High Court Karnataka High Court

Smt Bhavakka vs Dr Subramanyam on 24 November, 2008

Karnataka High Court
Smt Bhavakka vs Dr Subramanyam on 24 November, 2008
Author: S.R.Bannurmath & Gowda
CHAMARAJPE1' ZONE
BANGALORE ~» 42

(BY SR1. VESWANATH ASSOCIATES, ADVS;
AFFIDAVIT OF' A2 FILED IN COURT)

,..  - ."SHA>1.'.i-' flag. 12  ::::=*;_ THE: I'
CONTEEMPT op' comm' ACT PRAYING To'=PU;$_:_IsH 
FOR NOT OBEYING THE ORDER ;::A'1jE13 0"1,Q's.20o7»'P:3AssvED IN "

WP.I\¥O.17163f200€3 VIBE ANNEXURE;Fx--..

THIS CCC(CIVIL] COiiéEI.I§§G o1¥i"¥"c§:g. ,C §12..1;sE1<2s',VI'His DAY,
VENUGOPALA GOWDA LI«, MAQE1-'HE: §'oLLt;}w::x:G:
OR--l7_)j:E'R._   " %    

Learned  . :t'9r: . has filed an
afficiavit "-1fep§31":iijgff_'*<§onib1i§h_¢é of the order dated

1.

3.200? pe§ss¢d-ixi Writ Réétiuon N0.17163/2006. The

” on 1*éc::~:<:.e:'z.'

_'5i2_. counsel for the complainant

submits that» {.116 order, the noxycompliarlce 0f which

H H " e3_14ege:d:i:{:1 the above petition has now been complied

hence, the contempt proceedings may be:

3. In View of the submission made

learrzeci counsel for the complainant, the

proceedings are dropped acc0rding1y;**’

%%Tua 6
ma .1