IN THE HIGH COURT OF KARNATAKA, BANG. jf _*QR_E
DATED THIS THE 16TH DAY 09′
PREsENTi;gi”
THE HONBLE MR. J. S; I{HEPiAR, CH;Ef”i.;JI1sTfiCE
THE HON’BLE”«lillR.A BOPANNA
gcgcc 1*iG;»-1″e’.t34.[2_dl.O (civil)
Between: _ ~
Sri John D’.Soii:;:a 3 V
S/o Late’ Lo.L}’i.s D’1fSou’z~a
Ageclkaboutc 57.3,—‘ears C’ * .
R/at no. Q–56, ‘i”h”ulasi Nilgaya
5″ lviain, 1-” Cross; .l’viar’uthi Extn.,
Bangalore..– 560 021: ” …Complainant
ohn Party–in–person)
” .1. Guptha, I.A.S
v_lVianlaging Director
.. KSRTC, Central Office, K.H. Road
=B’angalore w 560 027
“2_ Sri Ganganna Gowda
The Divisional Controller
K.S.R.T.C., Bangalore Central Division
Shanthinagar
Bangalore «~ 560 027 Accused
This contempt petition is filed under Sections 11 &i2
of Contempt of Courts Act praying to summon the accused
and to initiate the contempt proceedings against the accused
2
for deliberately disobeying the orders passed”in.V’~W.i§.:,.No.
2303/2005 dated 22.06.2005 and 11;’Q6.2QQ:?””‘V’idé’.”
Annexures~A and C, respectively.
This petition coming on j;
Chief Justice made the following: V A’ t l ”
J.S.KHEHAR, C.J. (.0;-a:):_.–i–Vl’]’*’_;–
Having perused’ the in the instant
contempt heard the
complair1arit_”/ appears in person, we are
of the averments made in the
contempt as correct, still it
would not to conclude any deliberate or
V. _ iri.t’eI1.ta;.or:~a1 disobedilence of the orders of this Court.
at tii1d.}~no merit in the instant contempt petition
and the _san1e is accordingly dismissed.
Sd/-I
Chief Iustice
Sd/4
JUDGE
hrp
Index: Y/ N