é
Ca1wec¥eé.u1&2
Chqwhdkonkm
dé'-i9.:L5s
Euomg
V f.Ambedkar Veedhi
' Bangalore 550 081 ..
_Gadég Dist.'
IN ?HE HEGE CQURT G? KARNATAKA
CIRCUIT BENCH AT DHARWAD
BATES THIS ?a$ :2" D%Y 0? S€9TEME$R 2338
PRESENT 'H
THE HON'BLE MR.J§STECE v.@5s§§fiA§i§»Lf_
AND 1-§§*~"
THE HGN'BLE MR.JUsrIgEJs.sAT:AmA2A:Awa.
ccc NQ;234/2008 {CEVILj:
BETWEEN: . '
Sri. Moti1ai * _ _
S/Q.YeElusa Méharwafie}
Aggd*abfifit 57"§fS: #
Preseai1y?wo:x;ng as Village
'£ccountan:*atxDimdoor
Resi@ing'at Gafijipet
Ga§endraga£f.Rbn Taluk
'" Campiainant
§ByaSriffiths"R.$.D8ANGRD§ & fi.SHANKAR
Rgxgaggax m Advs. >
fAw§ :[»"
smt;'B.B.Kavarz
~Dir&ctor of Municipai Administration
Vishvaswar fewer, &¢
.Accu$&
Respondent
THIS GCC Fibafi UNDER SECTIONS ll ANS E2
0? THE CONTEMPT OF CQURT ACT, 1971 R/W.
ARTICLE 215 OF THE CONSTETUTEON QF ZNDER
9RAYINGe T0 ENI?IATE ccmeamee ?ROCEEDINGS
A$RENST THE ACCUSED FOR DESOBEYING EHE ORDER
STD. 11.1.2007 PASSED EN w;E.Nc.:0i§5/6 VIBE
ANNEXUR€~A. .”.*.>
THIS ccc COMENG em FQR cabeee fete DAY,
SABHAHIT J., MASS THE FOLLOWING: ‘.j~ » ~
There ie a deiay sf 4§.fle§$ in fiiing the
Contempt Petiticnfl
in View cf Sectien72Q cf the Contempt of
CoefitW_Act{ filfifiip {this Court cannot take
«cegnisafice.cf the cffence after expiry of ene
Vyear frsm the date cf cause cf action. Hence,
tfie Queetiofi cf condoning the delay does not
“i _erise{“w?he,Ccntempt Petiticn is dismissed.
Std/-*
Judge
Sd/-e
Iudgé
JCS