Shri Dhananjaya H S vs Shri Jayesh M Valia S/O Mano Har Das … on 10 December, 2008

0
47
Karnataka High Court
Shri Dhananjaya H S vs Shri Jayesh M Valia S/O Mano Har Das … on 10 December, 2008
Author: S.R.Bannurmath & Gowda
IN THE HIGH couarr oz= KARNATAKA AT BANGfi_\L(}Rfi"* %

DATED THIS THE 10?" am or DECEMSEE} éofé$%   

PRESEflI_

THE Howsus MRJUSTICE  

3. ._ ._ 1
THE HONBLE MR. JUSTTCEFLEVEN-UGOPALA”*§GW5A

BETWEEN: % V
SHRI DHANANJAYA V

MANAGING DIRECFOFL SESHA–:.§ILKAAS’, ‘–1.”‘ u
NOA8, JUMMA’ ,As_3I:3 ROA£}~,~_ .« A
BANGALORE:-?~ 559 V1302, J

%%%% % …COMPl.AINANT

(av M/$;.RAvI &% %

AND:

– fisnm iavtssnm %%%%% ~ A

‘3/0 m.moHARu9As MADHAVJI

V smc YARN ‘ ‘MERCHANTS

HO.4§6, 47.7*”CROS3;–v~’OPP: ANDHRA
DEVANGA smgsga BUILDING
GANz’J§iINA£3AR, BANGALORE – 9

LL ‘ALSO AT: __ 3~

njA¥?_EsHL.M VAUA & conmw
* .9-=:z9z2–,=3*° crzoss, NAGAPFA amac,
% %%’~sma2mwam, mucmons -~ 21.

. . ACCUSED

delivered possession to the complainant/landlord, ;it–.was

ordered that, there is sufficient ground for

charge ‘against the accused for disobedlence the

undertaking given by him.

3. In pursuance of the”‘aa”id order,_V_th,e’.=rh”atter’was V’

listed before this Court..,_on Learhedv’ counsel
appearing for the that, if the
accused were..toup_ay charges of
the prernisee ;:er;galor his occupation, the

compiatnant wvovuifd-~ “to proceed further with the

.contempt”pe_titEon”. counsel for the accused stated

_ thavtfithve~accueed.Va(ll_l_Apay the arrears of electricity charges

cornpiiance. In order to enable the accused to

t’¥rat~..,reihttf._th.efdues and to report, the petition was

V «V adjourned tofttoday.

Today, learned counsel for the accused submitted

t “that, the eiectrlcity dues have been paid and that there is

no arrears and he made avaliable to the ie med counsel

/7

noticing the fact that, the accused has compfigé

undertaking given to this Court, though beiatt9$¢:$:!y.jV”vV:

Contempt proceedings’ stanéi’ ‘V L

LEAVE A REPLY

Please enter your comment!
Please enter your name here