In THE HIGH COURT or xaxuwraxa. A1'  * 
Dated this the 30th day <1rfmMg§Ih;.'    <
PRESEN§3A:m":A ._' . _
ma Hownnx     
Ar;n "jj%%   %% AT % A}
THE HOWBLE uF:.xius1i1c;E:jVA;a'»;%'%
 
_"x2's';(3 N~(};6~<5i3l2i)(}8" 
BE'I'WEEN:_   4'  ~ 1'
S10 Bhimappa',   
s.:c::~.:.tary, anus:   " .
Sri Siddaramcshwrzxa    
{Vaddara} Seva ®"~ ,\  '
Hanchhlasiddapmm ' ' '
  
  ..... 
Shimoga _ .. COMPLAINANT
V {by – ,)
é 4:#nx;3}gm Rap wiuaabi,
._ Commissioner,
‘ Dcpalfiigcntk at” Wclfianz,
*1*3’1e::g;sa%e Verification Appenate mzthority,
” ‘ V M .,;.q.”3,amIaing, 5*-*~ float,
>…«B:.-mga1o1’e-S£)U 001. .. Accagsgl)
‘(By Sri Cdagadish, A-;iv.,)
Lxw
This cm. is: filed under Sections 11 _
Contempt of Court Act praying to
proceedings against the respondent for ortigr * V.
datcd 11.9.2008 passed in Writ 
This CBC mming on for tizaisfigdéiy, L.
1!. Kumar J., delivered the ”
Sri ;’7.l&,=f ‘V for the
has eemplied with
the otdféf _v petititrn do not survnre’
fiat csmsi3.at ai1on’V . V’
éffitxe. sjibmiéésian is placed an record. The
Case is di3mssed’ as l1avmg’ become
557%
Fudge
351/!
Iudgé
RV