IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20"' DAY 0? AUGUST, 29,G'§ '- V
PRESENT
THE HOWBLE MRJUSTICE S-."R';' 3Ar§ns4;1ma;atmk'j
&
THE HOWBLE MR. JUSTICE A.~.vz=§§vt§c;'oPALAiGow:g;§, =
QQNTEMPT OF coum"
BETWEEN:
SMT R1 SHANTHA w/0 sax 'RAJA ,3AYt\SHA£i&A!(uAf.l,
AGED ABOUT 54 YEARS, R/AT no.3, 36TH. %_
crzoss, am BLOCK-,IAYAl\i'i'5J&R,."A ' 1 .. V
3ANGALORf:" -- 553332, RE? aw -HERVPA--."' V.
HOLDER sax LA f;_UC_HI.NDRA,S/C}. RAJAJAYA
SHANKAR, At'3EI3_fi:B(3b'7{ 42--%uj*EAasA,wL n;1.Amo.3
36TH moss, 'am z3,;oc.¢<, 'JAYMWAGAR; smnfi-32.
- COMPLAIHANT
(BY SR1: H s DwARKA.NATH;~~--A0v.3
.....
1 1 ” ~ sM’11,1.’i<Av}';'RAMMA
' wm,';»%2.,AT£T–s%se1 RAMAPPA
– AGED Aaour yo YEARS
‘ ._R/AT, sxaxgtmmm vnmea
EEGUR H0311
BANGALORE soum m.ux.
_ sm. LEELA
av/o. SR1: MUNIYAPPA
AGED ABOUT 47 YEARS
RZAT uo.so3,
BEHIND SR1 RAMA Mmmsz
KENGERi BANGALORE scum rawx.
ACCIJSED
M
“ants <:<:<: IS s~'1t.t:t) UNDER SECTIONS 11 & 1; "tit:
CONTEMPT 0F COURI AC1' PRAYING 10
Ac<;0RDAN<:t~; want: me LAW t=Q.tt~~ '"'wf11j';j'H't-,_ '
Aomtntsmaittm OF JUSTICE
DISOBEDIENCE TO THE onoesttagseo o,so.'§ao;§t59[1té93s
BY THE ACCUSED.
This petition cotriino ” this day,
BANNURMATH§.3,’tftade otneot¢:::em%.g;-ok *
Ti1’é=. éitiegiatEo”n..’A’of’~-.:tti’te compiainant is that the
respt)hdant acou$ed’V’hove taken two different stands in
” fstatement men in the suits.
the outset, it is to he noted that the
“~.,Vcompi~av§”nenvt is not a party in both the proceedings. There
A “t°_ar:e:”‘I*;o orders of the Courts said to have been vioiated or
tliisobeyed by the accused in favour of complainant and as
such civil contempt petition is not rnatntainabie.
f”
3. At this stage, learned counseiw”f§i;:”sj’~.fhe
complainant seeks permission to withdraw
with liberty to seek proper remédy issans.”§;:i;;a9§p’riwateA
forum. Granting such Iimrtg’~,_§e;jtém§t_.s pet:tic%§i*~.A,’is._%
dismissed as not maintaEnat>Vle».:\