High Court Karnataka High Court

Munaff Khanapuri General … vs Shankar Gouda Fakira Gouda Patil on 11 September, 2009

Karnataka High Court
Munaff Khanapuri General … vs Shankar Gouda Fakira Gouda Patil on 11 September, 2009
Author: N.Kumar &B.Sreenivase Gowda
%%J9**?"¢

IN THE HEGH COURT OF KARNATAKA CIRCUi'i'_ L    « u

AT DHARWAD

DATED THIS THE 11*" DAY OF JSEHEMBEK 2909%::  , Q H "V 

THE HON'BLE MR.     
  L %  
THE HON'BLE MR.m3% ICE3.V$'I§l..EE1${1.'§fAS131 GOWDA
c..<:'.C. N§3;2£:!.r9$f  = 

Between:

Munafa.  _Ser;1'*etary;' « ._  .  .
Belganm Di:3*t1'ict R'eaf.:i_VWc?jfkers'U;iim1, _
Nandagada, Ta}:-.K}1.arxa;air,A' 

 % pk     .. Complainam
(By Sri.  Maléd, 

  Gouda Patil,

A     % Ta}: & 1).§§t. Belgzfitml.

~  i,tf;B_ Y Sri K.IB7.v..;r?;:<i}1yapal<, A.G.A.)

The   mg
Beigaarrz-Divisio'tr,..B§%:1gaun:,

.. Respondent

   T '  "C%3niexnpt of Court Case No.2099/'2{)09 is filed mix 11 & 12 cf the

*  Cémeinpt of Court Act, 1971 praying to allow the contempt petition and

 V Z ' "p:an,ish'tha accused for wilfixily disobeying the Carder ofthis Court pzmed in
V  WCP. New ESZSFZOO7 dated (}l,{}i.2099.

This contempt of ceurt; gzase earning for preliminary hearing this day,

V. N.Kumar 3., delivered the feliowing: 1 «-
%//



JUDGMENT

1. The respondents have preferred a I1′-.e£iA{i_”o»::1_ }gef.5ren1s:e >1′ A’

Supreme Court against the order of eomp1aii oe{i’A’o’£ ”

Court has stayed operation of the to the
condition the petitioner depoeitiog awa’rVcV1 aiirount in the

Registry within four weeks. ‘»

2. &ammm«£e§e£omgm¢meémmo£msoormemmmm
awarded has of the Supreme Court order.
Under thoee petition do not survive for

consideration for–1:heti;ne__ beigig

* eonmeoot proceedings are dropped.

Sd/-

JUDGE

Sd/-

JUDGE

bw