1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 30"' day of November 2010 PRESENT THE HONBLE MR.J.S.KHEl-IAR, CHIEF JUSTICE. AND it THE HONBLE MRJUSTICE A.s.BoPA2\_I;NA.' A' ccc N0.1324/2010 [CIVIL] BETWEEN: 'C C' l. D C Chandra Shekariah S/O.Doddiah Shetty Age:50 years Cleaner, KSRTC, Arisikere Sub Division, Chikkamagaluru Divisionl . Complainant [By Sri Meghachandra Na r'asi1nb_ for Sri l. Tharanath'P_olojary_, Ag:1v...',] 'V " T R"Na'veen V v 0 Age: 45 years . _ .. Divisional, Controller .. aiichikkamagalurup Division - Chflrkamagaluru ;: ... Accused lll'(Bj}.--Sim£;S1§ivvetii;a'lanand, Adv.,) 'Iiiis; CCC 1S filed u/s ll & 12 of the Contempt of C. ._aCo.u_rt Act by the complainant, wherein he prays that this "W£1'.on"t3_«1e Court be pleased to try the accused and punish him forlcontempt of court under Section 2[b], for willfully and deliberately disobeying the order dated 13.08.2010 passed in -»vW.P.No.10744/l0[L-K) Vide AnneXure~A. This CCC coming on for orders this day, Chief Justice made the following : WWW U" 2 ORDER
J.S.KHEHAR, C.J. (Oral) :
Learned counsel for the complainant/petitioner
acknowledges from the memo filed byfhrgthe
accused / respondent on 29. 1 1.2010, that
passed by this Court on 13.08.2010, of-A
WP No.10744/2010 has been corripiiedi4.’.’\x7it’Ii;e_’eVen
though, it iscontention.-.of~d.d’t:h¢VV’learned counsel for
the the calculations made
by the”acc arenot proper.
\fiew’.’–of’v_ the above, proceedings initiated
accused/respondent, through the present
petitijon have been rendered infructuous.
issued to the accused/respondent is
accordinlgly discharged. Liberty is granted to the
I ‘ ‘V accused /respondent
_ it complainant / petitioner to assail the order passed by the
notionally fixing the
complainants / petitioner’s pay.
the aforesaid terms.
rnV”
Index: Y/N
3
3. The instant contempt petition is disposed of, in