Karnataka High Court
Smt H Jayalakshmi W/O G. Nanjaiah vs Mr Bharath Lal Meena on 20 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THEE': THE 20'"? DAY OF' SEPTEMBER 201.0
PRESENT
THE HON-*BLE MR.J.S.KHEHAR. CHEEF J>'--';ié*:$;:§V'§'-, A.
AND
THE I~{ON"BLE .MRS.JUS'1"ICE MA:-3;;
ccc No.1OO€T3-/:'2;{)M10[A(")i\:2i1}V
BETWEEN .'
Smt.H.Jaya1akShmi
W / 0. G.Nanj aiah
Aged about 55 yfeexrs " _ . .
R/a.N0.17, 82f! <:::<.~,ss =i _
W Main, Q-a.:1'€sh~a.. ' ' »
Mahalakshrni -iLa;y<)1i1i' '_ Ev
Benga1u1"~u.5'8O " V C0mp1aiI1an'£
" 4_{B§'.Si~':lT.'R2iIn Bhat & Associates. Adv.)
A..l)2. _
" _'Mrv.,':E3'h2;raih La} 'lviveeraéx
Vflanxnmigséioiicr
L '"?he "be':1.ga},vu»rxL3. =D eveiopmem Authorlt-,y
€110\iidai.,ai1.T:Re':5 ad
Ku1Ii21ra1_
Be1igga111ruv560 O20. .... ..Accused
[By Mr.G.S.Ka1'1m1;', Adv.)
V' ' Th1's CCC filed under Secs.1} and 12 of the
C()I1iZ€m[)t. of Cc)u3'€'. AC1: by the C0mp1ai:n21'nt;, whc-weir; he
""prays iihait. this Hcm'b1e Court be pkezxssed to inifjiate
c01'1t.er11pt. pz*0ceed_ings; aggzxitnst, the actttuscd and to
ptmisil the a.«::c:usc3ci e3'uii;.ab}y and appr0pria_te1y for
,,¢g§é%"
N
e0mmitt:.ing CO1"lf€',H1pt'. of court orcier by not complying
the specific di1"feet.ie'n/order by not eornpiying' the
specific djireetiion/o1*der <'ia.t.ed 21.1.2610 issued by the
learned Single Judge of the Herfbie High Court of
Karnatakzt in WP N06704/2009 vide AI111exure-A.7.._
This CCC Coming on for orders t:I'1is__;'kii'é1y;,..'_'
Justice paseed the f'()lIo\x:ir1g:w
J .S.KI~IEHAR. C.J. (Oral):
Learned counsel states, that
the writ appegit-titled th.ei.9ae4eAiIeedVjjieejjondent against
the order in Writ Petition
disposed of today Le.
20.9.20
10., that in Compliance with
the d;1re::t.i011s’*is_sued “In the Writ appeal. the accused»
1*eepve;1d’et1t””:shaIi make re~a]iotmeI1t: in favour of
tfC>_1’I’i};2I2;i.i’i2fi1?:.i.-pe’t.’i’t:ioner in terms of the d.ireet.ions issued
V _ in the vvrit éqdpezil.
‘A 2. I11 Vi:,3if:e§e3 for the a.ceu:3ed~respozadexlt, the insta11f:
“..vuee’ntempt petition. is dispos-ged of. Needless; 1:0 memien
{A
that the re3sponde11t. shall be bound by t.he: stzttextlerat
made to this Court on their behalf.
Sk/–1ndeX: yes/no