High Court Karnataka High Court

Sri.C.Bhaskar S/O C.Chennappa, vs Smt.Chikkamma on 14 September, 2009

Karnataka High Court
Sri.C.Bhaskar S/O C.Chennappa, vs Smt.Chikkamma on 14 September, 2009
Author: Manjula Chellur Rahim
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14"' DAY OF SEPTEMBER 2009

PRESENT

THE HON'B1_E MRS. JUSTICE MANJuLA'_CH',fELLDRj*  A

AND

THE HON'BLE MR. JUSTICE JAWDAD RAHVINIA: 0'  

c.c.c. NO. 515/A2'DD9 ( CI\/IL) 

BETWEEN :

AND :

SR1.c.BHASKAR,
AGED 28_\'.EAR_S,   _  - 
S/O c.cHENjRRAVPP.A,¢  "  
R/O D;;NC)_.~6Zi6--,'1*_VHO$A_ BEE'-DI-,;_' M
HINKAL. ~--'¥.5?0 017.' MYSORE DISTRICT
....    A. .   ...COMPLAINANT

(Dy Sri S'S;DM.5A3u-,. V 

  
  PRESIDENT, MAJOR IN AGE
" ---H'INKAL GRAMA PANCHAYATHI,

HIN'KVALVAV.ILLAGE, HINKAL 570 017

A "'vT'MYSDTRE'AA=D1STR1cT.

 .0  fiaxfsraE.S.TND1RESH,ADv.,)

...ACCUSED

C.C.C. IS FILED U/S 11 8: 12 OF THE

N CONTEMPT OF COURT ACT PRAYING TO INITIATE

CONTEMPT PROCEEDINGS AGAINST THE ACCUSED
FOR DISOBEYING THE ORDER DATED 19.05.2009

/



2

PASSED IN W.P.No.13217/2009(S-DIS) AT
ANNEXURE~'A'. 

This case coming on for orders this day,_

CHELLUR J., made the foiiowing  

m  

The direction of the Courtbeinc;"*®iT1pliedv"$vitvh Aby°'jth"e

respondent~accused, nothing ruetrniains for.A_Vcionsic11:§eration.

Accordingly, contempt p.ro’cee<5iVingsVi"a«rVe.ciosed.