Karnataka High Court
M.Sampath Kumar vs Sri.Kodandaramaiah on 21 August, 2009
sw THE HIGH com? 01-" KARNATAKA, 3ANGALc;R£%<<%: ~.. A}
omen was THE 21" DAY 09' AUGUST.__3§§9 _
BEFORE Q
We HONBLE MRS. JUSTICE V:}§aA§:¢QTLA%cEé£LLu*.§A%« * T
9-NQ_ . 'V
THE HON'BLE MR. JuéT:<§£.;AwA£1&f%R:AHnML
MWCSC
M.SampathKu:1ia:é1E3ac 2: A '
Sit) My!ariR_aa~* 'V __ .
Agad aboutzfii years .
AttendeVr__ in Eiectranéggsw Dapafin-1<an_t__ ,
Desai }iidya'8ma.la Ct.§IVlege~9f' _ V
Arts and Sc;iem:e~".V~«V.._v"< '
Shimoga ' * ' COMPLAINANT
(By Sri. B. §?e=d:agoffvfdé',~.,(5£ee*\e;6cate)
%%%%%
' " Sri¢--vK6«3ané§"aramaiah
Bireafiex bf iickegiate Education
" A ?'alace--§{f9a€i
'-.BangaEqref:.-
V 2. Sri} Géngadharaiah
" * Regibnat Deputy Director of
(iauegiate Education
9' Jail Circle, Shimoga ACCUSED
~ (By Sré. Sridhas Hiremaih, AGA for R1 and R2)
irkt
This OCC is filed u!ss.'§1 & 12 of the Contempt of Conn Act
read with Artiste 215 of the Constitution of India praying tot,_inEtiate
contempt proceedings against the accused for disobeyingjt§te"orc3er
dated 20.11.2007 passed in W.P.No.'§9025l2005 _ :-it
Annexure-'A'.
This CCC coming on for Orders,' 'Ihi§§H V
CHELLURJ, made the following:
ORDER
Compiiance affidavit is filed; –
Having regard to t;t1’u’a..t:’orts§de;r;atiE6n. of trig representation of
the compiainant and the ore3e§4s’–saE’tt hééwé Vb;é§nV”passed as per
the details tlfgé coighter.:éft’td§iv’it– on behaif of the
resporztdent tt§e«..§oni_pi.§iiiént is not satisfied with the
said 0:39;, he is atVlit’$§rt_§’t§::bhtt~%¥enge the said order.
V _ _vAccoL%din’g¥;v,Vt§3e A§;roVcé:édings are dropped.’
…..
Judge
Sd/-n
Tuége
V’ t3akf2108G9