High Court Karnataka High Court

Smt Malathi K.G. vs Sri.Ranganath on 18 November, 2010

Karnataka High Court
Smt Malathi K.G. vs Sri.Ranganath on 18 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 18TH DAY 05' NOVEMBER 2910
PRESENT  "" "

THE HONBLE }x!IR.J.S.KHEHAR, CHIEF' J§}SfFiC§€5 T  Q 

THE HON'BLE) MR.J:.;sT1@:LA;$.8O(P;§N"r¢;x 1  
<:::I'ivSt"'-thé'~--':f"3Sp0,'fldi3HtS for having willfully
disobeyegi "a;§dl«:.;fQ;' ,_fi;:):§.'-Cc,%1z_1p1j,éar2ce of the direction
issuegi" by"t!<:is (3¥.'Qurt"*i:i wr.'u:"Pe::it1on No.'29910/2009
dated 7  3:0 .2 C539,, "ViE16'%VAxrmeXure-H.

Théegfi "C.C C2:~:. on for orders this day, Chief
Justice madathtz foilowing:

ORDER

{Orai}

‘a&fifi1<;é.:'~V'§iispQsing gr Writ Petitian 510.3254/2008

$1'*@§r dated 212.2008, a leameci Single Judge of

directed the respondents to Consider the case

the petitianer in terms 01' Annexurev»-F dated

23.11.2007'. It was aiso di1"ea:!:ed, that the aforesaid

Ccmsideration shrmld be finalised, within 2: period of

._5."_'""8g"

U

four weeks; from the date of receipt of a cerfified copy of

the Said erder.

2. 11:1 response to the notice issued the

ixastant Contempt peéitione, the aeetlsedl/;’I’e;5sf2{}n:eiez}t3_

flied a compliance affidavit dateg 16. e§jclQsi;i1g~w

therewith Am1exure-R.1, 1.3., 3:>.i*<}.ei' 'ihe

Government of Kamataksi 'bearii1g V'e11doIjee;jr:e_11}:_.3dated '

22.2.2019. It is subuutfiee t1%.ie«-Jh e_ne§.?s 0:' the

accused passed by this
with, through the
aforesflaitié' '–§§aeed 22.2.2010. It is also
p0£ntedVV"e.%g€:,v, dated 22.2.2010 could not

%:;e'~'ee:f{7ed upcfm flf1e.vce1npIaiI1ant/ petitioner, an account

' hf -.t1'1e_V':3%:§se'i';z:_e ef the cornplaimailtf petitioner from her

"Ease i«::1'<;a§'{fje;f3 tiddrese.

'V Having perused the order bearing

V. *e;1e_!0féeme11t dated 22.2.2010, We are satisfied, that the

"'V.:Qi*der passed by this Court on 27.2.2008 (while

' V' Wciispoeing of Writ Petition Ne.32§4-/2008) must be

deemed to have been fuily complied With.

4. In View of the above, we are satisfied, that

nothing fuz*t21er survives for adjudication of the: “p£*_’esf::’;t

Co11£en1pt petitions. The instant cormempt ‘

accordingly, disposed of. R1116: .iSsu,¢d ‘:0 t1i'{‘:§–VI.::f:r:Vt*:u’se<:i",./,

resporzdents is, tharefore, £1ischa:§;*gé<.f.iA{ A'
H '4.. C'hief Justice

T Fudge

$10: _V V -_
Ifl(i§€?;2ii"}5'§i'S/I10. _