘!§\:9_. .I’.”l’, V’i.’II.lI filfinlfltl
H A % .(‘3C)MPi..i\iNA”T’.
(By Sufi: <3' R y
5'.
druull .
‘..:_-mama’. .
V _ –sm°:i Ci..Sl-lBHAl{AR
W « T.G. GOPALA cznmw
AGED 60 YEARS,
Rim No.’283, CHICKPET MAIN ROAD.
~ E!A..7~!G-Al.-DRE – 5590.53
ALSO AT NEW No.2l(OI..D No.12)
1′!!! ‘A’ CRGSS,’v’&’ALII{A’v’:’-.1. EX’E’N.,
BANGALORE-560 003.
.. R(“J(“2il§F}I)
(‘.00 IS FILED l.| [$3.11 as 12 OF THE CONTEMPT OF’
COURT ACT PRAYING TO INITIATE
PROCEEDINGS AGAINST THE ACCUSED FOR
.’..
In?
.|.
DISOBEYING THE ORDER 019.02.04.02 PASSEQ m
R.F’.A.l¥-‘0. ifialfflg, ‘JIEE ANNEXURE-.’..
This Contempt Case comm’ g on L”
hearing this day, SABHAHIT J.. the-i L.
am); It
Lt.-mned C.o1tnaeIV.app¢a1ic.g’ the st.-.0.-ks
permission to withdltiié this -has ii]:-.d £1 memo
to that 1.-.fi’¢.-c_t..
in and the memo. this
mnfcmpt as withdrawn.
sd/’..,
Iudgé
_Sd/-9
J udgé’