High Court Karnataka High Court

Sri Manjunatha Hegde S/O Subba … vs Smt Nanditha Sharma on 5 December, 2008

Karnataka High Court
Sri Manjunatha Hegde S/O Subba … vs Smt Nanditha Sharma on 5 December, 2008
Author: S.R.Bannurmath & Gowda
.. 1 ,
IN THE HIGH CGURVI' OF' KARNATAKA AT BANGALQRE

EATED THIS THE} ST" DAY OF' DECEMBER 2008 

PRESENT'

THE H<3N'BLE MR. JUSTICE 34%. BANNiJR1vi;%§::'1~:j'ATV.: 2 

AND

THE i~i{)N’B{,E MR. JUSTICE AN. VEi’N_LJ §§fO’i3Aii§}§ CiO,WD£§’~_,1 i

C.C.c.No,539120§3(c:WL;.__ a ‘
BETWEEN: V’

1 SR1 MANJUNATHA HEGEJE. 1. ;
S/C} SUBBA HEGDE T ~
AGE:50 YEARS, –

occ; Ass1str’;wr’~- ;<A1xtNADAV.T_£a.AC}iER

SEGRED 'E-J. E;Af:"i'- Ru», C€'{LbEGE,
MADE-E.NT«HYAR
BELTH;:TN<3AD:"rrA;..:.J:<;
DAKSHENA KANNADA D1-STRECT
~ F ' COMPLAINANT

'(Bar VS:€«1;V'v§.G:~1:§:EsHwAé;é;'s SHASTRI, ADV.)

1 ' :s:ANi;)ri'HA SHARMA
S'ECRET:'{RY, EDUCATION DEPARTMENT
M.:~:r,BU:LD1NG, BANGALORE 550001

V SR} 8 C: HEGUE

' 'F7-OMMISSIDNER 85 DERECTOR
DEPARTMENT OF PRE-UNIVERSETY
1 PALACE ROAD, BANGALORE 560001

3 FATHER WILLSON
SECRETARY,
CATHQLIC BOARD OF' EDUCATION
OF' THE DIQCESE OF' MANGALORE
BISHOPS HOUSE KODIABAEL
MANGFILORE ~ 3

(BY Sm'. GEETHA MENON, GOVERNMENT !%;_DW;}CA~TE
FOR A} AND A2; SR1. B,v. KRISHNA, ADV.'-FOR A3}; A – '~

I"LfAécfisSD

THIS ccc (CIVIL) FILED U/i§~. 1"l._86 I2'-05' 'E'.H1?i'..(3G.I§'I"~I?!?:1$,/1135'!' %

OF' COURT ACT PRAYING *I*t:;..,I_"'I:IIITIA*rE &VVAI'CON'§'EMPF
PROCEEDINGS AGAINST TIII; ACCUSEI3 i?'o_R n'I'SoBEI3IENcE
OF THE ORDER DATED PASSED IN
w.P.No.23s38/200:2.' 2 "

Tans; §;<:¢'{i::':vI_I§}«I c_II§1III..Ii.1f~II:I J ON FOR PRELIMINARY
HEARING, 'Ir1fII«Is II)'IiI'I*f.j;~._Ba§I'IIII»RMATII LII, MADE THE
FOLLOWING: ' ' "

A , Viieig .t1’Ie matter is taken up for consideration,
1ezi.1’IiE>d; Ci)IIt_Ise1~ Edi’ the complainant against whom there

-is no 91′ order passed by this Court submits

V’ ” i;i13;I, ‘$16; will work out his remedy in appropriate forum

does not press the coI1temp¥, patition.

§§r%L¢

-3-

‘2. Noting the submission made by

counsel for the cemplairlant, the C0ntemp£~«P§§ii,fii'<§{1 -is "

dismissed as not pressed.

bb