High Court Karnataka High Court

Sri A S Nanjaraje Urs S/O A.P. … vs Sri M R Ravi on 18 September, 2008

Karnataka High Court
Sri A S Nanjaraje Urs S/O A.P. … vs Sri M R Ravi on 18 September, 2008
Author: Manjula Chellur Malimath
AAiND;:" ~

.. 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13TH DAY OF SEPTEMBER,' 

PRESEgE .wM

THE HON'BLE MRS.JUS'I'i'CE 

TI-{E HONBLE l:¢iR.JUS'i'I¢E:' MAMMATH
C. C. C. No. 1??  ~:i;f;IV1}?.)

BETWEEN: 
S1i.A.S.i\Ianjax*.aje_:-'Jgfé.  . "  '

Aged 69    , k .  

S/0 A.P.S:§ddaI'a}V'.   

R/o   -. '
I-"'eriyapa1:11a«'I'aluk', _ "    '

V (13YsR1.s.M.BABu, ADVOCATE.)

  "Assistant Qamnaissioncr,
_  Hymsur Suigflivision,
j ~ Humtfl. Mysom District. . . . . ACCUSED

(BY SRi.V.Y.KUM.AR, ADVOCA'l'E.)

 T -~~*This c.c.<::. is fiiad "tmder Sections 11 and 12 of thx
4' _C0nt81I1pt of Courts Act, praying to  contempt
 proceedings against the accused for disobeying the order dated

.- 27.02.2007 passed in W.P.No.1I405/2005 (KLIMQR/SUE) me

Annexure-A and etc.



.. 2 ..
This C.C.C. coming on for orders this day, MANJULA
CHELLUR J., made the following-

ORDER

Heard the learned counsel for the ” ” n K

rcspcndent.

2. In View of 1:11: A at
Cdum1 N039 and 12 in tbs
we do not find any good If
at all the complainant 13% = regm’¢ng’
the same subject mattéi*,_he the proper

Sd/.

Judge

Sd/-

Iu dge