Karnataka High Court
Registrar General High Court Of … vs T D Durgaiah on 19 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19TH DAY OF OCTOBER,
PRESENT O V.'
THE HONBLE MR. JUSTICE V.G.SABH£X_}%§'fIA..::: 3
AND
THE HON'BLE MRS. JUSTICE B-,v9.'NAGARATHNA V
MxsC.CRL.NO.413S"E{2I139/2a1'0AEN
CRL.CCC.NO.22/2005ISUO-Moro}
BETWEEN:
THE REGISTRAR.GENERFII;.::'w '
HIGH COURT QI4'«.KARNATAKA -
BANGALORE] . p
... COMPLAINANT
{By Sr:5'-CHANDRA'jM:OU'I;IA,C._:SSIfi,"AND SR1 KARUNAKAR.
HCGP) ' * 2
"V"«..TDv-':ID:€UR(:3rAiAH .....
POLICE 'INSPECTOR
_\/"'I.JA'1'ANvAGAR_PQLICE STATION
I3Ar--;IGAI;O'RE
A ' ...ACCUSED
_ 7.__{1-3y Sr'1~~: R' MANJUNATH, ADV.)
A A"SUO MOTU CRIMINAL CONTEMPT OF COURT
"::CA$.E'ij_« IS INITIATED UNDER ARTICLE 215 OF THE
CONSTITUTION OF' INDIA R/W SEC. 15(2) OF' THE
OF COURTS ACT, 1971, FOR TAKING
"APPROPRIATE ACTION AGAINST ACCUSED UNDER THE
CONTEMPT OF COURTS ACT, 1971.
These 1VIisc.C1'ls. coming on for Hearing this___ day,
SABHAHIT J, made the following: ' "
ORDER
Learned State Pubhlc Prosec1:1t6r”s11t_)raits.that he’–:hax’s’;
no further evidence.
2. Heard on the application Cwiieihcevveharge is
altered and the accuaeidpt. guilty. The
applications are allowedippixqioif tiiephireasrjning shown in
the applications.’ 1 Shall before the court
on pireéent on the said date.
isd/i
Sd/’5
Iudgéf’
s*’