High Court Karnataka High Court

Dr Sowmya Sundaram vs Basavanna Gowda, Principal Jss … on 22 November, 2010

Karnataka High Court
Dr Sowmya Sundaram vs Basavanna Gowda, Principal Jss … on 22 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 22"' day of November 2010 
PRESENT A

THEHONBU£MRJSKHE%M{CHmFJQSfiC§3tx

AND 52 _.
THEH0NBu:MRJUSHcEA§iK»fiNNA'A3=

CCI3N0u497/Z01Qw&3 . . ';,
ccx:Noa1270q288/2Q1Q{cnnL;*.:

BETWEEN:

1.

UK

Dr Sowmya Sundaram
Aged About 28 Years
D/O Dr Sundaram 

Dr Abdul Majeed   V
Aged About 12.7' Yegars. 
S /O Shaik ;3bdu.1'Waj_id

   A
Aged Ab0ut_ 3?V'Ye'ar_s" " 2 
S /Ouahmed' Kutty' Maji

. «  ~Suchrs'121Vi:tV:ha 
V' Aged About 28"Years

Adxl D/Qrygmunahri

 Aged About 28 Years
 Dr,/AO Subramanya Bhati

 Dr" Kiran Kumar K
Aged About 27 Years
 S/O.Kadappa

Dr H R Sathish Kumar
Aged About 27 Years
S/O.Rudrappa



9.

IO.

15. ..

Dr Ashwini M Seliy
Aged About 29 Years
D / O.H Mahabala Sheiiy

Dr Duke Prabho_§it.h Jaspal
Aged About 27 Years
S/O.D J Jaspal

Dr Somashekar B A
Aged About 37 Years
S / O C P Aijaiah

D1' Ganga T
Aged About 28 Years
S/O Thangappan  

Dr Rupesh R G

Aged About_27 Years-D  A

S / O.Rangapp'a

Dr Nafireefla K"  A

Aged PJ?0§£t1:27 Yr:'€L1T'§Vb_' L A '

S / O;V1\/Iguiriapjiiég «_

Di: Shameefiei   " 
Aged About  ~-Yea1*e.___ " ' < "
1:)/0 Faridua AI: ' " 

-§Dr Iv'!an3u%1ae'f.  ddddd -4 D
 " Aged About 29 Years
A * --. _ C=..V.}fen__katesh

x'D.--..VbDi9"}E'r1':*3jtI'réti;athi N
 Aged. About 28 Years
 D /'O Naliayan

,..=__D1'vdVikram D Rao K
"Aged About 29 Years

VD' "S/O Dhananjay Rao

i9.

Dr Sudhir Kumar Rao
Aged About 27 Years
C/O Dr Subhodh Rai

Dr Praveen Kumar C A
Aged About 32 Years
S/O C.V.Ar1a:1dacha1'i



20. Dr Bindu Annigeri
Aged About 28 Years
D / O Amiigeri

[Complainants 1 to 20 are the students of
JSS Medical College}  r _ ---- 
... CGIr1p1aii1ar1tis- 
(By M / S Ravivarma Kumar Assts. Adys.}   "

AND:

1. Basavanna Gowda 
Principal, JSS Medical co'i.1§ge
Mysore 15   

V    =  *   Accused

(By Sri. K Shashi Kirarr--Shetty.   _

These CCC_s are filed_ 1.1/'s_ 1,1 8t'12"r--<V3f-- 'the Contempt of
Court Act by t_he_eompi_ai11a1its pray'i.11g'tC-ziiiitiate appropriate
proceedings against the aoeus_ed_ 'ior"--d'isobeyi11g the order
dated 9.1gi'.2{')09'=-~p_asseé._ by "this .H011'b1e Court in W?
No.5655/2006:_ai'&_Anr1eXu{I've'-Aiaiid in WP No.12l89/2007'.

fvfheseit on for orders this day. Chief
Justice made theffo_11owingi'* _

'CoRDER

0 -  c.VJf('ora1) :

U'5*"3"?""*"5"p'"

 I.ea.rr;e0é1vVCounsei for the cornpiainants/ petitioners

 inforr:ris}_us, that the order dated 09.11.2009 passed by

A  this~_.Court:, while disposing of WP No.12189/2007 was

 taken by the accused/respondent to the Supreme

Court, wherein the aforesaid order dated 09.11.2009
came to be modified by the Apex Court. vide its order

dated 10.09.2010.

4

2. In View of the above, the instant Contempt
petitions are disposed of as having been rendered

infructuous.

7..A”V’$hi§3jf.”.}§,;$’;iC:§”‘w A
% e udge

mv*
E.1’1(‘1ex: Y/N