1
IN THE HIGH COURT op KARNATAKA, BANGAL()RE_: ~.V'
DATED THIS ON' THE mm DAY OF' am): 2:393.' _
BEFORE
THE HONKBLE MR. JUSTICE;'v.¢:.'s;§.éz;A:f§'1';3 " ' _V [ T
AN?' . . V _
THE HOIWBLE MR. JUSTICE sAi*Y"ARA;éA§A;s1"A
C.C.C. V'
BETWEEN 1. = 1
AMUN1RATHNAM>..
s/0 LATE ARl..¥F%.AC}_{ALAM
I?/AT No.41-E:;..2'r~3:*3¢,,cRQSs,'= ~
NE'I'HAJ! NAGAR, K;}*:.AGRA}1ARA,""'
BANGALORE 56(:«>o23;. -- .
' V ' coMPLA_:I: NAN11
(By Sri: c I§*I<RIvS§1:N.AAi?_E:m§Y, A[)V., )
.....
» ~ THE MANAGEMENT OF
‘ M’; 3;’-AK:<;U.sa av, sons
«A 'SANTE-iU«S}§PE'1',
._BANGA_1.',jn:)RE 550 053,
REPRESENTED BY" ITS PROPRIETOR,
NAMPELY SR1 .V.A.AMBARAM.
AA CCUSEJD
VT -Vccc. FILED U/$.11 5:; 12 01:' THE CONTEMPT op
comm' ACT PRAYING TO INITIATE conwgmvr
"PROCEEDINGS AGAINST THE ACCUSED FOR
DISOBEYING THE ORDER DTD.O5.07.07 PASSED IN
W.P.NO. 25612] 2003(L–TER)VIDE ANNEXURE«A.
This contempt petition coming on for Fri. A'
day, Sabhahit: J., made the fo1iowing:~
9_..13_DE_1S
Heani the iearned
complainant.
2. As there is by this
Court, iearned ‘V «’:_i_’gIV’v’ complainant
submits they?’ firs?’ Withdraw the
contempt __ ‘ file execution petition
before mg; Arlciifiiéixésgl Tézibunal, Bangaiare.
_E;f1i of ‘submission, the contempt petition is
aispéécé ‘withdrawn. with iiherty to me camplainant ta
-by filing execution petition before the
AddiAtiona}§__vI11dAii$t1’ia1 Tribunal, Bangalore.
Sd/-3
kdqe
Sdffi
auma