IN THE HIGH COURT OF KARNATAKA AT BANGALORE DA"I.'I?JI) THIS TH E 2*" DAY Of' DESCEMBER. 20_Q 9 : PRESENT: TI-IE HONUBLE MR.JUSTICE ~
AND
THE I-IOIVPBLE MRJUSTICE B,sI;{EE NIVAs§i’
c.c.c. No. 789 ‘OF 2Qo*o9 (cnggzj
BETWEEN:
Sri.K.J.Krishm3g’a.wd_£i.
S / 0 . Late Javarég0wda_V, v
Aged about 20 years’. vv ‘
R/a.Kar1fdy.a v;11age; < V
'*-Marldya 'D11-sLtricf.=.__ * _ '
' " …C0mDlair1:;1nt'.
(By; .’:3ri_. N . Adv£;Cat.e}
AA “Sfi.,V’NaV.ifaSimhamurthy,
Majérf
Eixeciztive Engineer,
*~ Ci’1amur1deshwari Electricity
Supply Company.
Mandya Sub–Divisi0n.
Manciya. …Ac:cused
(By Sri.N.K.Gu.pta. I Cate)
IWWWM
This C.C.C. (Civil) is filed 1.lf’1C.1€l’ Section 1 land 12
of the Contempt of Court. Act. praying to ‘,’_if’;ii.1′.i2:1T.(i’
contempt proceedings against the a1c’.ct_isefd
disobeying the order dated 11.()6.2009v””p21§3S__ee§;_v in
W.P.No.9296/2009 at Annexure W ‘A’.
This C.C.C. [Civil] COI11iI1.’§”'(‘)j'”i-f()I”:’ ‘
N.K.Patil, J. made the following:
: oaneaésa
Learned counsel for.’t.h:e:v’:ac?t§iused has
filed a. memo dated ;”?:»..’:i”‘ along with the
endorsement dated and the same is
taken on é
” is filed by the
eom151..A£1inantVdd”‘V 2 v…Pfayer to initiate contempt:
proceedings accused for disobeying the
or.d.erVVdated i’1ee.5,_2QG9 passed in W.P.No. 9296/2009.
–.3.”~Leai*n_ed counsel appearing for the cornplainant.
‘a1t.”theVod’tse’t:iV submitted that. in View of the statement
made by learned counsel for the Accused in the memo
A 2″” Deeember.2()O9. the instant contempt petition
Vdmay be disposed of. reserving liberty to the complainant
4
if! V.-##’»~fl-flf-EM’
/