Karnataka High Court
Smt Shubha R Shetty vs Dr K N Vijayaprakash on 2 March, 2010
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 2*"; DAY OF MARCH, 2010
PRESENT
THE HON'BLE MRJUSTECE N.KUMAR.--¥'.V ' ;V-«.0: r.- 4
AND
THE 1-ION'BLE MR.JUSTICE:Ai§AL§«
coo No.83112oo9 {t'1iw}i--1}
BETWEEN: 'V H V
Srntshubha R.Shetty. ' ..
W/o Ramesh C.Shetty, " "
Aged about 40 years.
Residing at Kadri' F{ocks:,"
Kadri Karnbla {Roaid.; '
Manga1ore--575'i 003, '
Represented_Vbyj_h_er V
Mr.Rar;1eish_Ci..,She:t;yV, " " "
; = C COMPLAINANT
{By iVi/ Advs.)
.0 V' . Drlriili;Nsfifijayapraiiash;V
, Co_mm.issio_n'e.1f.
_ivtfa'_.;1ga1»ore, 5 203.
Mangaiore _City---- Corporation.
' _1. . ACCUSED
(By.Sri..;S'.'Ji«shwajit Shetty, Adv.) .
This CCC is filed U/S.11 and 12 of the Contempt of
"WCo1;iArt Act praying to initiate contempt proceedings against
the accused for disobeying the order dated 02.07.2009
passed in W.PiNo.7983/2009 (LB~RES) at Annexure -- 'AZ
This CCC coming on for orders this day, KUMAR J.
made the following: Ll
é,
-3-
ORDER
The complaint by the complainant is that. the
representations made by her is not considered in res_.p’ec’t._’of_
the order passed by this Court in
No.75-E83/2009 dated 2.7.2009.
2. Today, the respondents hadwelfiied
objections enclosing the orders”‘pgi’Ssed or1—.c0nsi_dei*ation of
the petitioners app1icatio’r1..,_«
Hence, the direction–»issued– is complied
with. Accordingly, are dropped.
.... " /_ t Sd/35 JUDGE