_ ‘rz.~.r;si1’dgr, *
%2ar:davazmra%%:ra1uIc.
_(33( $21″ B.M.Shya:n Pzcasad .9 Aséés.
?’1’hs..s act: is filed under Sections 11 and 12
5.5 the Contaxpt of court Act praying to initial
_Vg_é>nt%t proceeding:
w.2.zeo.244e3/1992, Vida Annexure-A
IN 5:32 32:93 COURT or mnmrma, j”
DATED mxs THE 523 my QEfAA»VS$P1’x’.!§i:<EE'R; _':v2§§b$ u
mmsz.N-.is__ «' 1 ' V
THE HON'BI.E MRS.
ms EION’ am ..V_:z_§’vx
ccc. 13.9/_2oo3f(cr=.rI1;}’._’: ._
amvvzm = ” I A.
Sri Jamaal ahméd;D¢1vi;V E _
S/o Late Abdfil xa1iq;; ‘._A
Aged 64 Ye.aVr’$’:” ., ”
R/at Not3?9$, 12″‘Cx¢ss,
st. 5 ” « N.’R_.}:»Is;;halla ,
Mysom.-svooav.’ ” .
‘flV”M ‘V, a” V, ‘ … Camplaxnant
(By Sri’*!§.V..Naxasi1’nhTa;h, Adv.)
–nu-us;
:As:*.2t’;v._sR;.shjf1aja,
Pandavapura~571434
Mandyagbiafixict.
* . ACCUSED
Miv.)
against the accused for
Vdiscabeying the arm: a.1:a.23.s.o7 passed. in
This CCC coming on for Orders this.-.__day,
Mmmm CHELLUR J’, delivered the follawing:
ORBBR
We have perused the directions of _& V’
dated 19.8.2008. In the 1:;g;1ii:”c.£«_ ‘the
by the accused. on record tbiiati’-._tsz1’*1e
person concerned’ to com w.i.th__
and inspite of g5.ve.uLf–t¢s–~..}A tne”‘cmpia:;nant,
complainant has not to do the
needful. V . V
2v}_J’fr:._ matter, the ccay.a:i.nt
is V.«£1on—prose¢ution reserving
‘_ to approach this Court
atftar the details of the Officer,
R1-vhgwavst for the non–coup1ian::e.
Sd/-
Judge
Sd/-
Judge