High Court Karnataka High Court

Sri H S Bhyaravamurthy vs Sri Ashok K Bavija on 1 June, 2009

Karnataka High Court
Sri H S Bhyaravamurthy vs Sri Ashok K Bavija on 1 June, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
1

IN THE HIGH coum' OF KARNATAKA AT BANGALQRE  % 

DATED mzs THE 015' am or Jgfne 2oo9% g.V    Z
PRESENT   AA    h
THE HON'BLE MR.JUSTICE.K,_i_...    °

AND     V V   1

THE HON'Bi.E MR.3us"m:E  
CONTEMPT or couar ;'V"1§'v52Q(ii$3:"'('£1.'I\IIL)

SR1 H s BHYARAVAMURTHY"    "
s/0 LATE sax H SIDD'A£AH 11,,

AGED ABOUT 63"YEfi'.RS'j; 3:; ''

RIAT M0131, :37" CROSS}    
6?" BLOCK, BSKgIII"STAGE" .j-» '  "  '-
In PHASE, BANGALORE -' 566 ..Qa;5;' --~  " " «.  ...COMPLAINANT

(av sa1vu"rHs:.. K'ABHI-Nfitxf Am.:o,
 mmssn, Li£}\fC§CAT'E€5)

34¢; -

SR1?-'%.$H€?i{ 'K T.B;es.~g:'3;§  ' '-
T?-fE CHAIRD~1AN"'~   '

' ' HINDUSTHAN AER£3M§\U*fICS LIMSTED
 'c0RP0RA1:;__or--'s:c5, 940.15/1
QCUBVBIEN ROAD " _
~ ...1B;:;~_:GALORE -"sec: 091. ...ACCUSED

  '~Tf"(3v?:-39.1: s V SHASTRL ADVOCATE)

'  ;f§:iIS'ACONTEMPT OF COURT CASE ES FILED UNDER SECTION 11

 127 OF THE CONTEMPT OF COURTS ACT PRAYING TO INFLICT

APPRGPRIATE PUNISHMENT AGAINST THE ACCUSED FOR HAVING

j msgaaeveo THE omea DATED 22.09.2093 PASSED av THIS HON'8LE
'v_<':oum" IN W.P.NO.19705/230? (54253) AS PER ANNEXUREK.



2

THIS CONTEMPT OF COURT CASE COMING ON FOR 
BEFORE THE COURT TH}S DAY, i(.L.MANJUNATH, J.,  

FOLLOWING:-
£LB..Q_ER

Since the judgment of the learvned-.s§ng4_;i.eV" §uV§3.gé§V"iv.é,j;. 

stayed in writ Appeai, we are of the <3-pici1'i.ri:'.',At}1.'=;.?t 

Contempt of Court Case does not"s.Q"w_ive Af°or.__ca1g§§dé'%§'tE'ar.';:
Accordingly the petition is ,bedience of

the order, subject toVthé..r_est.f_Iti"<";ff' 

Sd/-
Judge

"   ~ . Sd/-9
 .....  

.m