IN THE HIGH COURT OE KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 12TH DAY OF JANUARY 24Q1'@._°..V_ BEFORE % _ THE HON'BLE MR. JUSTICEEL. _ 3 _: "
AND ‘ . V
THE I-ION’BLE MR. JUSTICE’A._RAVIND”I{HNIAR’_j’; V
C.C.C. NO. 2(j5’7;V…/_x’£Zf)_(.f)9(C’l’IV?I’L:j’
BETWEEN »
SRI SUNIL
S/O. sHRIsHAILA_RRAA””””–T; V .
AGED ABOuT’~?A’2.I&*EARsa
R/O.jKU”sTAVGI CI–iiA”..VA}} ‘
BETAGECRI V’ – –
GADAG — 567′ .891 ‘
– . …COMPLAINANT
(By;js’H,MALLII§ARJU’I~: C. BASEREDDY, ADV.)
A .sRI..TAK-H”E.I§AA’SIVI<IG H. RATHOD
BGADAG567 891
'AGED MAJOR, BRANCH MANAGER
KARNATAKA STATE FINANCE
CORPORATION, GADAG BRANCH
ACCUSED
CCC FILED U/S 11 AND 12 OF CONTEMPTKJQURT
ACT, RRAYING TO PUNISH TI-IE ACCUSED .F~OR._*If_IIE
VIOLATION OF THE ORDER PASSED BY THIS. I'1II.ON.:*B_LE
COURT IN MFA NO.1139/2007 DTD.6/2/0"ZA"'i'./IVIDAIZ VVA-R1'\I–:AI–E.'
AND TAKE COGNIZANCE FOR vIOLATION._QF_ SAIDI
ORDER. V» .Q14_I_'_ 'N I
THIS PETITION COMING OF-I_F'C)R..F'RLY.=1-1EARI:I'J_G"*ON
THIS DAY, MANJUNATH. J, MADETHE FOLLQWIN~G:*:.' '
ORDER ' ' xii *
Heard.
After arguing t}Ie«.fiiattc_r 1ei1gtthA;i’the learned Counsel
for tlie COinf;i1ain5.0t ,1i”eqi_’ueS_t–t1VriIie Court to permit him to
withdraw the pevtitiA:_iO’IIi.i
. “ACCOrdiir1’glyv, the petition is dismissed as withdrawn.
sgfgt
EDGE
$5};
E3333
gab