Karnataka High Court
Sri D Ekanath vs Sri V K Shetty on 4 March, 2009
.' V. * A Baiafi. Singh'S"House,
6.
. _ , _' ' .2. Sri'.R.€};;.Rvajashakeriah,
IT about 58 years,
Rib Ne-252,. 1"' Main,
2 Near Bethal Church,
IN ml: HIGH COURT OF KARNA'I'Al(A, B»Af§§§3A3.{(}RE?'
DATED THIS THE 04*" DAY:=£)F:_1¥§gS.Ru;CI;i. 5 'A 7
PREs}<:mf % VA % % %
THE HONBLE MRS..§UST1CEV"MA*§J'Ui;£x«C§IE_f:,LIER
THE HONBLE MR JL:s*r1C;«; GOWDA
r¢:__)_§93% o£'2<m2:¢C1v1L)
BE'i'W'EEN":" " k &
1. sd.a;%£kam&;?
Sfo §ate 'i'.Qe:.f0ji'Ra;), »
Aged, ab0uf'5$ wars,
RE; at 1'~fs3.6z'27-4'-,--~ '.'Gurfunivas",
.V (f,';'--., 'V_.V',.Extension,
.' B.iingal§3ré%iR:§:'al District.
V n Sip late Rfiangadharaiah,
LB Nagara, K.Narayanapt:ra,
Bangaiorc-560077. COMPLAINANTS
(By Srikajcndra Kumar Stmgay, Adv.)
Sri-V-K.Shctty,
Managing Direcwr,
The Karnataka Fishezies Dcvelapmént
Corporation Limited,
(A Government of Kamabzka U;:'d£;rtaigén'g)§
Regd. Office: Hoige B32212; _ g _
Manga1ore--5'?500}. _
(By M/'s.Sampat Vaisala I;éW';€\S3€)e§at£§s, Advs.)
This (:'3(u3Ci_is:»~'_;£i1e'c"i u:;"e'»4::' Seeaon 11 & 12 ofthe Ceintcrngt
af Couft conteinpt prcaceedings against
the acciiééé fo3' and 21011-conlpliance of the
0rdf::r3 date,d i4%.n .:)s fiassed in W.P.No.i2289/2005(3) and
-nfixder the pmvisions of Contempt of Court Act in
fiié ' i:z%i:ei§§si£-_i:x.$§iVicc.
coming on for Orders this day, MANIULA
'X1' 3-, made the feiiewing:
3
_.«
/'5
ORDER
Memo of compiiance along with the
2.3.2009 of the rcsp0ndent–aufi1ority are filed.
2. In View of the; c0mpIifij:ge”».._of the
proceedings are closed, resc’}’vi’3_3’g ffii.’§i;§; cx)mp1ainants to
challenge the ordqr. V ”