Hf THE HIGH COURT OF' KARHATAKA AT BANGALORE
mm; ms gm my OF
1"'\.I""'l'I"1'l'!I
1-an _
1312:!' L..I'.Il'Tu..l.'.'a
THE'. Hm:'BLE 1vm.JUs'r1cE H._H.HflGAMGfifiufiV'I§5S V V
AGE -1-2 YEARE-3 «
Tim-:':.h'ER m GGV1 A L
mzmmm am-:3-i.:31., Konmmnx
R,H1)EEmNDAGULITALUK:'JEWARGI- %
ll.
"
A L ...PE'I'I"I'IONER
gm' am N; fmJAs*:.?I, mm
1.. Ewan; :3F=1<mNATAIcA
_: BY rm SECRETARY
._"*E;_DU£I.&TIONv*flEiPAF£TIuIENT
nu;
% ..a ,e'1ic:s,s;Lr;fiRE.
' ''E?E¥E'»I:§VC.iM.NfiE%.E£IDIEEE FQR
E-'I)U'L".iA'I'I4'L)I'I menu mmmzzmfl
Ei".'4'F3~'fi.TBfifl IfFS'i"1~'~z"':.."I'='t'I."'.'i'I~."J'rIiS
* 4_ NEW PUBLIC 0FF'ICE$
. HRUPRTI-HJNGA RDA!)
mnaaimgn
fiITI#L"l3:'E'T.';"i"fZ"J"71'? C3F ¥' EfiUI.'ifiTiCIIi
ITLWFFIEIZE C)?' Ti-IE CQMMISBIDNER FOR PUBLIC
INBTRUCTTDH3, HEW HIEL«IC QFFIC-EB
EAHHAT .r"'::1?li'E _
4- IL"! BM-I .lI-lJ"H-IVI-'Ila!
/Lav
U
4.. 'THE E3'EP'I.I'I"'1*' DIRE«Ci'I'GR CJIF PUBLIC
Iflb' ].'RUCTI OH
I£1'«T_.1'I.a.i'F;h'5!._Fi!'-.'..3*.a"«. D131': 'C&ULEfi.RG£L
:?';J.LL;.!'=':. ?P:"J.'7t'2'i£'S'sI-'£1'*.'i'
E3!
I1'."}UI..Eufi.RC'3rA
mi-mm: *:."'3ULBMi'4E.'vA.
611.. MfiL.TEi"m%,L P.fl§i'¢HflYA'Tffi_ ; ~ . A V' '
2«"»:EmEsEnTE.D ET I'1".:'§--.7z_'-"R'§:'.BIIfiJ1'31\!'I'.V
MEAL-L§'?TALUK:dEWARG1._" *
£;1:!::--1'1':: e:}1JLB.4.R.GA.
:4'
'.
I-s;1:::ra;ma<3a.r;L1, TAL1II{:--.JEW£|LF£GI
].Z31_¥$.T:GULBA._RG;A % _ ~
'l":I'[;:' r:m»1::- -€,."'-1':-'h."-'PI.*£:' n raviriéb. n.'r*-."':'.. am cu-rvt: 1::
L"'|.I..::'1." I'nJ1.'.H._1!;.l._!= .l'.'.;:,r.l...-iv L111 .11. u-:1 J.}l.'.h!'l.l...' 11rJ.ns'.H..I;:u:W-.
RE-SPDNDENS T
my $.E*.I : :s».2:;;a.K,r1¢%IRE¢s.%n,A<3A FEJJR R1-4 as 7
m'u*:i-'E a jaw -rm 1-*a}«.If'.:a-_._yuJr°a1-'r-is;a'.nv."P~.1-*°:4t.1"~rr--|uL n1r"\:'l.r 1-.w'1rr1 4| :1. g
..-mu my.1'n..rr'..t1£w1.%1!..-z1.L1.r3,:.§:xv..:1rrr'k, nuv run '1 up a
mi». E3ERK"r*EéD) "'~- Y
a---..........
