High Court Karnataka High Court

Smt S.P.Nagarathna vs Sri Venkatesha on 24 July, 2009

Karnataka High Court
Smt S.P.Nagarathna vs Sri Venkatesha on 24 July, 2009
Author: N.Kumar And Gowda


116 was 315:»: com? 011* rgmarmm AT ‘5,

Dated this the 224% day 0fJil1.’5′. V I
PRESENT

THE Hoxrnzs MR.Va3¥§§f!’I(§:E.~.1§IV’ :1
m>
TI-IE HQEBLE mm Jt:§§f:fs;:E{ga GOWDA
c:::::: Ne, %

BETW§ZE1″€:

Smt, S P Nagaraihna

Agctl 5.1::-05143 _}hv:*.ee1t3″ *1; ”

Win B sLNagams
“§?epre’:afifi”§.e:i ‘-by her {E-WA »hr’fl:’3e’1*

8 as Lakes}: ‘
Avéd abet}? 4»? $2313’

lunar!-‘

3/ or late. S V Sifirziirass;

V mat 1f~:._i>.1:z0, 1Cfi?=..i\/Iain

” “er?! S-;a;ge,;V_Cyo£¢11:am

V’ Mvswm ~ ‘$29 96:; …C0n1pIaiua31t

ma;

1 Sri B S Nagaraj, Advocatet)

” ” ~ L 4″ % six: ,V§nka;.g?sTha

Ei:~.sfp£xi’é:}r of Pcxiicse

& “v*i_§.af’y’m1z:~igar I3’r:)}ia:+«5~. Station

-..?:s?Iy$g;>m ._..A<:<:us¢d

(By Sri N Y Srinivaga, Advgeczata}

X

IN}

This CCC is filed xmcitar Scctzien 11 ané fine
Contempt of Cmlrii Act praying to initiattzt W__iZ?Qi1f§:t;m1::f;
garozreeciizagss againat the accused for disobeying $1116.' _

154-2909 })%1§3$€5(i in GS 950,61 IIQQOQ at A1111<::m:i1:g an
N’..KU&!RJ., matle the foiiawmg: ” ”
0 R

The compiaizaant has ‘ivgontampt
rxxmpiajnjlag gr wiflfui di@bad;e:::¢:; }.3f’»;».;zier gagsgmj by the
Civil Cxatzrt an an appicafion 3% R1113 1 and 2

CFC.

2. ” the. said compiaint
is made; £16-:tVa* =prm:;ecdi11gs in the Rial C’4:>12:c’t.,

Q31 ihe ;je3sc1?fi€~n ‘ that f.h$V”‘;§é:$p0ndent, a Ciinztlc §I1Sp€§C5t{)I’ crf

‘«::-#e;;:ic=g[,%j Q5: ¢gey1gg~said orcit:-:1; this oampiaint 13 gm,

‘.3,–._ ‘ 4V¥::§1§$_i.~§1′{){:c3ae{iiz1gs it wauid not be: appmpxiata tr.)

go ;iJfi;’i_§’»V% flag: .s§:’;.’é;j:’¢:i V’«::,s11mi*:£:::rng Against disahediancc ctsf my 0111:?

f.-asazzé ‘t1¥_»;rvsii°E_:a:: trial Cxaurt, the Cede’: {pf Civil Prcxzedum pmvidcs

atfifiign being taken against ifh: pcrsen dim:-haying the caréer,

bi”

umier Qrdzsr 39 R111: EA’ When tha; pgtifigner

and aificacinus mmfidy, it is inappropriate far ‘ilfiia. =

antartain thig mntempt petition, $235 that Aviéw §;ua:€tei;

peiitiqfi {its not survive fer censidcrsiiioxfiy A’

dmppad.

 '      Judgé

        Sd/*
     €       Judge