Karnataka High Court
Mr Athaulla Khan vs Mr Manjunath Prasad on 19 December, 2008
-1-
EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE; 19% DAY OF DECEMBER -2003'
PRESENT
THE HON'BLE: MR. JUSTICE 3.1%. BANNu'R,1\é: AT;11.*_T.:'~ T'
AND
THE HQWBLE MR. JUs':*Ic::E A,.N. vE4ra.1j1GoPA;A."_%:fmV13;: "
c.c.c.No.351120aé(C1wL)
BETWEEN:
E MR AT1~;g-..U:',L_A. 5i%iH;;aN' j
s/. LATE B;P1,BAs--H»E4E'R'jvA§§;.z£D"MAN
AGE£)HAvBOU"1"?§_YVEA,R'S_ -- " -'
R/O'. 4: 1s«5..;fPAM;?A MAI:-1AKAV_E ROAQ
sH:,Ni'{A:2APv%;R--A_,'<V% v _ --
BAi\1GAL{§f?i3.w 002 ,,
ALSO Afr #12113, '-3319 u;3m,.n SHARIEP' ROAD
BASAVAi*»IA£3Um,_ ._ '
a=.«*x:sr<::Ts~.1..'2-<~2: ~ 56090-1.
.. " ,..COMPLAiNAN'}'
'-.(13fi? M {S N_z%gGA..$S:":c:ATEs, ADVOCATES}
31 MR NEANJUNATH PRASAI)
{)E}*€.,{"f'Y COMMISSIONER
" VMANDYA DISTRICT
M'ANDYAx
'"' H'ACCUSED
VT _ '{E3Y $521. R3 SRIDHAR HiREMi%'i'H, GOVERNMENT ADVOCATE)
.. 2 -
THIS CCC (CIVIL) ES FILED U/S11 85 12 OF THE
CONTEMPF 01? cover ACT PRAYENG TO INITIEQTE
PROSECUTION AGAENST THE CONTEBJENOR FOR
DISOBEEHENCE OF THE DIRECTIONS AND oeeaié' DAfI"é:'13 "
18-$2007 mssee IN w.?.N0.e2e«4;'2oc..-ffv g;<;;;4§REs;
ANNEXU RE-12.
THIS CCC(C£VZL} Comma' FOR. . 'e:2AMVi':=Jr{§ <51?
cmmes, THES DAY, vewueopgz-A -:~.q.A.I:;'i§: THE
FOLLOWING: 1' " ' 'V " V' "
e
of the order dated
18.4.2007
Ifiasseedkkin%wri:”.»epet:tion No.6£204/2007, this
” ‘Cpntefiipf ._fPC{jti0I”1v’WL3§.«f11€d.
a p1’ima–facie case, notice was
_0rde1’ed {.0 accused, who has entered appearance
H ” ” the learned Government Advocate.
/T
-4-
clfizeque. Consequténtly, the Contempt Petition ” 3
survive for consideration.
The contempt proceedings T 7f
accordingly. No costs. A _
§.%%%3’%~;:Lc”-9°
” Iudq”e’
bb