:N THE man COURT 01:' KARNATAKA AT BAN§3Ai;(§R§';'v~., DATE9 Tms THE 13??! DAY 05' AUGUs'1?::201?i " PRESENT""~. THE HONBLE MR.J.s.KHEHAR,::%§H'iEF' A2~z Ei.. % "mus: HUMBLE MR_S.JUST.ICE"vME~NJU§.A' CHEIELUR ccc NOS. 5% i'9§;;d1~o tcivin BETW EEN 1.
SR1 riAz~$’a14:~.r:;éég§\:%z’Hi)j
S_]..Q_MU.N”iN;%gI§JAPPA” ”
A’GED’A3QUT’;,64_YEARs, _
KIA? NQ.”:3«2/*1, }’*E.IViAIP%,-
3TH 012033, ‘cHAnmRAg-PET,
BANGALORVE-560028
2. SR: DEVARAJ URS
‘”S:,’—Q LATE BAma”EE URS,
. 3 AG-ED’ ABOUT 63 YEARS,
T _R;.AT.4~’z8;. 11TH MAIN,
.K;vc;~.m.<'.;A-R, MYSORE.
COMPLAINANTS
7 (By? s.R'm. V SRIRAM REDBY, ADV.,)
% »fV~ AANQ
';3ii"I"VENi<ATA REDDY
% %. .._..§«/IADEAGINCE DIRECFOR,
KARNATAKA STATE CO–OPERATIVE
AGRZCULTURAL AND RURAL
DEVELOPMENT BANK,
AV. ROAD, CHAMARAJPE1',
BANGALORE-5600 18.
.. . ACCUSED
(BY SR1 J.G. CHANDRA MOHAN, ADV.,)
cccs FILED UNDER SECFIONS 21 Al\E’f}.::1Q €)F
THE CONTEMPT OF COURT ACT PRAYING TQ…l_NI_’_i’eI5TE.é
CONTEMP PROCEEDING AGAINST THE Acc::.1s1a;Dv.ej”-Iafcm
EDISOBEYING THE ORDER BATED 25/01/20_10r..PASS-ED EN
w.1=>.Nos. 349-71/2010 (S–RES) V¥DE.A_NNEXURE’f.A.”‘~
cccs comma on F012 fr}~n£s*[“ee:):s?-5,:
CHIEF’ JUSI’¥CE MADE THE f?OLLOW_INCx:
Learned counsel for the of the
interim dim-ctions iss1iez:1″V:i11′ tea filed as against
the order passed by 5:” Writ Petition
Nos.849–71 to Withdraw the
A
__;j’CenteI1V1pt..:; 3e*’£1’fie;us axe disposed of as having been
Sd/3 “T
Chief Justice
IUD@
bkv
Index: yes/ no