High Court Karnataka High Court

Smt R Shantamma vs Sri S Subramanya on 1 July, 2008

Karnataka High Court
Smt R Shantamma vs Sri S Subramanya on 1 July, 2008
Author: S.R.Bannurmath & R.B.Naik
V' "  _ "ALL_ARE. R/AT NO. 195

CCC. 178. 2008

-1-

[N THE HIGH COURT OF KARNATAKA AT 
DATED THIS THE 0 18*!' DAY OF  f L 
THE HON'BLE MRJUSTICE 

THE HONBLE
O. [u LL)
HENGWE 5_ x 5 5-

1

w; Lgnzm M _eAN’ic»AswAn;:Y”

2 .. ~ 5
w/0. R -RAMACHADPA
AGED AB’O_U”‘I’A

3; ” SM!’ B”M..V1St}sHEE1A
~ ,w/0. I.ATE”i’€”SRlPRAKASH
A.GF.D.,_ABOUT 53 YEARS

-sTUI3HE::sAR Cl-IATRAM ROAD
SWASTIK CIRCLE
BANGALORE – 560020.

OOMPLAINANTS

” V. (Bgsxi: B K SAMPATH KUMAR & ASSOCIATES, ADV.)

I SRI S SUBRAMANYA
THE COMMISSIONER
BRUHAT BANGALORE MAHANAGAR PALIKE
NR. SQUARE
BANGALORE – 560002.

2 SMI’ SI-IANTHAMMA

CCC. 178 . 2008

THE ASSISTANT REVENUE OFFICER
GANDHI NAGAR RANGE

WARD N027, TOM ROYAN ROAD
BANGALORE

THIS (:00 FILED U; s. 1 1 51.212 (,1F ’17’HE 5:?
coom’ ACT PRAYING TO mmAT.:3: -c<3N'::f_E~:~aI='r

PROCEEDINGS AGAINST ACCUSED" ISOR DISOBEYINC} THEVVV 2
ORDER D'I'D.25.10.2005 PASSES IN W,P.'N§)."._24344i04(LB~'

RES~BMP)AS PER ANNEXUREQAA' _ "

This (:00 OI?iV fQT:AVP'§§x'?;:QI71WINAIfiY;A HEARING
on this day, the -J,' 'magzkxthe following-

for some time learned
counsaI~-~T.f($;if"j5 = V seeks perrxfssion to
Withdraw ~_ " in order to prosecute

the ajififopliate forum. With liberty the

n petitziéinv to be Withdrawn

this contempt petition is dismissed

Sd/~
Judge

Sd/-

Judge