High Court Karnataka High Court

Noort Mohammed vs Bharath Lal Meena, The … on 5 March, 2010

Karnataka High Court
Noort Mohammed vs Bharath Lal Meena, The … on 5 March, 2010
Author: N.Kumar And Nagaraj
-1"

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5"' DAY OF MARCH. 2010
PRESENT

THE I-iON'BLE3 MRJUSTICE N.KUMA_R.:""' '
AND 

THE HONBLE MR.JUST1cE'ARA1.1_ RAQARAJ   

(:00 No.1 15v/2o10{g_i3;11
BETWEEN: ' H V

SR1. NOORT MOHAMMED.
#27/15, OPPOSITE TO  'A
MARISWAMY MUTT.
ALBERT V1cTOR' ROAD." "
AGE-61 YEARS, i:' 
KALASIPA1.«--*.éw1.i':fV_,.  *

BANGALORE-.560    ...COE\/IPLAINANT

{BY SR1. M.A.}.viUMA'x'?!..}N,   
AND: V ' V V

1.

BHARATH LAL :v;~EE1~1A,’¥–_
THE COR/1M1SS1ON’E.R.

I-‘:B’RUHA.. BANGAI.ORE~~Pe{AHANAGAR PALIKE.
BANGALORE… A

2. A.

«S/O. ABDUL KA}?EEM SAHEB.

RETIRED SUB “INSPECTOR

-. ~ .. «.O’I?._POLlC~E,
_ ” ‘ .P~RESE.:§JTL’Y* RESIDING AT
” ._C”,’.C’.,MtfNNA SHOCK ABSORBERS REPAIR

_SI%iO_P.”N:O.27/3. OPPOSITE TO

MAR:SwAMY MUTI’.

.. _Ai;ESERT VICTOR ROAD.

RANOA1.ORE~560 002. …ACCUSED

SR1. KN. PUTIEGOWDA, ADV.. FOR A-1

<3: SR1. A..S. KULKARNI. ADV. FOR {$2}

-2,

This CCC is filed 13/311 and 12 of the Contempt of
Court Act praying to initiate contempt proceedings against

the accused for disobeying the order dated 6.1l.200.T’—-and

3.4.2009 passed in R.F.A.No.528/1999 vide ANN1:::{U–r§i2-‘zrgf

& ‘B’. .

This CCC coming on for K’

made the following:

The complaint is._.– the orde-rj3ass«ed giving
direction to the Bangal’o;;,;C’3..:l{‘a1il{e arising out of
R.F.A. i\lo.52E%.v/<'1::'.A3E,}_Sa isiholt passed by the
Trial CoL1rt"i-s" blaslsed by this Court in
the decree. If there is
is at liberty to execute the
decree relief, which is seeking before

Court. View of the matter, the contempt petition

~ is not a«rernedy.

Contempt Petition is rejected

Sd/~
JUDGE

Sd/~’
JUDGE

mp/M