-3-
IN THE HIGH COURT GF KARNATAKA
CXRCUIT BENCH AT DX~iA.R’WA§
ECJATED THIS THE 2ND DAY 0? 31:13, 2N’E%LE1 MR,JUS’Tf’1CEZ K NAK:E’gS’HA’£ANARA¥.ANV4?§§
cm rm. 1oo4%”4.§~:%.,._}F€V..1{AMg?gTV_ A
A{}E:62 YEAFiS,–:i_Rg’_O :m.._2647″‘~~’ A
MAHANTEs}:TNAG;aR_ .
BELGAUM’,s,1$zav*:eiQLI:>E;2:j”~«.iV_ % ~
S R KAMAT; 5? 2f§;AV:%’:S~» _ ‘ _
R/O N0.25é;?, %%MAHAm*E’x§H’ NAGAR
BEL.GAUM~1’».V – v
~ } ~ …CQ1ViPLé£NANT
312%}. $”:*a};:-z}é;1s§§ A. §£a.CHCHAP{ERE, AS\1.,)
% P A~_?fiE3GHANNAWAR
. * {3_.OPv*I1i2I§i’§SIf}2’~§EE:’€
.C€’;}RPGRATIi3}’€ OF’ TEE
€Zff”1f’ QF BEEJ$A{}M
QGRPQRATION B{,}£E.«D§E’*3’G
” EELGAEEMWI
“§.”E~§’EZ STATE G13′ KARNATAKA
REP BY ITS SE(fiRE;’f’AEY
‘m <:«EPAR’i’ME’;N”‘i’ <3}? H{)"i;'.}S§NC%
AND U"E€B.:§_;??~3' £)}:":v13::_,:v1 EZNT
– i~3AN(I}A1,0}”Av.,:1:’TQfi§e%”z;Q :1-_ ” é 7
SR} K B ADHYAPAK, ASA FOR
THIS c::N”‘ 11
AND” 12 (BF THE: CONTEM1P’1″,C)P’ ‘<T:QIJRTeAC:T,
19? 2, PRAYINCE .__'1"'O .v&""1m'i'IA*?E,' <:t:3~2*1'*EMPT
PRGCEEDINGS AGAINST aj.f"i*:~i}3'.'%jV%,¢g<;*:.(::IJsE1:: FOR
DISOBEYWG THE -ORGER _…1j2'Yf.1¥;f13* 1.4.2008
PASSED IN V;<'.P.N'C};"i'24I31;'2@{}"?)_ ., %
'1'.H¥5§.. <::{j;m»mf# 3 §'€j}§;@RD§;Rs THIS
DAY, :§HY:;:§,ré13;2A%%%Ti',%%KUTMAR .J MADE THE
FQLLQ§V"£E§fG;1.;.:;;«..» _
§RDER
* ffhis 'cggiilpizaislt. is an fhif §}ra:~:::1ise that me:
. VAfé3ap€:Li1d_é3«:_iis have mat (:ez}':§2}:E.::<:i wiiih the CiiI"'§Cf,i0};'"1S
I %&:gAm;::.:33; %7§';i'é C'i1;:’t. in w.m«:a. 3243 11200:?
W6 haw éxfiilliflfifi Writ figgpcai
“”..V N0’A;514é2;2§O8 praferreéi against the ‘é’€§§7 {‘)I’§€I’
and Efaave aiispased af the same, as par the @1662″
passed iatiay,
é/