High Court Karnataka High Court

Smt.K.P.Chandrakala vs D.Hanumantharayappa on 30 November, 2010

Karnataka High Court
Smt.K.P.Chandrakala vs D.Hanumantharayappa on 30 November, 2010
Author: N.Kumar And Nagaraj
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE aoiw DAY 01:' NOVEMBER _V

PRESENT

THE', HONBLE MR. JUs'I'1er;-N¢      V

AND

THE HONBLE MR. JUS'1é::€:»i«:,' AITALI.  
ccc NQ.553/V2.0VQ'9._(C--iyiI}  T
BETWEEN V  7 ~  * 

Smt.K P Chandrakala.  _  V
Aged about 34£,y«*:ar~:-*.,  1.   'V 
W/0.Venkatachal.:L'"Shet'iy,'  
Amruthur I~;1i0bIi';gx"V""   T
KunigaITaIuis, 1I;__ 3 V  
Tumkur'Dis'u."i§£t. "if   ..C0mpIaiI1ar1t

(By Sri Fv3ajannVa,- 

AND: 

._ T J V' D Harfiltlriiaantharai/apjpa,
 ThC\S€CIE't.ap\y,A

'I{_QtIigéh Gfama Panchayath.
Kowdigehaiii,"_Am:ruthur Hobli,
Kuriigai T.a1uTR--, Tumkur District. ..Accused

 (By Sri '.'l'vR:a_ia.rarn, AGA}

T    CCC is filed under Sections 11 and 12 of
 '-fC'0iit.empt of Courts Act, 197 1, praying to initiate
""vz:Qrz't.en1pt: proceedings against. the responcient./accused

'°*.a:1d punish him under the provisions of the contelnpt of

L... T



to

court Act, for disobedience of the order passed by this
Hon'b1e Court dated 17.4.2009 in W.P.No.11251/200.8.

This CCC coming on for orders this day, 

passed the following:
ORDER

There is no representat:iori””on AL5)eh_a.’1:ftflofVV

complainant. Learned counsel for”the_accused’~subra’i’t.sx’*

that the accused, Sri D ‘no
more Secretary of Kod1g§.eha1}i””‘(}r§a;f{Vg;it. panéhaya€h_ Hg
ceased to be the Secreta1jf on transfer.

One Sri    éri Naiz is the

President    Panchayath. In

those circunistances;”Vt’ne4petition is” dismissed reserving
liberty to the cornplainantet’o:fi1e a petition against the
persons. at therr;ton]ent are incharge of the Grama

RIDGE.

Ed,/3′
EUDGE