Karnataka High Court
Kallanagouda Patil vs Sri P G Parthasarathi on 19 August, 2008
TRANSE~'OI-?71"COF?
IN THE HIGH COURT OF KARNATAKA j v
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 19TH DAY OFWAUGUE3'i"20:O_8 "
PRESENT:} A I I I I
HON'BLE MRS. JUSTICE:I/IANJUI,A"CHELLU';2:,.. :3
HON'BLE MR. JUSTICE K.N.'K.ESHAvAN-ARAYANA
CCCICIi}_Iy '
BETWEEN:
KALLANAGOUDA Ife'Ir3~..fTIL;f ~ '
S/O SHIVANAGOiUDA----.V""'"__' "
AGE: 44 YEARS, CCC: I3-:X--CQIIDIL'(?FQR,V,.%
R/O BADAMI,""I"Q..IDHADAIHI; '
DISTRICT BAGALKOI'; -- - .. COMPLAINANT
(BY SRI.H.M.ljH'.ARIGObJ.I);~.A.'CII7';')
AND: 'A
P;.'C{PARTRHASA_RATHI, """ H
DIVISIQNAI. CONTROLLER,
NORTH 'WES'T__F.'-AR NATAKA ROAD,
PORATION,
I 'BA.CALKCT DIv:S_Q_N, BAGALKOT. ...RESPONDENT 1 y5»<:o«»<1 C4
.j(E¥44SE,I.CowNVDIRAJ, ADV. I
"«THI_S"CCC (CIVIL) FILED U. /S. 11 65 12 OF THE CCNTEMPT
C'OUR'I' ACT PRAYING To INITIATE CONTEMPT
PROCEEDINGS AGAINST THE ACCUSED FOR DISOBEYING THE
ORDER'--'DATED 11.7.2007 PASSED IN W.P.NO.26-448/2003, VIDE
I j ANN'ExURE-A.
THIS CCC (CIVIL) COMING ON FOR ORDERS THIS DAY,
MANJULA CHELLUR, J., DELIVERED THE FOLLOWING:
ORDER
This contempt petition is filed seeking action’
respondent corporation for no11–implerL1ei1″i;2tion of t}1e._orde1’s of
the learned Single Judge in iv
11.7.2007. The learned counselVI’or:”t’.11e rexspo d.er:.t
submits that in View o1’fih;ig ANo;19j63/2007,
delay in implementation of learned Single
Judge has crept .}iiven 1963/2007
is dismissed “~for””:co1:np1ai11ce of the orders of
the learned October 2008. In that
view of does not survive for
consideration. id id i
_ A’ 2. “tl1e.._petition is closed.
Sd/-.
Judge
301/9′
Judge”
Rs/*