High Court Karnataka High Court

Sri Stany D Almida S/O Baptish D … vs Ravi Kumar, The Special Tahsildar on 25 January, 2010

Karnataka High Court
Sri Stany D Almida S/O Baptish D … vs Ravi Kumar, The Special Tahsildar on 25 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 251'?! DAY OF JANUARY 2010,
PRESENT   Q'

THE I-ION'BLE ME.JUsTIcE  '0  

AND  

TI-IE HON'BLE MR. JUSTICE  _

c.c.c.No.811)z'009 (CIVIL;  
BETWEEN:     0

Sr: Stany D'A1mida,

S/0 Baptist D'Almida, _E  

Aged about 40 years,    '

R/a Balkudru vfliag¢,'--_  '    0 

UDUPI DISTRICj_'_ 13,.-  'V   '   "  COMPLAINANT.

(By M /s , Advs.)

1. Ravi K1ii's52..f;ifir,. Ag.ed48V
This Speciaiv-Tahsildar,
Brahiiiaqara, Brahmavara Taluk,

2.'   Rév. Martis,
' ~. Ag<:dV?<E8"_Yea0rS,

Sit, Ant0r1y'Church,

sastm P".O.,
  UDIJ'PI* DISTRICT -~ 576 226.  ACCIIFSED.

V. T {By SrLK.Chandranath Ariga,
"   Adv. for R2,

R-1 dropped vide order (it: 11.01.2010)

*_1!=_#_*_=i=_$«*



This CCC is filed under Sections 11 and 12_._of the
Contempt of Court Act praying to initiate _4.eor3.te:_i1pt

proceedings against the accused for disobeying'-th'e.'__:o§i{ier
dated 01.10.2009 passed in w.p.No.28927/2009; (Ki,R--ooN)  

" :  ».

at Annexure M "A .

This Petition coming on for Orders-_this  

J., made the following:  "
0 R D 

We have heard the for the

parties.

2. This izcontenipt been flied alleging willful

disobedience  the_iatA€:I'iii1'.tV order passed by this Court in

.jW.tP.Ne';e§8927,«2o09' dated 0 I . 10.2009.

 _ V 3.   appearing for the respondents submits

that the ‘edit petition itself is disposed of finally on

vf’z”.Z;j()i.’2i’).i()V”<:Iecli11i11g to grant the prayer of the writ petitioner

\)\/5

and therefore it is urmecessary to proceed against the

respondents.

4. Accordingly this contempt petition is

Respondents are discharged.

Ed”

AGV.