.. ; UN
IE4 THE HIGH COURT OF KARNATAKA AT BANGALORE
DATES THIS THEE 2ND mar 0:? JULY 2oo_s..V’_;
PRESENT _ “1}R
THE HODFBLE MR. JUS’T§{1E$:R. BAp:«w~Li4$§;$,4g$.fi§H«. _ 3 L: ”
Arm ” M
THE HOWBLE MR.T’Jps’m:E; “–R.B.
C. C.C:. Next 18V)L’2*.t§ o7(<:1\};:a.) T '
BETWEEN:
1 SM’? PLJ*m°~AGANGaMM§ ‘
w/O LA*¥*f§3:’I€z5sG!;R1%.J’£j’ ..
AGED}-‘£’€’3s YE2s.-.;§2s,”–..
3122/A’? Kz*g;;YANAPuRA, _ —
EEEBBUR H{Z}’:3Li,-. ‘-
‘FUM§€UR£}IS§’ifRICT._ ”
* * CQMPLMNAN’?
{B1.’£_;f.§§«’«:{?A.. T Y Kaflifé, Am.)
‘ M513 ; .. ‘
..__–.H_u.._..v
~. “i*si§:v»s1′;é;’:'”fi,: 01:’ KARNATAKA
BY. {T3 SECRETARY
= ::R:.;:*;’s1DDANANJAIAH
~ CQMMERCE AND INDUSTRIES,
was SOUDHA,
n ‘T BANGALORE – 5350 002’
Q N SFEI UMESH
“THE COMMESSIONER T6 ‘E’HE
SERICULTURE DEVELOPMENT AND
SILK EHRECTCBRS OF’F§CE,
_ 2 _
5TH FLOOR, MSBUILDENG,
DR. AMBEDKAR BEEDI
EANGALQRE–1. :_2
Hegeeuegn
{BY SR1. AG. SHIVANNA, JAGA FOR AI 85 A2}
TEES cec gelvm {S FILED U/S.11–“*.§N’E’i’iA’§’Ei’-vCiC3N’T5i§MP*1′
PROCEEDINGS AGAINST THE ACCL?=SED.FOR ‘131sog.E:Y:re£3 THE:
ORDER amen 30.8.2006 m w.P,1~zo’1.421’?.;o0/2o{:2_V {e~_rrs FOR”‘Q_ERD.’?:I%S;'<T§§iS wee, V
BANNURMATH J., MADE THE FQ1;1;.:.§w.1_;.~iG:
Alleging disobedieiaee gram: 30.3.2905
passed ix}: ""Si1'§g1e Judge in Writ Petition
No.12 17()u{)e 'p£e'sent Contenapt Petition is fiieé.
It that though the writ: petition was
fiA1es:1_ far regularisation of services of the
complainant, lateron, ii: was alieged that
the a<;c:':;s€d have not even considered the application er
repiesentation of the eompiainant for compassioimte
H iippoirztnlezlt and it has been rejected. Coneidering the
-3-
peculiar facts and circumstances of the caseftile
learrzed Single Judge directed the accused fix;
the complainants case for compassionate ,g§L;}}}<§ii;t1*I1ei1:–..V
and pass appropriate orders. As. the'-scssnie was 130';
complied with, the pI"€S€I1t':CQi'1t€Ii1}){'?6tifidVf1_*§$_
3. Today, Ax}; – “iea:i1ed AGA
submits that after cf entire case,
comps.ssicI1;aetc1y:;’ -the accsiscd haévev compassionate
ap;ao:*;jnt1nefi§?.’,_..:QV The 0omp1aiz1ant’s
cc11}:1se}.__}jrese.*.1f[, the same- In the said
circum_stafices;”t§1e “Contempt Petiticrx does not survive
«fcf cciisideration and the same is disposed of
“‘ . V V
Sdf-
Judge
sdl-as
Iudga
bb