High Court Karnataka High Court

N Rekha vs S B Hinchigiri on 27 September, 2010

Karnataka High Court
N Rekha vs S B Hinchigiri on 27 September, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA, BA.IIGA:;'GIgI£VII

DATED THIS THE 27TH DAY OF' SEI7"FEI\fI_E1j3'I5?;,::'fi4O1C  I.  

PRESENT GI;7

THE HONBLE MR. J.   CHI_IaR;IUSTI;cE if 3

THE HON'BLE  BGPANNA
Accc 
BETWEEND   

N. REKHA D/«:Q';S.K."N"AGA;PPAII"
AGE: ,3A...YE;A_RS,"*Q.cc:NIL  
R/0 NMC, G1~sT;.cRGISS.IILEIWSIDEI
NEWHOUSI1 'GI;D.S'I'Gvv*N---- '
BHADRAVATI, IST:w.S1~l..[M0'GA

 * _ ' _  I ,  ...c01vIPLAINANT
{BYSRI N M  ADV.)

  I T_  A.  ».:¥IINC.HIGIRI

go

I 'THE.RA§G'ISTRAR
A _ KARI~IAIIrAI<A UNIVERSITY
 DHARWAD

~ C-;L,. HOSAMANI
" THE REGISTRAR
' STAFF AND ADMINISTRATION
KARNATAKA UNIVAERS-ITY
DHARWAD ...ACCUSED

{BY SR1 R H CHANDANGOUDAR. ADV. FOR A} & 2]



U"

-..-w...w---

1.

THIS CONTEMPT PETITION IS FILED UNDER
SECNONS11&l2OFCONTBWFTOFCOURRSACTVWHTA
PRAYER TO PUNKfl{‘UdE.ACCUSED FOR CONHMTHNG
THE CONTEMPT OF COURT,INH? DEMBERATE AND
VVILLFUL DISOBEDIENCE OF THE ORDER PASSE:D–v .I_N.VVJ :13.
NO. 10194/2007 DATED 26.03.2010 VIDE

THIS C.C.C COMING ON FOR DAY,”-‘_.’

CHIEF JUSTICE PASSED THE Fo1.LowAINt-3; I
ORDERaj.,.

J.S.KI-IEHAR, C.J. (ox-an;t\:%:ad,,…V_ 2
The CompIainant–petItieVIier ‘ap.proaCh»e.d..vthis Court

alleging disobedience’. “ed by the learned

Single Judg’e:;’of gn2i2;e.3.2o1o, while

accused-

memo dated 2.9.2010 has been filed in

Court Vtoda-yd. The aforesaid memo is taken on record.

Asubjecfoto all just exceptions. A perusal of the memo,

speeiaily the annexure appended thereof, reveals that

.. ___the order dated 26.03.2010, based whereupon Contempt

proeeedingswere sought to be initiated against the

accused–resp0ndents. had been stayed in a rev’i.ew».:”5′;

petition i:§’N0.208/2010 on 26.08.2010. Thus ‘M

the View that the instant Contempt has

rendered infructuous. The same is} és.ec0rdiV1igIy,A’

clieposed of, as having been rendered'”iI1fi’uctu6’u.s’.”T —

‘iglstice