High Court Karnataka High Court

Smt H Jayalakshmi W/O G. Nanjaiah vs Mr Bharath Lal Meena on 20 September, 2010

Karnataka High Court
Smt H Jayalakshmi W/O G. Nanjaiah vs Mr Bharath Lal Meena on 20 September, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THEE': THE 20'"? DAY OF' SEPTEMBER 201.0

PRESENT

THE HON-*BLE MR.J.S.KHEHAR. CHEEF J>'--';ié*:$;:§V'§'-,   A.

AND   

THE I~{ON"BLE .MRS.JUS'1"ICE MA:-3;; 

ccc No.1OO€T3-/:'2;{)M10[A(")i\:2i1}V    
BETWEEN  .'

Smt.H.Jaya1akShmi

W / 0. G.Nanj aiah

Aged about 55 yfeexrs "  _  .  .
R/a.N0.17, 82f! <:::<.~,ss  =i   _ 
W Main, Q-a.:1'€sh~a..   ' ' »
Mahalakshrni -iLa;y<)1i1i'  '_ Ev
Benga1u1"~u.5'8O  " V   C0mp1aiI1an'£
 " 4_{B§'.Si~':lT.'R2iIn Bhat & Associates. Adv.)

A..l)2. _

 "  _'Mrv.,':E3'h2;raih La} 'lviveeraéx
 Vflanxnmigséioiicr
 L '"?he "be':1.ga},vu»rxL3. =D eveiopmem Authorlt-,y
 €110\iidai.,ai1.T:Re':5 ad

Ku1Ii21ra1_ 
Be1igga111ruv560 O20. .... ..Accused

[By Mr.G.S.Ka1'1m1;', Adv.)

V' ' Th1's CCC filed under Secs.1} and 12 of the

  C()I1iZ€m[)t. of Cc)u3'€'. AC1: by the C0mp1ai:n21'nt;, whc-weir; he
""prays iihait. this Hcm'b1e Court be pkezxssed to inifjiate

c01'1t.er11pt. pz*0ceed_ings; aggzxitnst, the actttuscd and to
ptmisil the a.«::c:usc3ci e3'uii;.ab}y and appr0pria_te1y for



,,¢g§é%"

 

N

e0mmitt:.ing CO1"lf€',H1pt'. of court orcier by not complying
the specific di1"feet.ie'n/order by not eornpiying' the
specific djireetiion/o1*der <'ia.t.ed 21.1.2610 issued by the
learned Single Judge of the Herfbie High Court of
Karnatakzt in WP N06704/2009 vide AI111exure-A.7.._ 

This CCC Coming on for orders t:I'1is__;'kii'é1y;,..'_'

Justice paseed the f'()lIo\x:ir1g:w

J .S.KI~IEHAR. C.J. (Oral):

Learned counsel  states, that
the writ appegit-titled  th.ei.9ae4eAiIeedVjjieejjondent against
the order   in Writ Petition
  disposed of today Le.
20.9.20

10., that in Compliance with

the d;1re::t.i011s’*is_sued “In the Writ appeal. the accused»

1*eepve;1d’et1t””:shaIi make re~a]iotmeI1t: in favour of

tfC>_1’I’i};2I2;i.i’i2fi1?:.i.-pe’t.’i’t:ioner in terms of the d.ireet.ions issued

V _ in the vvrit éqdpezil.

‘A 2. I11 Vi:,3if:e§e3 for the a.ceu:3ed~respozadexlt, the insta11f:

“..vuee’ntempt petition. is dispos-ged of. Needless; 1:0 memien

{A

that the re3sponde11t. shall be bound by t.he: stzttextlerat

made to this Court on their behalf.

Sk/–1ndeX: yes/no