IN THE HIGH COURT OF KARNATAKA AT BAN-Gg:,,{>a§’E.._
DATED THIS THE am DAY OF sEPrEMB£éié,
THE HON’BLE MRS.JUS’l’ICE:”:MA;$JiII}}E CH}Z€Q;:LER”
THE H()N’BLE MR.JU$%r:§:E RAVI .MA1._IMH£;iTH
(3.0. C.NC); 337 %Lo_§:_g:OG8’*’_ :§:1v;1_,1
BETWEEN :
G.S.Sh;’nhj; ‘S,/’]:? Sfiifivaaayya,
Aged 33301345 3’~C<'=i3i'3: ., ' 5
Occ: Céntracmr,
Proprietor, § S'm'ya
Szirangapafiaa; , = "
Tqr
” .1)is”.”; ‘Mandyg. ~~~~~ * ‘ . . . .COMPLAINAN”I’
(Bf; ‘JAYAj;§§;r4AR S.PA’I’IL 83 AS-SOCIATES, ADVOCATES.)
AN :
–« .. ~ . __ “S:i.Cha1__1drashekar’,
‘ Ciflef Execufive Officer,
* _ ‘Srijfangapama Town Municipal Council,
Sxfirangapatna, Tq: Srirangapatna,
” ..I)ist: Mandya.
. ACCUSED
(BY SRI.H.C.SHIVARAM’U’, ADVOCATE.)
-2…
This C.C.C. is filed under Sections 11 and 12 of the
Contempt of Courts Act, praying to Vcsantempt
proceedings against the amused for disobeying ._order
dated 22.05.2008 passed in W.P.No.7212/2£)Q’8 :iLB-RES)
vide Anncx13re~E and etc. _
This C.C.C. coming on for ordcrs this”
CHELLUR J., made the fo}lowir§’fg:—
The learned counsel mefrio
seeking permission contt¥.fiV1j)tAVv;v)mceedings.
are dismissed as
wit11d.*vams711;V’ ‘ of the’ memé.
Sd/—
Iudge
Sd/-
Judge
$13/~