'l"AI'a'5, 'l.E'£¥l""|u'|I'l"I'*n 'l'\'I'.".l"|"|'I'.I'I'fl'.i"9¢.'I'I' '|'n!'\, 'I"'|I"l' 'I'\'I'Vn 'I"I"'I"I'H'I'!'I"h I 'f'WI'I'fH'I_'I' "I1
J. 1"'I!.r J..l11'«J 131': 1'.IJ...al'!a]J Ufluflrfl flfillbhfib
0? TI-E cousnmnon 012* INDIA,
'r?'.fl2m."1.'!tfiir.'.';'i-"_"'v£T'¥_|IL"~~;JfJIIRECT mm RESPOHIJEHTS mo mum
F'!;"'1§'£tx'£_1T'I'!'E" -mm. '5.fl.!..JiRY C191-"r" %'.T."fI"£¢."..31\IER @
RiS.8iTIiIIh}'A- PKM. {SINCE 'I'HE DATE OF HIS
l'!'ul-i
i.»a. :i,r-mass TILL '=m'i'H
.,12E~7€'i'I'13-ul7.£E--'£:'n'I' arr Trm FATE. ms HDITBLE COURT
% T ' IZEESEM53 :mr*1r%, I!u'!.'1PuIEE3IA'fELY wrrn-:::uT Am LAPSE AND
--
Lad”
0
12eE.mar.E$EN1’E.D 3*rr1’s SECZRETARYV__ “~
1r1$-fleas WRI’T PETI’I’I£)I’3 comma DH FOR HEARING
‘1’!-flSiDA’3:’,.”I’I-IE CCJILTRT mug THE FOLLOWING:-
run’!-I1-|._’l”I’-u
Pa-1′.iV%+ner hfifi prayed for __a… writ fnif ‘
dfivm:-mi;L1g 13:13 1m:-a’5pnnur1c1¢a11ta to
RawflID{‘1|,=”– ‘w..e.f.. D3..fl§?’..193H dflfifigr
‘This (I-m.I.1’t ardar
dataci. 11.+at:h9.1’;;§i7 not to
*..m””11″mm'””taa tkéa ” ‘:}£A._ “‘
-A
‘i…………
1
1..
I Lllfl
E
“1l
appamtmmfrnug; directed to give:
by the petitioner at
the 1;§,rn’n.«AtF.’ , it appears:
did: :13: 1_3grz1r1_i_t t-_.J pet1Zt_1’_n:1,r tr:
_._.!_.L._. __
_ i”;’rj:.u:~.._ ‘amiwrk Enfid aigzi ‘fhuie :’itt”1danca Ruywr.
Cumaempt petitinzm before this Court in
A Lk c:»’::%r;’:.1:;v.::«s;gé;*.:?s:::k,**1g96. B-efcrre the Contempt Clourt. rm 5»:
” K x V .:I’%ws}::g1a7fl{£211t:–fiaad Master appeared arid submitted that if
71 V’ ‘A ” ‘
H 13.15 *’:e»v=:i.1«rtfIc.~:”I-9;-I” T .3111
% ‘tau Wi’m~m his mugs. Recznrciirsg the submission
mam ‘E351; title: ‘;”‘.ut’-*1 Tfiflpfiflflfifit, the Contempt Petition
Gamma may he an 19.1 1,.1’E3@fi. Puatitinnaar contends
lax?’
//
.'””~’.f” a «;:%r;m;i=e.«:::¥u;«:3’w:”1″nu:=s1″” ffififfifi “iii ‘
that m1’1′:.~m::1’umt. tn 1996 he ia vsmrking in the_ 5&1
zfismprmmiexit fiiz».-:i fit rmuritaf atatemerii ~
peetitinzam-3r in ram. wmrki11g in the em-hm:_1_..’ K V’ x
mm :m- mt the nzzmmmtmn as
theme. m31ia1:I1111:ac1 fiactrs.
EL. In. this writ prayed
few 4;, -w-rilz nail? to pay
19%. 1==.1…%:.–a
has not givtm arxy
in respunclenta. On this
gr::u3ma:c’§.A’t1<1::§f' petition is liable to be
1'1e!_riire;:;§t&.1ir31.I?&i'[um1Arésw§3V1*, 1il:fié:r§;5,r is mmwd to the petitioner to
tzinn E given" by the pafithnner w1th1n' '
V V –V thea data of race.-ipt af copy of this order
rshaill be mmidmed by 1;lm ruaapcxuienta in
§;w.gif-:11:-;m«:.2:s. with Emir .s.=:.r.I.t:1 …s,L e-apgm…
s
T..i-.'.n.1.a1v as msaiblgi
J .l."
‘\ r-../
fi,..(”
k/
Witlm. t’t’1a:*.. abmw c:bac1vati¢m, tha writ pctitican is
imrflbgr zejactefl.
JJW