IN THE HIGH coum" OF KARNATAKA AT aANe.a{_éR§.
DATED THIS THE 27*" mv or NOVEMBER} 2c§$%§"% "
PRESENT»
THE HOWBLE MR.3£}STICE é%».R.V»%%3 A%NNJURff~'»A31§
THE HON'Bi.E MR. 3USTICE-35$%.VEN'U.GOPAi.A'€$DW;,)A
§,_QNT§M£'"¥" QF coimr C__.45§§f40;4_§0/2€iG§__CI'§i2L)
BETWEEN:
1 SR: PARAS_N'A.L 9L.§NGARwAL'««..V»%.V_
s/o.sR1;*RA'M9§v3I DU?£'GARWA--i;"
AGED 3"/'~¥Ei'{\_£lE§, ~mxf1*1-:s§.o.;+'%3,M,' V .
11 FLGOR, 1;. MAIN RGAD,'
sE$§1AD9Ki~Pt:,R_AN;,_,BmcG;=.LQVR£e2e.
2 SR} K i. 5HI$iALI'i'$G}RIAH.. ' '
S/0.. LATE L-IN{5{_:'~
AG EB L 62 YEARS. WAT N0. 1 741%
13TH 1ViAIN,V3|"~'--'-D BLOCK,
; R/~flA3INAGAR;V BAh'iGALORE«-10. '
" ' ' COMPLAINMTS
% . - (sYSh1;."g RRbfiESH,§E§V.)
%%A'bspM:' -- <._ - A
1' SRI. ;51L;AiépA
s/Sucre MUMCHANNAPPA
Arsea ss vemzs,
'4 A2 "-«SR1 PILLATHIMMARAYAPPA
" L % -5/o.LATE.MuN1cHA:~mAPPA
AGE9 ABOUT 55 YEARS,
V' "3 SR} MURTHY
S/OPILLATHIMMARAYAPPA,
AGED ABOUT 31 YEARS,
4 SR1 MANJUNATH
Sf O . PIUATHIMMARAYAPPA,
AGED ABOUT 29 YEARS,
5 SR1 ASHOKA
S/CLPILLATHIMMARAYAPPA, S
AGED ABOUT 27 YEARS,
6 521 MADHU
S/O.PILLATHEMMARAYAPPA,'-vS.S,
AGED ABOUT 21 YEARS,
7 SRI THIMMMYAPPA
S/0.M€}OGAPPA, S ~
MAJOR, _ % A
ALL ARE R/AT.AvA':111.'v1LLAG§,SVS~' A
KASABA HOBLI, DEVANAHALH-TALiJKg'v V
BANGALORE DIS'E'RIC»'{}, se?_,11c,
3 SR} 'THI~MMARAf!iPPA.,
Ci;AIMS_TG'.i3VE_Ti'%.E S S
S/GLLATE MU¥¢ICHAh£NAPFA
AGEDVV37 YEARS,-.f V. ~ V'
R/A¥.ARAWANA.HALi.I,.KUNDANA
HQBLI, 9i.=vAr»:A:4A:.':.I TALUK,
, .£sANc'sALo:2E~s2uRAL ,DISTRICT~ 562 110.
""" WACCUSED
SR1, MAHALE, SENIOR COUNSEL FOR
. 'M/S."C':'fdVV'VENUGOPALA SKASSOCIATES, ADVS. FGR A7&i'-K8,
' .SF'¥T.KUS%}MA R PRASAD, ADV. FOR R1 T9 R6)
TH~ISf£?CC IS FILED UNDER SECTIONS 11 8; 12 OF THE
" " ':S4A"'--C'(}!§éTEbdP'I"~*OF comm ACT PRAYING TO ENITIATE APPROPRIATE
PROCEEDINGS AGA1NST THE ACUSED FOR DISOBEYING THE
{INTERIM 02951:: DATED 04436-2008 AND 28--G?'~2808 PASSEQ
_ =~IN w.P.76s4/2008.
THXS PETITJON COMING ON FOR ORQERS THIS DAY,
LBANNURMATH 3., DELIVERED THE FOLLOWING:-
LA}
ORDER
Aiieging disobedience of the orders datzafi’
and 23.97.03 passed in W.P. m¢.j7ies4/e$;,iiithg ;§Eesent.V& Vi
contempt petition has been fiiefi,
accused have entered appeéfance éizq :3igbr11¥i:~..:”i:?iat”: as ” V
against the very aiieged vioiAa.t§Vi$ii;,. f–!r.1_c.-2 fiééhpiainént has
filed application beforeVthgfi’ri’ai_v§:§.u{f’VQ_sis§§:’Order 39 Rule
42A CPC. In vievg:ef_ thgA’ia’vii* Court in the
case of H, 1fi’$i-iiif’VVV’SHAh:KARALINGE
GOWDA,__ Béflsrkzoae DEVELOPMENT
AUTHOFLHY 2007 KAR 3534) heiding
that paraiieiiéfirncéediihgs by way of application under
_ 0rder.;f3§L.Ruie 2A.V_Véhd émother under Ccmtempt of Courts
Act,lvér2_v;”‘iiQt.vjfnaintainable. Hence, the ccmtempt petiticsn
Astai rid; V V
Judge
Sfi/-%
fzxfigfi
A”””sac*