Karnataka High Court
Smt M Devi vs Sri V Lakshmana Reddy on 31 August, 2009
fu ' 13e55:2oo9(s) at Annexurew-'A'.
IN THE HiGH coum OF KARNATAKA, 8AN(:'-ALORE
QATED was THE 333' DAY OF AUGUST, 2009
PRESENT 4 V
THE HONBLE MRS. JUSTICE MANJULA _
AND x '- T T K 1 I
THE HON'BLE B:1R.JUSTjiJ(p3"»l;-'L;:.;L?\i:_"J:"'a{J J
ccc N,4$1;2é69 . " "
BETWEEN :
Smt. M. Devi."
Die Late 'Mi :_h_ava'§cf_T_a11r.V.. X E "
Aged abe-at 5'_8'y{ears*--. . "
Rasiding at~~.Nc.6€3?1 3 V '
Kare"Cernergvivekhagar, '
Hassar;-_--573E2m" E j ...COMPLAINANT
(By SfiL Fiajéhééira l:?{"L:fi:1 af.'Sungay, Advocate)
. . " . V V'~.''LLaks?pmanaV
' 'M,ana_gEng«Qiractor
_Has.*sar:«._C'¢-o;:ejrative Mifk Producers
- ASmietiE»s'_"l3rii;>'n Limited
éjassanyfiffi 261 ACCUSED
kflik
(By M. R. c. Ravi, Advocate)
, _. '{'his (:00 is fiied ufs.*t1 & 12 :31' the Contempt of Court Act
'praying to initiate sentempt procewings against the accused for
: disobeying the order dated 21.5.2flO9 passed in W.P.No.
ms ccc: coming on for Orders, this dag"-§8A.§¢JULA
CHE£_LUR.J, made the foifowingz L" , A' ..
ORDER
Compiiance affidavit is file-Ed’ by:§1e =a§cL§se§i” $A+’hi?;i’:_; is
accepted by ‘aha teamed coun.’se§..fo: tt1éAc_dh:ptairaa’:i{..A:
Accordingty. the ,p{oceedin§§ ::ta’nd_ c¥oséd’.’ » ‘3