Karnataka High Court
S Azmathulla Sahib S/O S Hussain … vs Sri Shankar Linge Gowda on 18 September, 2008
Sccretarfy to the ' V ._ GQv«13n1'i§2cr1t' af Kamatakaa, ' -- szef Medical Education, "S0*.;1dlm, Dr.Am¥:)cdkar Road, . ;Bangalom-560 00 1 . gay SR1. SRIDHAR HIREMATH, GOVERNMENT ADVOCATE.) ...3_.... IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 18TH DAY OF SEPfEMBER,'_:ZI5()i§ PRESENT MM % % THE H()N'BLE MRS.Jl}S'I'ICE THE HONBLE ' V BETWEEN : S.Azmat.hulla SaI1iI;,*A'gcd. .abGujt_.§O..yea1*s, M » S/0 S.Hussain Sahib, wgrkingvas ' Senior In Physiological DeparLfn¢r}tVat..4V _ -- Al-Amcen Medical -»= ' Now retired fI'OII1'S €TVizC€¥,.V_ ' Residing at N0.3133,._ 9*'-11 Main, 4111 MCC 'B' Block, Davaz3agert;»-=£i77_A0l)4. " . . . . .(3OMPLA1NAN'I' (I3ys_i§:.GANAPATH1, ADVOCATE.) S:1:€~.«Shanmr t3owda.I.A.s., . ACCUSED f / .. 3 .. This C.C.C. is filed under Sections 11 and 12 of the Contempt of Courts Act, praying to * proceedings against the accused for willful deliberate ":9" ' ~ implement the order dated "-'Lin' W.P.No.13175/2006 (S-RES) and etc. % V " This C.C.C. oommg' on for onier'3;;t1_1is CHELLUR J., made the foIlowing:- " ._ V _ " The learned counsel for the the matter was heard on on 22.9.2003
. In that View nothing for
our consideration 300019511819.
the V% ‘ h
The learned is given two weeks’ time
to fxie meme’ of
Sd/-
Judge
Sd/-»
Judge
$13/; %e