High Court Karnataka High Court

Sri M A Nayeem vs Sri R C Mallikarjunaiah on 28 July, 2008

Karnataka High Court
Sri M A Nayeem vs Sri R C Mallikarjunaiah on 28 July, 2008
Author: S.R.Bannurmath & Gowda


% « Sahukar, Adv.)

-1-

IN THE HIGH com? 09 KARNATA.§§A.” ‘ ‘ i f j:
CIRCUIT BENCH AT; DHARWAD’ ‘ f V N
DATED THIS THE 2311* ISA?
THE HONBLE MR.

ma HON’BLEaMR. Jusricg . GOWDA

%j ¢.c.¢.m.g2s;fi {emu

S/o. M.s.4%shukm~.,

D.No.31._ 1)», Nq.19A ”
Yasecn Street,

— 583 ‘A103. ‘

” …COMPLAiNAN’I’

….,…..–__.–..

‘sari. a:.~c;

Agvz-dabout 54 ymts
Occz-Divisional Controller

~ ‘l'{EKR’I’C, Bcllary,
‘ -The Office of the Divisional Controller
NEKRTC, Belkary Difmion

…AC-CUSED
(By Sri. P.P. Himmath, Adv.)

-3-

This CCC(ClV1L) is flied under Sections
Contempt of Court Act to 9 ‘

proceedings against the

dated 12.11.2007 passed in VW.P.ri’o:8’3._3i§/36{!}KSI?FC)’;.sfidc:

Anncxun:-F.

This CCC(CIVfl-‘3.’ _o1i fpr ‘c$1’1iez’s,/E this day,
BANNURMATH J.,

T1113″ 13oi:1;e?;1:p:1A11pe1:11t;:¥.; :31 filed allmfing willful
cjfeme *aaa=g12. 11.2007. By the said
oltiefg pcfithon partly, filed by the

maintaizled the award so fiar

” _ continuity of service and without

“is concerned. However, so Er as

of five incmmcnts is concerned, the same

A was1::soc1i1ied by withholding of two increments with

* efi’ect from the date of dismissal. Alleging

that inspite of issuance of legal notice, the accused has

W

-3-

not complied with the said order, the presem

petition is filed.

2. Today, a memo

accused enclosing

impugmed order stating tf1at:f:a.yments’e£.’ way’ V

of cheque for gI’att3ity_ ‘ii at credit
has been handed ” w%o\fe;’¥ on

cmn12mm,€,e =

: ‘ the memo and the records
is not much in dispute. Hence,

\a_ze5:,<ie__Li1o§: this is a fit wee to proceed with the

' «vfififion. Hence, the contempt petition stands

Sd/-in
Judge

bb S&fi"

Judge