Karnataka High Court
Sri.Nanjundappa vs Sri.H.N.Nagaraju on 24 August, 2009
IN me man coum or KARNATAKA, BANGALORE
omen was THE 24*" DAY or: AUGUST, zms
PiKEsie_.;m* " ii
THE HON'BLE MRS. JUSTICE MANJULA
THE HOWBLE MR. JUSTiCE §§§§iViiAE)'Rf\iii'£vi:.VV
ccc A..(Ci\__.rIi} i
sgmaew;
Sri. Nanjundappa
Aged about 35 years V j 1
Sic Late. TogataNarayan'appa '-
Resident of N9éiap"pai|i=:_ I '4
Viiiage, Mumgamjaiia Hobii ' _
ChintamariiiTa_I'uk""""«V._ > ' .
C¥1ikkabaiia~pura Qistrict .. if. CGMPLAINANT
(By Sri. G;.§s'angVire;i"dgg, 'Aij;Si'e¢ate}
I
. "Sri.¥\l.Nagaraju
A the. Tahsi»!d'ar
' . C!fii«r2Qm':_an_i Taitik
'.',31intamani_ ACCUSED
7 (By«»$r;;. 3. Hiremath, AGA)
iii:
This CCC is filed u1ss.11 8.. 32 of the Contempt of Court Act
' miying ta initiate contempt proceedings against the accused for
; disobeying the order dated '£?.6.2€ZIO8 passed in W.P,No.516"7i20C}8
I {KLR~LG} Vida Annexure-'A'.
This CCC coming on far Orders, this day, MANJULA
CHELLUFLJ, made the foiiowing:
ORDER
Counter affidavit and the additioi1a%4;:oa;é_:riVt’e}'{V” tha
respondent~Tahsi|dar, Chintamani ta|i;:ioaai.n “ihfaihatier pending.
Accorc¥ing’!y._the aazmaxxigyt We complainant is at
iiberty to challfangaiiie $aid1ehdor$e:ménis”iri accordance with law if
he is
. _ V . . _ Sd/fl
IUD GE
Sd/-
JUDGE
” 3 ‘ aak124o3o9i