Karnataka High Court
Sri Stany D Almida S/O Baptish D … vs Ravi Kumar, The Special Tahsildar on 25 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 251'?! DAY OF JANUARY 2010,
PRESENT Q'
THE I-ION'BLE ME.JUsTIcE '0
AND
TI-IE HON'BLE MR. JUSTICE _
c.c.c.No.811)z'009 (CIVIL;
BETWEEN: 0
Sr: Stany D'A1mida,
S/0 Baptist D'Almida, _E
Aged about 40 years, '
R/a Balkudru vfliag¢,'--_ ' 0
UDUPI DISTRICj_'_ 13,.- 'V ' " COMPLAINANT.
(By M /s , Advs.)
1. Ravi K1ii's52..f;ifir,. Ag.ed48V
This Speciaiv-Tahsildar,
Brahiiiaqara, Brahmavara Taluk,
2.' Rév. Martis,
' ~. Ag<:dV?<E8"_Yea0rS,
Sit, Ant0r1y'Church,
sastm P".O.,
UDIJ'PI* DISTRICT -~ 576 226. ACCIIFSED.
V. T {By SrLK.Chandranath Ariga,
" Adv. for R2,
R-1 dropped vide order (it: 11.01.2010)
*_1!=_#_*_=i=_$«*
This CCC is filed under Sections 11 and 12_._of the
Contempt of Court Act praying to initiate _4.eor3.te:_i1pt
proceedings against the accused for disobeying'-th'e.'__:o§i{ier
dated 01.10.2009 passed in w.p.No.28927/2009; (Ki,R--ooN)
" : ».
at Annexure M "A .
This Petition coming on for Orders-_this
J., made the following: "
0 R D
We have heard the for the
parties.
2. This izcontenipt been flied alleging willful
disobedience the_iatA€:I'iii1'.tV order passed by this Court in
.jW.tP.Ne';e§8927,«2o09' dated 0 I . 10.2009.
_ V 3. appearing for the respondents submits
that the ‘edit petition itself is disposed of finally on
vf’z”.Z;j()i.’2i’).i()V”<:Iecli11i11g to grant the prayer of the writ petitioner
\)\/5
and therefore it is urmecessary to proceed against the
respondents.
4. Accordingly this contempt petition is
Respondents are discharged.
Ed”
AGV.