High Court Karnataka High Court

Prakash K @ Perakash Pandeshwar vs Mr B S Shiva Prasad on 29 May, 2009

Karnataka High Court
Prakash K @ Perakash Pandeshwar vs Mr B S Shiva Prasad on 29 May, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
IN THE HIGH cousvcr arr KARNATAKA AT EANGALORE
DATED THIS THE 29"?" am' ar= MAY, 2039
PRESENT

THE E-£ON'BLE MR. JUSTICE K.L.MAN}Ui'siATH 

ANS

THE HGNBLE amsusrxce C.R.KUMAARA’3WAN'{«” ‘

c.c.c.. £10,553 or 2oos(cIi:I_Q,_A”
amweam: A – ‘

1 PRAKASH K @ PERAKASH ,PmDE.s’rewAR’A-»%.%

S/G.SRI KUNHI KA§\£NAN ‘
AGEDABOUT41YEARS .

MADHAVI NOLAYA menu
RAMAKRISHNA BEe1A}AéSiA3′;-§ANDIRA “RC:*-A{‘.s’ %

sew , §’~4ANGALC}RE’;:g~-5?S’=OG§§’ ”

” V ‘ ..”;._’CQ’MPLAINAI\fT

{By M/S : £’~%UFF%~3I–VL§§gv5v”C}§}%3MBE:§§§.V’FCi%{\..QG,.éflPLAINANT )
AND: V % 4’ % M

2 MR 5 s $Hzv;w’RA5A:3
ADULT, PL38LIS¥?iE.R,’E’m”¥7;3R’A.ND PRINTER
,KARAVA{:I ALE KAf\¥”?»§AQ_/A ,€.>A5Lv
!’éE’WSi3fi\PE»~F<', r,4oe C, BY¥(Afv%PAD'{
ViNQu*$TREA_L«!1i?wE?%:..MANGALGRE – 575 $11.

Majé:i?1$E%A%iA:sr%%?;L””‘i

“*fiEREC”fT_OR zewsa, M/S. cam-ma PUBLECATIGN
PVT LTD’, .K}2.;RA\!ALI ALE KANWXBA mews
.. .’ ., j’ §?AP’§R, gazcmosc, BYKAMPASY

‘I!’:3DUS’FRiAL AREA
‘Mfi:E§<§AL€DR.E « 5:75 51:.

-%%§sf:%é”r sizm-izgséz 3
~%§¥f’i”§”B v SEETARAMA

Contempt of Ceurts Act 19?: is not maintainab_i,é;”‘éiV:_:’«z§§5

ccmpfainant has to get his right agitated in th_e..a.§jj’!§¢é§§bnAfiégéduV.

under Grder 39 Rule 2A of CPC in 4′

5. Granting iiberty for the ‘i:§:’m;}§ainAé’nt_ ta.VV;§u:ré’£$éV”i§zé: said” V

petition, the present petitzitjn §sVAVd¥.€r?zisSe_d d§féct§.nc_;V§the Cizzfi
Judge, (Jr.Dn.), Manga!oreéo dispggiézfiléf”f§héV:%Can£empt petétien
filed by the’petit§omr’~ as ex;§'<éci§'é:§}::I§_f3EA3.?f}aVs and not Sate:

than 63 days. ' V V V _
Sd/-E

….. Iuage

AK A