Karnataka High Court
Smt Bhavakka vs Dr Subramanyam on 24 November, 2008
CHAMARAJPE1' ZONE BANGALORE ~» 42 (BY SR1. VESWANATH ASSOCIATES, ADVS; AFFIDAVIT OF' A2 FILED IN COURT) ,.. - ."SHA>1.'.i-' flag. 12 ::::=*;_ THE: I' CONTEEMPT op' comm' ACT PRAYING To'=PU;$_:_IsH FOR NOT OBEYING THE ORDER ;::A'1jE13 0"1,Q's.20o7»'P:3AssvED IN " WP.I\¥O.17163f200€3 VIBE ANNEXURE;Fx--.. THIS CCC(CIVIL] COiiéEI.I§§G o1¥i"¥"c§:g. ,C §12..1;sE1<2s',VI'His DAY, VENUGOPALA GOWDA LI«, MAQE1-'HE: §'oLLt;}w::x:G: OR--l7_)j:E'R._ " % Learned . :t'9r: . has filed an afficiavit "-1fep§31":iijgff_'*<§onib1i§h_¢é of the order dated 1.
3.200? pe§ss¢d-ixi Writ Réétiuon N0.17163/2006. The
” on 1*éc::~:<:.e:'z.'
_'5i2_. counsel for the complainant
submits that» {.116 order, the noxycompliarlce 0f which
H H " e3_14ege:d:i:{:1 the above petition has now been complied
hence, the contempt proceedings may be:
3. In View of the submission made
learrzeci counsel for the complainant, the
proceedings are dropped acc0rding1y;**’
%%Tua 6
ma .1