High Court Karnataka High Court

K N Lakshmana Since Died By His Lrs vs Sri B C Ganganna Gowda on 18 June, 2009

Karnataka High Court
K N Lakshmana Since Died By His Lrs vs Sri B C Ganganna Gowda on 18 June, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
1

xxx: THE HIGH COURT OF KARNATAKA AT EANGALQRE   

DATED THIS THE 13"' DAY or JUNE 20'£19'v_"_f;_    %

PRESENT

THE HGNBLE :~4R.1:.:s?zc§.s<;.:.. MAAlfs:£ 3%JNAT§§'V--. f ° :; 

AND _ ' %
THE HOWELE MR.3us?Iz:,E c«;%R%;L_%i§'{sr9:é§RAswAM4Y
CONTEMPT CBF cooper cAsE%%~o.%3ao,,<zoa;9(cm;

K N EAKSHMANA 5  ~ 4'
SINCE DIED av HIS Lgs  

1.

sMTcH;4NtSRA:4éééA ‘ _
w,/0 LATE KN, LAr’;:;.H.MAwA ._ –
AGED 4s’xjEAgs’ .

2. KUM LALFYT-i}’x__’ ” _ . ”

age LATE K N mIs_iSHM33.NA”.
AGE;>_;ABc;:.r{ 25 Yams

3;T .””;*=£1XF§A5T§§ME’t§f}€x fJiL’RTHY “” ”
~S,/_C:i-»i.DJ’:.?7vK;2\3;«IAKSHMANA
= %,qs§{9 A8§’Z_§i§.T 24 V’v~:fr.é2;».as

” Kai» jirbmz ‘ ‘I.

SPEC? LATE H LAKSHMANA
[VASES .»’5ixf3§UT 22 YEARS

‘ .,CCS’Pr3£?LAI?~£fisNTS 1 TO 4 ARE
” =§=£s:t)’i«:~:G AT C/O ML’. BASAVARAJU
. a’-&3′)V%ATE, No.2, 4″ FLGOR T
~ M;:.§uRv,a MANSEGN, 13? CROSS
v HWMAIN, GANDHINAGAR
~ BANGALORE W 550 009. ..¢COM?LflsINAPéTS

” (BY SR1: M C BASAVARAJU, ADVOCATE)

AND:

SR: 8 c: GANGANNA csowm
THE DIVISIGNAL co:~m2oL:.ER
KSRTC, EANGALORE CENTRAL DIVISEON ~ ¢ _ _
K.H.ROAD,SHANTH1NAGAR
BANGALORE -‘ 550 027. = …As:;fcusEo~_ _ ~ _
(gar SMT: SHWETHA ANANB, Aovncmg} ” V” V .
THIS CDMEMPT 05 mum’ CASE I $=§–‘_i:;,,:’.={_) umifieésécrrcam 11
AND :2 OF THE CONTEMPT 0:: _COURT$…A§Z3′”–_ PRAYENG 70.. INXTIATE

CONTEMPT PROCEEDENGS AGAINST’ THE ACC~L§SE{3’~-FOR DISOBEYING
THE ORDER DATED 29.5.2699 PASSEED 5}’2_€)G7 (L-KSRTC).

ms comsmpr or coum” CASEv’v._CC>MING’ ‘c§ésa,— {ma ORDERS

BEFORE THE COURT TH}:S .__DAY: !(;L.”.!£A_flJ1fl’.{ATH;:« 3., MADE THE

FQLLOWING: * 5′ ‘ _ _ _

Learne:d”‘éGu.’i$’e1 °th§é’~a;V§:cus’e.¥§i”é.L¥bmits that the erder
of the 1earne1é’.;si:r;gi’e complied with. In View

of the same, the’ ;5etit§o:j’v§s c! o§:;-Sud.

Sd/-~

S§I=§_
Eudge