High Court Karnataka High Court

Smt Shobha S Kamat vs P A Meghannawar on 2 July, 2009

Karnataka High Court
Smt Shobha S Kamat vs P A Meghannawar on 2 July, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


-3-

IN THE HIGH COURT GF KARNATAKA
CXRCUIT BENCH AT DX~iA.R’WA§

ECJATED THIS THE 2ND DAY 0? 31:13, 2N’E%LE1 MR,JUS’Tf’1CEZ K NAK:E’gS’HA’£ANARA¥.ANV4?§§

cm rm. 1oo4%”4.§~:%.,._}F€V..1{AMg?gTV_ A

A{}E:62 YEAFiS,–:i_Rg’_O :m.._2647″‘~~’ A

MAHANTEs}:TNAG;aR_ .

BELGAUM’,s,1$zav*:eiQLI:>E;2:j”~«.iV_ % ~

S R KAMAT; 5? 2f§;AV:%’:S~» _ ‘ _

R/O N0.25é;?, %%MAHAm*E’x§H’ NAGAR

BEL.GAUM~1’».V – v
~ } ~ …CQ1ViPLé£NANT

312%}. $”:*a};:-z}é;1s§§ A. §£a.CHCHAP{ERE, AS\1.,)

% P A~_?fiE3GHANNAWAR

. * {3_.OPv*I1i2I§i’§SIf}2’~§EE:’€
.C€’;}RPGRATIi3}’€ OF’ TEE
€Zff”1f’ QF BEEJ$A{}M

QGRPQRATION B{,}£E.«D§E’*3’G
” EELGAEEMWI

“§.”E~§’EZ STATE G13′ KARNATAKA
REP BY ITS SE(fiRE;’f’AEY

‘m <:«EPAR’i’ME’;N”‘i’ <3}? H{)"i;'.}S§NC%
AND U"E€B.:§_;??~3' £)}:":v13::_,:v1 EZNT

– i~3AN(I}A1,0}”Av.,:1:’TQfi§e%”z;Q :1-_ ” é 7

SR} K B ADHYAPAK, ASA FOR

THIS c::N”‘ 11
AND” 12 (BF THE: CONTEM1P’1″,C)P’ ‘<T:QIJRTeAC:T,
19? 2, PRAYINCE .__'1"'O .v&""1m'i'IA*?E,' <:t:3~2*1'*EMPT
PRGCEEDINGS AGAINST aj.f"i*:~i}3'.'%jV%,¢g<;*:.(::IJsE1:: FOR
DISOBEYWG THE -ORGER _…1j2'Yf.1¥;f13* 1.4.2008
PASSED IN V;<'.P.N'C};"i'24I31;'2@{}"?)_ ., %

'1'.H¥5§.. <::{j;m»mf# 3 §'€j}§;@RD§;Rs THIS
DAY, :§HY:;:§,ré13;2A%%%Ti',%%KUTMAR .J MADE THE
FQLLQ§V"£E§fG;1.;.:;;«..» _

§RDER

* ffhis 'cggiilpizaislt. is an fhif §}ra:~:::1ise that me:

. VAfé3ap€:Li1d_é3«:_iis have mat (:ez}':§2}:E.::<:i wiiih the CiiI"'§Cf,i0};'"1S

I %&:gAm;::.:33; %7§';i'é C'i1;:’t. in w.m«:a. 3243 11200:?

W6 haw éxfiilliflfifi Writ figgpcai

“”..V N0’A;514é2;2§O8 praferreéi against the ‘é’€§§7 {‘)I’§€I’

and Efaave aiispased af the same, as par the @1662″

passed iatiay,

é/