% « Sahukar, Adv.)
-1-
IN THE HIGH com? 09 KARNATA.§§A.” ‘ ‘ i f j:
CIRCUIT BENCH AT; DHARWAD’ ‘ f V N
DATED THIS THE 2311* ISA?
THE HONBLE MR.
ma HON’BLEaMR. Jusricg . GOWDA
%j ¢.c.¢.m.g2s;fi {emu
S/o. M.s.4%shukm~.,
D.No.31._ 1)», Nq.19A ”
Yasecn Street,
— 583 ‘A103. ‘
” …COMPLAiNAN’I’
….,…..–__.–..
‘sari. a:.~c;
Agvz-dabout 54 ymts
Occz-Divisional Controller
~ ‘l'{EKR’I’C, Bcllary,
‘ -The Office of the Divisional Controller
NEKRTC, Belkary Difmion
…AC-CUSED
(By Sri. P.P. Himmath, Adv.)
-3-
This CCC(ClV1L) is flied under Sections
Contempt of Court Act to 9 ‘
proceedings against the
dated 12.11.2007 passed in VW.P.ri’o:8’3._3i§/36{!}KSI?FC)’;.sfidc:
Anncxun:-F.
This CCC(CIVfl-‘3.’ _o1i fpr ‘c$1’1iez’s,/E this day,
BANNURMATH J.,
T1113″ 13oi:1;e?;1:p:1A11pe1:11t;:¥.; :31 filed allmfing willful
cjfeme *aaa=g12. 11.2007. By the said
oltiefg pcfithon partly, filed by the
maintaizled the award so fiar
” _ continuity of service and without
“is concerned. However, so Er as
of five incmmcnts is concerned, the same
A was1::soc1i1ied by withholding of two increments with
* efi’ect from the date of dismissal. Alleging
that inspite of issuance of legal notice, the accused has
W
-3-
not complied with the said order, the presem
petition is filed.
2. Today, a memo
accused enclosing
impugmed order stating tf1at:f:a.yments’e£.’ way’ V
of cheque for gI’att3ity_ ‘ii at credit
has been handed ” w%o\fe;’¥ on
cmn12mm,€,e =
: ‘ the memo and the records
is not much in dispute. Hence,
\a_ze5:,<ie__Li1o§: this is a fit wee to proceed with the
' «vfififion. Hence, the contempt petition stands
Sd/-in
Judge
bb S&fi"
Judge