High Court Karnataka High Court

Sri G Anand vs Sri M R Hiremath on 15 December, 2009

Karnataka High Court
Sri G Anand vs Sri M R Hiremath on 15 December, 2009
Author: Manjula Chellur V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Daied: This the 15"' day of December  H

PRESENT

THE HONBLE MRS JUSTICE 3«IAr\uu1..%-Ix c_IH1::::;'1.L'3'1:z'_'_:»_  I

AND _  __ 
THE HONBLE MR JUST.I_CE) V;'J_AGAN N_A*1'HAN  "

c.c.c. NO.490"/'2.Oc9_ (cmL_')SS  

BETWEEN:

SR1 G ANAND,  
S/O 1.AT.g;'OUL;;APPA,. _ _ V_ - 
AGED ?_AB'Q:UT 49 YEARS'; ,   
R/AT  'I~«1AJ.,L1..V1i;LAOEO.
KASABA I£_IOB'LIi,'_A»NSE?KAL TALU K,
,D.BANGALORE.._O--1SrR1CIr....._V_ 
 ':. .  .  COMPLAINANT

{By Sm; H  ADV.)
I  i...Sm'I--M R HiR'EMA'rH.
 _ _V'1?HL:,%S~PEc1AL DEPUTY COMMISSIONER.
H _  £'§RU'PATHUNGA ROAD,

'1~3AN_GALORE~560Oo 1 .
INT ".ACCUSED

 {By S;-1' 'BASAVARAJ v SABARAD. ADV.)

CCC FILED U/S II 551 12 OF THE CONTEMPT OF

HECOURT ACT PRAYING TO INITIATE COI\§TEI\/{PT

PROCEEDINGS AGAINST THE ACCUSED FOR
DISOBEYING THE ORDER DATED I}.E2.2008 PASSED
IN W.P.NO. 12710/2006.



7

THIS CCC COMING ON FOR ORIJERS THIS DAY.

MANJULA CHELLUR J.. MADE THE FOLLOVVING:
O R D E R

Statement of objections along with ag1’1i1«e3§ii___”r’e~:_.-j_”

are perused. Having regard to of”

objections and annexures. we…_ffir1d 1 .. t”nei’e”V-ee,_

compliance of the ciireetiione of th’e
Judge. If the e0mp1a.ina_1}fi.-_ is,_» V§%:)y the
endorsements issueci’-.5y_ 111-16 %.§EQ1ieeviwfi1’eci au’s:11orit.y. he
is at liberty to_=La}<e re'COu1fs.e fdue 'pre'e:jess of law.

. . ' .

erciiii are dropped.

u _ . . A ‘

Sd/-

…..

Sd/-

IUDGE