Karnataka High Court
M Suresh S/O C.Munikrishna vs Sri M Ajit Kumar on 15 April, 2008
° '» »
Ill mm HIGH COURT or manarmm yr _
DATED THIS mm 1.3m my or , 3 ~
mm I-Iorrnm MR. Jrz_afr1c§x':-- xfia- 'V
THE 1-10N'm.m ngim %&v§ '§xa.,#nA§§;a12A;rHxA
c.c.c..
BE"l"WEEN
1. as £iuR2*:~3H' , {ii '
3/0 as 'M'=:z;31KmaHan'A _
~'AtmI.'3",ABO{IEFT 4$ EYA$R',"
Wofikiflflfia sum-gmxmnnnnr or cmrrmu.
'5sxms*3;_, REVIi5W=$4i'§{2TIoN (nnnoquammasy
BA.HGALGR'E i cmwuxsslomaawm,
BAEGALOPE 56:; {>01
' ~ R/AT 25g.'?4, CENTRAL Exams;
Man cusmma STAFF QUARTER3,
'=;1*Av9,mA.aA.L Exmrcston,
COMPLAIHANT.
my 3;»: : fiaéavaam vmxmnwm. ADV... 2
and 3
jfiqmum
812! M AJIT KIIMAR
CGMM'IB8IONER OF' CENTRAL EXCISE,
779 FLOOR, TRADE CENTRE:
BUN'!"8 HOSTEL ROAD,
MANGALORE 3.
ACCUSED]
QCC... 18 FILED UI8s.11 & 12 OF THE GDNTEMPT
OF' CDURTB ACT PRAYIHG TO INITIATE CONTEMIVT
{Q
r'.
pnocmnnums AGAINST THE Acc1:$£r55f
maonzrmo 'rm: onm-:32 D1'D.02.02.07"-.PAfi_aE'fl ':1-i_
wane. 147m/cogs-camunnxpgs-c%1}"o ~ a _j
This Civil Contempt -oi:
Homing this day. SABHAI-H'i'...§f.. 1lV!iad'é VA
Heard the " V"a;gij,fioaring for the
complainant.' _
2. Vcomplained that the
interixflom '%"§?*rf=rM' i§j"" tnis Court in nu».
No.1¥$'?€57/.. in favour of the
corr_1;')ia1raL?'azrt"is5VV¢'AisrAc:_lp')<V:'§r'1éd as notice has been issued to
A upon him to show cause as to
' application made by him should not be
'r: f_
Interim order muted in favour of the
is to the effect that after reporting to the
V ' dnty, if the complainant-responéent in writ petition
Suv~'--\s'"~""--- ~44 V'
makes an application for t/leave to enable him to write
the examination conducted by Bangalore University for
Postyadunce Diploma in International Easiness, the
\5../1
--:3:-
vurit petitioner shall grant leave. It is open to the
complainant to reply to the me: show cause
bring to the notice of the respondent herein:
order passed by this Court. when-ein, V’
to the wrtt petitioner to pant”
we do not find any to V L’
proceedings mnlnstfthe oxm-ciao
of power under Soctiogais. -the Contempt of
xfietition is disposed of
to reply to the show
oaxaaetuoticet the notice of the respondent
ho;e1n_tho passed by thio Court in 131.1′.
. – ‘l A ….. ..
Sal”?
Tu&@9
Sdl-3-g
Iufigé
81.1198