Karnataka High Court
Smt Shanta Bangi W/O … vs Sri P B Bilagi on 17 October, 2008
CCC25103
I
nu ma: men coum' or KARNATAKA
cmcurr annex-1 AT mumwxm T _
DATED Tale THE 1713 DAY or
PRESEMV V . Q %
TI-IE Hon*nLE Mnwsfieg Qéfifigfi 1'
THE 1-1oz¢*nL3_ MmJtf§'r§ c_:E
c.c.¢.iio,2;$2,%;;I_56es g ¢zv1L; A
Between: 1 .' ' 'V
1. s;%fifi;:She§§;ta _
WI 53éfi€i,'
Agtfi, abou't,_64~.. 1}?-/ai*3;' " « . ="
2.
V, . S] (.2 Shrisiiaiiappa Bangi,
mlmcatc, .....
'A ' 2 , _ Agczi afloat 43 years,
Bangi,
_ V S/Q.Sb.riShailappa'Bangi,
Agad about 38 years,
Mahesh Bangi,
_ S[o Shrishailappa Bangi,
' -7Agcd about 35 years,
% r/ at Mndhol Road, »
Jamkhanéi, fiisttfiagalkat. § {V
CCC.252.08
5. SIa1t.Gccta Sultanpure,
W/0 Shivanand Sultanpure, V
Aged about 40 years,
R/at Ichalkarnajee,
iiistfiolhapurc, V W '~
Maharastra. corapzguymm , >
(By Bri.Mmthyunjayafi'ata3g%:g=:g;:%k_,;Y'
The Special ' '
Upper "
Bilagi, ACCUSED
[By " '
This 12 of the Contempt of Courts Act
praying to CQntei:;pt<.p'mccedings against the accused for
disobeying' "'t1_1c ' _ oxfiar dated 30.08.2005 passed in
W.P.If¥.o_.3515)'2_OG5..'-- "
.i°'I'h;is GCC on for orders, this day, Deepak Verma.J.,
V. Zinxadf: thve£(.'J7I'svi:$\as?i_11g:
ORDER
S;§;Mfuthy1mjaya Tata Bangi, learned counsel appears for
_’ ‘gcomplainazats and Sri.C.S.Pati1, learned Additional
Gqavernmfint Advocate appears for the accused.
CCC.252.€}8
A statement is made by learned counsel for
that the order passed by this Court in
30.08.2005 has been complied 9 Et is §’Q11€t%Iidt”tfi”
that no case for thawing of oontc§:1_1pt:_ ‘:
Learned counsel for the pdsififon.
Thus, the contempt petition is #3 having been
rendered infiwxctuous. ‘ I . VA A Z
Fudge
‘sfijg
Ezfiqé