IN THE HIGH COURT OF KARNATAKA AT BA'NGA.L"G,RE DATED THIS THE 1711* DAY or» "~ u PRESENT %' " " " H -rm: uorrnm am. 1 AVsnpmvasnaowna-..j=--_ - v 310 VEENKATARAMAIAH 'V AGEBV ABOUT' 4,'3__'!EARS,..' V . ago .A+?;"._4,l.!-!.1|.E~.f-E».-£4 '.'?!.'E.-.LA-G_E Duemsawnm Harm. M'JL§.-1GA%':,. _ KGLAR m§3'i'121c::r.' ' - 4. « ...C30MPLAlNANT. (By_Sri :'H SH§VARAM_I, ADV., ) .....
1. 1′.’-iCIW’A,
MAJG’R
THE’ FOOD INSPECTOR
.. ‘MULBAGAL TALUK
KOLAR DlS’I’RlC’I’.
” R. SRINWASAIAH
THE TAHSILDAR VIDE ORDER
WJLBAGAL ‘T’ALUK, m’*.3o. lO.’2007.ACC2USED
MULBAGAL. Nos.1 AND 2 ARE
KOLAR DISTRICI’. DROPPED
‘ a£.jy,0sABH_ HIT Jfimade the following:–
3. D1′. VENKATESHAPPA M.
M.4.a.’Q!?, EXEC!.!’!’!’.’F. GPPECER
PRESENTLY WORKING AT
i-Li”) 1″.-‘\i.iJ’k’ F”fi\N’I’Cii-I’i\’Y”!’\”I”‘l~i,
MYSORE DISTRICT (PREVIOUSLY
WORKING AT MULBAGAL TALUKWV V
PANCHAYATH}
4.: SANJAPPA, V
MAJOR, EXECUTIVE OFFICER,
MIJLBAQAL TALE .93..-ac-rJ..a~*»:;-;*:+0 , .
KOLAR DISTRICYP. .._AC.CiL1.SED 2
(By Sri: P G C cHE1§.–‘:7$__ ‘ ‘ ‘ ‘
!.’§z’¥’–!.L!3.”[) 1113.11 65- 12 or THE
COf3’T’F:’nIiF”?.0’v.,OFi.4 COURT ACT PRAYING TO INITIATE
CONTEMFT P:éecEEn10Nes AGAINST THE RESPONDENTS
FOR DlSOBEYIN(j.TH.E'”flvRDER D’I’D.l4.6.0fi PASSED IN
w.P.Nr)*;?739,I ~ _
This €’.”»-‘mist-,m.-it Case Cfifiiii’ ‘f1 f0’ ”
g-
ORDER.
l.t’:ii1bm1’ttr.ad by the-. learned cotmsel ;1pp¢:a__t_Ig .0-
to-‘~– —,;:I..p!..1….:_-….. .ha=.t they is cm-.~.p..:.=.nce ‘mm the order
prison”: uy thi” (“rift 111 ‘v’v’.’r’-‘. 1’\Io7″4″”-‘sG[%’.’!I”‘\ timed
14.06.2006 and the oomplamm ‘ t is not interested in
puratling the matter.
\_9J’
IV
-2. Having regattl to the facts of the cane the
circumstances under which dhobndicnoc is
G./xi A’\’lI–§.A;i’:d:V\ ‘W’\* “””‘
been committed by the II!!$.l]3OIl(!€.I1t»9.[Wi3 agtisjficgi that
then:-. is no willful disc!bex!icnocJ;:I§ the
Memo is alsq “to; wiihdmvw of the
complaint. Aoc’o1ttin4fil§n ‘ is dia1mar.u;*d’ .
V”
IIIIII