High Court Karnataka High Court

Sri B Thimmaiah vs Dr Babu Rao Mudabi on 30 March, 2009

Karnataka High Court
Sri B Thimmaiah vs Dr Babu Rao Mudabi on 30 March, 2009
Author: N.Kumar And A.S.Pachhapure
In THE HIGH COURT or xaxuwraxa. A1'  * 

Dated this the 30th day <1rfmMg§Ih;.'    <

PRESEN§3A:m":A ._' . _

ma Hownnx     
Ar;n "jj%%   %% AT % A}

THE HOWBLE uF:.xius1i1c;E:jVA;a'»;%'%

 

_"x2's';(3 N~(};6~<5i3l2i)(}8" 

BE'I'WEEN:_   4'  ~ 1'

S10 Bhimappa',   
s.:c::~.:.tary, anus:   " .

Sri Siddaramcshwrzxa    
{Vaddara} Seva ®"~ ,\  '
Hanchhlasiddapmm ' ' '

  
  ..... 

Shimoga _ .. COMPLAINANT

V {by – ,)

é 4:#nx;3}gm Rap wiuaabi,
._ Commissioner,
‘ Dcpalfiigcntk at” Wclfianz,

*1*3’1e::g;sa%e Verification Appenate mzthority,

” ‘ V M .,;.q.”3,amIaing, 5*-*~ float,
>…«B:.-mga1o1’e-S£)U 001. .. Accagsgl)

‘(By Sri Cdagadish, A-;iv.,)

Lxw

This cm. is: filed under Sections 11 _

Contempt of Court Act praying to

proceedings against the respondent for ortigr * V.
datcd 11.9.2008 passed in Writ

This CBC mming on for tizaisfigdéiy, L.

1!. Kumar J., delivered the ”

Sri ;’7.l&,=f ‘V for the
has eemplied with
the otdféf _v petititrn do not survnre’

fiat csmsi3.at ai1on’V . V’

éffitxe. sjibmiéésian is placed an record. The

Case is di3mssed’ as l1avmg’ become

557%
Fudge

351/!
Iudgé

RV