IN THE HIGH COURT or KARNATAKA AT BANGALORE I')A"I'ED THIS THE) 2% DAY 0;? DEZCEME-3££R. 200$-«.J I PRESENT: THE HON'BLE MRJUSTICE N.I;f11=$;§fr11.;_ V'
AN D
THE HON’BLE MRJUSTICE B.as.REEivIVAS.E\'<:-QWESA.A' "
C.C.C. No.185 Of*k2009 '{CivUV}'.= %
N.Ashok_ . __ -_
S/0.Narashimappa;3 V V
Aged ab01;': 36
R/0.KadEgat F': Vi=;';1age.; A
Parashi; Hgbli'; V
Cha1i*ekt_:'i'c§. r.l'E:.1'1'~11».3ri.."": : ' "
Cv11i§ra'dVLi1'g:3,,__Distgfigf. A'
. . .C0mp1a1'nam:
(By Sri . éwa y:I¥*1.’B. AdvoCai.e)
Mahadavaiah.
. &[l%”3.¢i1h–.3;{V P./f}3.I;’ager.
Pragéii Granleena Bank.
Hgbbahi Branch,
Mzxiabagilu Taluk.
.A KG-iar District.
‘ 2, – Lir1garajappa.
General Manager.
Pmgathi Grameena Bank.
AW
/
r
P
Head Office. Se11121ge111e1k21l Road.
Gariclinagar.
Bellary.
3. N.Ramesh,
Cllairmari. Circle Office.
Canara Bank. Head Office.
Bangalore. ._ ,
. . .A(?(:t.:-Sled
(By Smt.Am1raciha. Advocate fora? 1″:.o&_ 3.) t
This c.e.c. (own) is filedtu1e1ti’er se¢:1–:{-gm
12 of the Contempt of Cou’r_t’~AVet. praying ‘to ealifor thew. ‘
records and issue notice t’odt;E.1e aeCu_sed.’.=ar1’I;i initiate
Contempt proceedings and de_al”wifli1 thetm«ir1_ a.(:eorda111(ée
with law under the.C*ont’empt”‘ Courts Aetf 197.1 for
willful. deliberate a1’1d– Vlt11.tez.1tié)tr1a1l”–dlshabediencie of the
order dated 3.11.2008 Vin”f’W.P.-;Nov.–l~9_6.47/2007 vide
Armexure W ” 1 .e
T’l’1″i”S’ACVK3.Cf?(CiV’i~l]t’eomlfigt on for orders tliis day,
N.K.Pé%.til,_ J , r1’1a.de_ the t fol r;wi;1 g:
V \’ ‘:E”’–§51ié1)ER :
4jt’l”l”:is COf}.t..{3{ll}){ r_»et,it.ion is Filed by the eomplaillant.
t’wit,’rt a j;»rayer.__t.o i1’11’t1’ate Comernpi proceeding.bedience
ot dated 3.ll.2008 passed in W.P.t\lo.
ln9647z/M507. vide A1111exu1’e~l€.
We have heard the learned counsel appearing for
M or complainant and learned eotmsel for the aeeusect.
/
___M____fl___,,__…—–«av
‘.»J
3. Le2u’1’1eci Counsel appearirlg for the 2;-1C(.*L,1seC.i.
Smi. An111’adha, 211 the ()111S€1. subn1it1’ed on iI’1S{1’L£(“L.i.{-Nil f’m111
‘the aricuseci that. the accused wiii corr1p1y the Vc1ih:»=<;b;f_§011s
issued by the Division Bench of this Court in th{3"'»'-'..7_1?VE'2
arising out of the order datrsd 1§}§;::$4edT"iT1.'}b'
W.P.i\I0.l96-47/2007 and also thjé "€ii"r'r:a*t'_i<:;«11.~3.;«i§;$'1itfd:
learned Single Judge in the Writ'. \vi'I'h_ViAi':–.i'()1.1r"
Therefore. she submitted I.11'{1_1'"–£he i11S1.a1UVCoij11Ev1}1':p.£.mpzé1iti()r1.L'
filed by the compiairmni, ms.-Ly bé"'d_isposed.Oi7£", I
4. As against: t’hiiS;’v~1ear’hedtC’o:1:_1;1séE1.ibr t.hc§ éb:11;3I21i1’121:1t.
fairly sL.1bmitLed that. p12:(:i1’*;g§f1_’}1ié s;I._{}’):’i§iss_E.()11 made by the
1ea1*’11;Ed c:O’un:s_eI E791′ .41}’1~€_’ acctnsed on I’C?(‘.()I’d. the i11sT=;1’2’1:h1t
(T(,)I1{6If1’})t petit ion ‘ may’ d.i:=;ip0scd off.
._5. “T’h e vab()v”c: s”ubn1issi0ns made by {he lr321:”1’1ed
CO’l.1.f1S£?3.-1.A1″O.1′ the (7’0’r’:’1’f)1aine1nt and 1e211*1″1c3d m1.111sc1 for {he
?acc%’us%:d_ éaré’ placed on record.
peii.f’i(m is disposed off.
6. fight. of the 21.b(.)ve SL1b1’11§SSi()flS Elladt? by the
Iearntsd’potlnsel for both the pzzrties. the inslam (:0mc*.1’11p’1
H0\ve\re1′. Iiberty is 1′<3serve:-d 1.0 the (:0mp1ai11a1'1t to 1'eyive the
Inauer H'ihe dhecuons are notzxnnphed by [hr amcused
ufiihin finJr\veeks.ifso advised orifxxeedzuisesz
Ordered a(:(:ordir1g1y.
¢ % Sd/'_