High Court Karnataka High Court

R M Gowdaiah S/O Marisiddegowda vs Himavath Gopala on 5 June, 2008

Karnataka High Court
R M Gowdaiah S/O Marisiddegowda vs Himavath Gopala on 5 June, 2008
Author: S.R.Bannurmath & R.B.Naik
-1»  "

IN THE HIGH COURT on KARNATAKA AT BANGAM:-RE_.  .~  

DATED THIS THE Sm DAY OF JUNE 2oo3%_j   

PRESENT

THE I-iON'BLE MR. JUSTICE $.R. 1ésA_fi'NuRM.A?r:iV" "    

AND
THE HON'BLE ABIAIK'  
C.C.C.No.7  .  

BETWE:

1 R M GOW:DAiA¥1    _ 
S/O MAR1s1DinP;G0wDA H 
AGE£2'e----A--E%OUT 46* ;{.EAR--S,  '-
AeR:ecUL*rUz>;1s'r  ,  .
REs1::)E1~a"'r- RAN:';Ain*AN"ATKo.PPALU
BOLAN.AHALLE--    --~
HUNASU--RU~TALUK".A .-- "
MYSORE I;:1S'I"RIC'-I.' ~

5 " L. ..  COMPLAINANT

 (3? Sléi'; 'A.V"; '*Cx1§;P{GADA1€1§l55PA, ADV. FOR

':1y;;$'A V GASSQCIATES, A{)VS.}

Kfi

» AND L 

 4 '; Hi'a.5AVA'fH' GOPALA

(FATHER NAME NOT KNOWN TO THE c:oM1=>LAmA:~m
., " AGED ABOUT 52 YEARS,
-- _ V. qomr REGISTRAR 01:' C0-0PERA'I'IVE socmms,
 MYSORE mvzsxon,
 MYSORE,

 



2 PRAKASHA RAO

(FATHERS NAME NOT KNOWN 'PO 'mE.._4 :
COMPLAINANT}  '  "

AGED ABOUT 43 YEARS,  'O   _' .. 
DEPUTY REGISTRAR OF CO~OPERAT1VE. _SOcIE'r_1ES, =
MYSORE DISTRICT,     
MYSORE.

3 SR§DHARA MURTHY   

(FATHER NAME NOT E§IOwN.'TOV_THE , 
COMPLAINANT) '- ~  t_  L   '-

AGED ABOUTSSYEARS, '- _  C  
ASSISTANT REGISTRAROS CO~O_?ERA'£'IVEvSOc1ET1ES,
HUNASURU_SUB-I>IV1SIObI,__.'   
HUNASuRu,i_,MY1SO_:2E, D1S"2"R1C'_r, V ' 

2 S O MOHANAi..K£IMAR'   ..

S/O COVINDE GQW_DA. 

AGED ASOUTSS YiEARS',~.._ _
1>RES1DEN*:: TH .1§reI;aA.;gY«« AGRICULTURE,

AND CREDIT CO~'O9EI~m_T;vE«~BANK L'I'D.,
RESIDENT OF SHAFJIJBH'0_GANAHAL1J
HUNASURU 'mz,u-K,  ' '

M': SURE DISTRIUI'. '
  V    ACCUSED

'@331' SRL A.Q.'»sHiVMNA, AGA FOR A1 TO A3)

'E'1f_1?I%1S  {CIVIL} IS FILED 1,518.11 85 12 OF 'THE
COm'EMP;"--OF"COUR*r ACT PRAYING TO INFPIATE CON'I'EMPT

H":7.4A'P§2CCEED§.NGS AGAINST ACCUSED FOR DISOBEYING THE
  ..oR:;ER"'~DTD.o9.11.o6 1N W.P.NO.14614/O6 (CS~RES), VIDE
 ANN'ExU'RE-D.

THIS CCC(CIVIL) COMING ON FOR ORDERS, THIS DAY,

 '  "S}§NEURMATH 4., MADE THE FOLLOWING:

 



ofighn

Alleging violation of the order dated 9. 1   AL

Writ Petition No.14614/2006,   

petition is filed. ' '

2. On perusal of  . 
9.11.2006

, it is seen tl1;at_by (21:)§se.1’1}’aLtien,~:§ this
Court had observed that
Registrar of “No.3 herein
shall dispose csf

3. noted that even
though . respect of the third

Ivespondfznt-AS’Sis_tant’v=Rég$’i§ar of Co–operative Society]

the complainant has

the Joint Registrar, the Deputy

V of (“inc-operative Societies and the President

‘ ” :<'3f:i:11c Agriculture and Credit Co-operative Bank

parties to the Contempt proceedings. Such

K

4% % Sd/-35

-4,

inclusion of the persons against whom no V’ ”

been issued by this Court is

4. On perusai of the
No.3, it is seen that the the
impugned writ petition and a
detailed order has View, the

Contempt Pe5’t;4iti¢:;h_p, the same is

Iud<§§