Karnataka High Court
Smt Sarojamma vs Sri M K Shankaralinge Gowda on 30 May, 2008
2 This contempt petition coming er: fer orders BANNURMATH 3. made the foifowing 9_B_D_EB Insaaite of adjournina the matter on and; 'V 26.3.2098
, neither the com9|a£nant;””.ne§§A_ttiVer1’es;§nrt,st§t
present. As such, the matter tehtiay.’
neither the cemplalnantqor ‘V.hee.”‘L_:co’u.n.set’
However, cc-unset for the-” tessienijtetnt:”‘et;t§mits that the
order dated 7.9.2G;§5___pa{;éee’ has been
complied witht efttietttttdeposit of the
amount ” B.D.A. has
executed the ‘sale ten’
2. In vieyv «of the’e_E}eve,A_ ‘mntempt praceedénos do not
survive far cori§i:ie:*atienAanV锑the same is disposed of.
Iadfi
3d/5
Iudfg