IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA _
DATED THIS THE 24:11 DAY OF JULY__2@§)9]:f T T
PRESENT
THE HONBLE MR. JUSTICE V,
ANE)
THE HQNBLE MR. JUs'r1cE%ik;gr1ARAY;§b:A%sWAniY
ccc. 1323/21309
BETWEEN: 1 I
Sharanabasappa, _ H _
S/0. Gowdappa,
Aged about 39 ' ' '
Physical Teachézg, --I__ " '
Mahadevi
Primary School, BIaggr,_ _'
GuIbarga--5B_51()3'. V' : Complainant
{By Sri. AM. Aaxtdcéie)
'an
,.
' .
1. ywgfiaim
Secretary Educafion Departtnerlt,
L M.S.'"Bui1di;ng°,
if X
...l }Pv1V .,_ 'praéad,
' 'fiixtcter of Public Instructions,
_ Section},
L' L' 4: A if B. Parameshwar,
Qcputy Director of Public Instructions,
Gulbarga.
4. Suryakant Madame,
Block Education Officer,
South Division, Gulbarga.
5. Sri. Sharanabasaveshwarappa,
President, : '
Sharana Basaveshwara \ n
Vzdya Vardhaka Society, _ ,;t,;Sm "
Gxflbarga A V .: .
(By 8111. S.S. Kumman, Govcmmernixfttixrocate for}?-Vliito R4)
This contempt petition" is U/' .131 85 12 of the
contempt of r/W, Axjtielc 215 of the
constitution of Inaiiagfirayingi tdiriitiate 'contempt proceedings
against the reepondi;»:n.ts"'foro_ disobedience and disrespecting
the order dated04§§(}1.2005"}ja$Sed bythis Court in W.P.No.
1051/2003. pti:*;isr1~».then1 til-vaceordanoe with law.
This Vveontemnt on for orders, this day,
GoPM.AGow;)A% J,..de1iy¢_n,»;1oe the foI1<)W"ing'.~
" for production of respondent No.3,
the Public Instructions, Gulbarga, When
T’ mntter gs’ one Sri. Ail’. Chamaraja, the present
H })i1z’ee£or of Public Instructions, Gulbarga is presmlt in
tf1e C~'{:§I.i1″ti
2. The learned Government Advocate filed an
affidavit of the 3rd respondent along with the copy of the
N/
proceedings of the Government bearing
PMC.2009, Bangalore dated 24.07.2009 as
and submitted that the order of the learned ‘
already been complied with.
complainant does not dispute’d.f_f;e_ said But V L’
fi%&. reps %–
however, he submits that thfigr-F€Sj)OI1d€flt$’?i”.,§9¢4 imposed
certain conditions while ‘order passed by
this Court in w.P.%1~:¢:5 195 dd
3. Sir:-ye Court is complied
with, the does not survive for
conside1’ai*.;ior1″ the same is dropped.
However, if £he is aggrieved by any of the
:_co:1ditior1s “bf,-,*….i;l’3.e {fespondentfi in the Government
(L).’1’r1p_e}:’~,Vé hep appropriate legal remedy to redress the
: V’ e’~A…..v.Same’i3}”a sepa’ ‘rafte proceedings.
Sd/~
JUDGE
Sd/-
iUIx3E