Karnataka High Court
Sri K Harish vs Sri M L Jain S/O Late Shanthilal … on 23 February, 2010
S/5 Late--- sn*;sha"m11i1a1
- 9,. . _
Also at: "
4: 'r€§.--1054,_ 1s'¥'I'«'1oor,
New_A£{antharaj Urs Read,
. MYSORE ~-- 23. .. ACCUSED.
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 2:32» DAY or FEBRUARY 2019
PRESENT T VT
THE I-ION'BI..E MRJUSTICE -
Tim HON'BLE MR. JUSTICE
CRL.C.C;C'.NOg.AI'8'*0F2'Q99
Sri.K.Ha1:ish, V
S / 0 Late Sri.A.V.KriShna.
Hindu, .,
Aged about 45 I3, 7, '
R/0 N09/1, 11"-"_'A'.;:Main,"* » é - *
35111 'A'Cress..,.A__42?1"'T'B1::=;§:k, ' "
Jayanagarg ~ _ _ .
BANGALORE ~.56o'e.43.A,"A ' - .. coM:PLAImN*n
{By sm.M_ahesh,V..Ad{;;;
AND:
VSri.M.L.Ji;in, A' .
Aged gisrmt -5 I
No.24/,1, 1'¥'¥.F£QGr.V"Ka&idasa Road,
J aya1aA1:s~hn11pui*a.rr;A;
Ku_ve'1np1i Nagar,
twiw tw =l¢,uI!A_*__#
vfjfmwf
IQ
This Crl. CCC is filed under Article 215 read with
Sections 14 8: 15 of the Contempt of Courts Act, praying to
take cognizance of the offences committed by the acc1is.edVin
relation to contemptuous acts committed by hiIn,~«~~S€C1,i1*€,j' the
presence of the accused, consequently try and':---pupnisfii-i the
accused/respondent for the offences con1n1itte_d--...by_i."hjm. "tote
secure the ends ofjustice and equity._~~~ ‘ V’
This Crl. CCC coming on for Ordefs ithisi{ia’y.,. ‘S(lE’h.{I_£.ATti!’..t
J. made the following: V ”
oRnEg-
Learned counsel ap;)e.aring””i”o1fethe_ pp petiti’0ne1: submits
that he may be permitted petition,
as he has not ’13idvocat.e General,
With permission” petition on the same
cause of grants consent.
2. P’;c,cording:1fy:-T,the” –.co’1’1’te1npt petition is disposed of
with 1i’oe1″ty_ tot.’ fite’ “fi’esh contempt petition if consent is
sa/~
§E’@§
sa/4
EUDGE