High Court Karnataka High Court

Sri K Harish vs Sri M L Jain S/O Late Shanthilal … on 23 February, 2010

Karnataka High Court
Sri K Harish vs Sri M L Jain S/O Late Shanthilal … on 23 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
 S/5 Late--- sn*;sha"m11i1a1 

 - 9,. . _ 

 Also at: " 

4:  'r€§.--1054,_ 1s'¥'I'«'1oor,
 New_A£{antharaj Urs Read,

.  MYSORE ~-- 23. .. ACCUSED.

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 2:32» DAY or FEBRUARY 2019
PRESENT T VT

THE I-ION'BI..E MRJUSTICE    -

Tim HON'BLE MR. JUSTICE 

CRL.C.C;C'.NOg.AI'8'*0F2'Q99
Sri.K.Ha1:ish, V
S / 0 Late Sri.A.V.KriShna.

Hindu,   .,

Aged about 45  I3, 7, '   
R/0 N09/1, 11"-"_'A'.;:Main,"* » é  - *
35111 'A'Cress..,.A__42?1"'T'B1::=;§:k,   ' "
Jayanagarg ~ _  _  .
BANGALORE ~.56o'e.43.A,"A   ' - .. coM:PLAImN*n

{By sm.M_ahesh,V..Ad{;;;  

AND:

VSri.M.L.Ji;in,  A'  .

Aged gisrmt -5 I 
No.24/,1, 1'¥'¥.F£QGr.V"Ka&idasa Road,
J aya1aA1:s~hn11pui*a.rr;A;

Ku_ve'1np1i Nagar,

twiw tw =l¢,uI!A_*__#



vfjfmwf

IQ

This Crl. CCC is filed under Article 215 read with
Sections 14 8: 15 of the Contempt of Courts Act, praying to
take cognizance of the offences committed by the acc1is.edVin
relation to contemptuous acts committed by hiIn,~«~~S€C1,i1*€,j' the
presence of the accused, consequently try and':---pupnisfii-i the
accused/respondent for the offences con1n1itte_d--...by_i."hjm. "tote 

secure the ends ofjustice and equity._~~~ ‘ V’

This Crl. CCC coming on for Ordefs ithisi{ia’y.,. ‘S(lE’h.{I_£.ATti!’..t
J. made the following: V ”

oRnEg-

Learned counsel ap;)e.aring””i”o1fethe_ pp petiti’0ne1: submits
that he may be permitted petition,
as he has not ’13idvocat.e General,
With permission” petition on the same
cause of grants consent.

2. P’;c,cording:1fy:-T,the” –.co’1’1’te1npt petition is disposed of

with 1i’oe1″ty_ tot.’ fite’ “fi’esh contempt petition if consent is

sa/~
§E’@§

sa/4
EUDGE