High Court Karnataka High Court

M/S Thejashwini Enterprises vs Sri Sadhashiva Reddy on 11 August, 2008

Karnataka High Court
M/S Thejashwini Enterprises vs Sri Sadhashiva Reddy on 11 August, 2008
Author: K.Sreedhar Rao Gowda


IN THE HIGH coum’ on KARNATAKA A I

CIRCUIT BENCH AT:-GUL3’3AI§(}1:?Q’ VA:

DATED THIS THE 11TH 13AY%Lt)1é*%$5UGUs’fi* 2003

Pflaéfiiflf _ A
mm I-i0N’BLE MR: qusmciéi
THE HONBLE. 1:#3;%kLJsa?;§’. E1sirvAsE GWODA

M] 5. .

No.A~9-107/8, . – %

Near Nehru AA S

….. .. V

S”-” C3’fii3’~”‘?”€’??

…Complainant

(By 3£?i:.A.&Nam.v Adv. for eomp1aman’ 1:.)

*-V_V3ri;:Sadashiv.a Ready,

jCI1icfE11$’mr,

* Minor Irrigation (North),

Bijapur.

:2. Sri.S.Manj1math Safian,

Executive Engineer,
Minor Irrigation Division,

(By Sri Jagaadeesh Mundargi,

This C.C.C. is filed 11… 3;.’ 12 of the
Contempt of Court initiate contempt
proceedings against for the order
dated 30/7/2007 No,25.2f2007 (Civil), vide
Annexure-C. _ ‘ ‘

This C..C.~C. ‘for__ orders this day, K.
SREEDHAR mo.

V ‘~f:§j ER

lo Advocate files object1on’ and