IN1?fi§HKH{COURT(H?KARNKDHQXATBANGALORE
_DATEDTTHS1TH$6"'DAY(H?SEPTENHflfl?20§Q
PRESENT
THE HONBLE MR.J.S.KI-1EHA.R, CHIEF' ~
AND
THE HONBLE MRS.JUS'l'ICE
ccc NO.1G32}.2'fl.1O ('c;~1r\ n*:.)V
BEIWEEN:
M/s.c1«11frRAKooTsTE:aiL % V
' AND POWER PVT. LTD., "
WITH ITS REGISTERED OfE<'i??ICE. A_' %
No.22, (ow Mo. 11:29, 1.S*<"c%Rc)ss S_'l'REE~'F,
MYLAPORE.-," A
CHENNAI --; 50:": Q04." A
REP. BY ITS AU"T}f_O~RI'SED__ %
REPRESEN'}_C'_I'£VE' '$7.9: vS}\TY,L5\PRAKASH
S /0. B. Kui1\rmRAsWA:mf1s'rRI'C'i;:t' ' ...COMPLAINA_N'I'
SRI N.Y. GURUPRAKASH,
-QADV. FOR COMPIAINAN1'
.,'ANfifi H
" = RAMAPRASAD
"SECRETARY TO GOVERNMENT
_V C)? KARNATA}{A,
CQMEVIERCE AND INDUSTREES Ii)EI3AR'I'MEN'.I'.
" DEPARTMENT 01? MINES AND GEOLOGY,
. ' VIKAS SOUDHA,
DR_AMBEDKARVEEUHL
G00. "
A
l\)
BANGALORE +- 560 001.
2. SRI.§\/LE. SHIVAL-INGA MURTHY
DERECTOR OF MINES AND GEOLOGY
GOVERNMENT OF KARNATAEKLA.
KHANIJA BHAVAN.
RACE', COURSE ROAD,
E">AN(}AL.ORE -- 500 001. .0
(BY SR1 v.s. HEDGE, A_(:CL1'--f3I?.:{I>')
'I'}~IIS (:00 IS FILED UNDER 's;y:C'1':o1s:VA"--1 .1' fA'N0'g .102 G'
OF THE CON'E'1E3MP'I' 01%' ceijms 1'-97"1'."""R§2AD * G
WITH ARTICLE 215 OF' THE CO_NS_'l'ITUTI_ON 0:? INDIA
PRAYING TO INITIATE CO'E'€TI£E\«"E'i'?T1' PRGACIEEZDINGS
AGAINST ACCUSED AND FOR
DISOBEYING THE " ()RID.?;€R_7..}._PASSED IN
W.P.N0.5124/20.10 (0M..:vav:..s}... :>A1'EL->"' 19.02.2010
ViDE ANNEXURE~'D. A A '
Ti£--IIS i'CCi3-.C{)E\4§N(3-. ORDERS THIS DAY,
CHIEF JUSTJVCEIA F{)LI;.0W:NG :
_
$.0-
'§'«Cé1fiii31.ai02iht~.pe€:iti0n€r has approexched this Court
of the order dated 19.02.2010
V..}vV't.hiS Court, whiie disposing' of
2.4/20
;0 (GM.MM.S}.
v Sri VHS. Hegcie, learneci AGA has; 0::1t.e31’0c1
_a1_:v§pea.1′:1r1ce on behalf of the 3.c:(:11sed-resmmdem. N001
0′ amt} 2. I,e3ar’r1ed <:<)u:1-S61 appearing for thr-3 a<:tc:11sed–
I'CSp()3§lCi€I1tS. states mat, in ftnrtliemnce of the diI'|E3(',U0l'1S
issued by this Court on 19.02.2030, the ciaim raised by
$116 petiiiiom-:1' t.h1"ough a. reprc2sen.tai:.i<)11 s1.1_b'mi¢%:i'<:§d._' by
him. has been disposed of, anti that. the 01*de:'1._paiSSé:Li.fiii… .
conipliamze of the direcfzions iSS'L1_(?d.. by thiis"'C'e€;;rt:°d;1t.ec1V
19.02.2010. wili be handecl overlie '0v}.e2i1~'.:i€¢i <1:<VV)L:sV'0'1"1sV{e*1li.:
appearing for the Claime1'I1t.4p.¢ti-éjoatiei' dtiririg t'.i”‘-c.0:irsez
of the day.
3. in View of the $_p1bmis’$ir:)n -‘inadi; by the learned
counsel appe:;ififi;<i- 'f0r"-the 'dCC:i13ed+rr2.,s:p0'ndents. We are
satisfied, t1i_;it~::__fh_e i'i1s3t_2'1"1ii- fioritéijipt petiiiion has been
I'€I'£d€I'i';_3d in_fi'Lé1;-1:'uaO{1s. -. ' _
A{i{:n1*di.I;g.1y;'*.th'c" same is disposed of. as having
bee3r1.?-C.reI*:d€red "i171_f;_"i,i<:"i,110us. "1'h.e acCused–resp0ndent.s
shail . .i_
_i\?v31y hand over the (mic-3:' passed by the
Ah-CVmp€té1%.ii,” Au3;h0rit,y in f1.:1*th<=:rance of {he directiiozis
Court, on 19.02.2010 to the iéarmzd
c01111s¢i'7re3prcsenti11g the Complaina11t.~pci.itioner during
j:fJ'1e i;:;()L1fse-3 of the day.
5. The itlstant petit:i011
aforesaid terrns.
NG
Index: yes/r10_ ‘
is
dispaseci of in