" 'SR1'§D:7'}E§2&JK1.?E»f1XR,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATE!) THIS THE 28TH DAY or JANUARY 29
PRESENT
THIS HOITBLE E E
AND
THE HON'BLE MR. JUSTIC£ *S,N.SATYANA:fi'§§§YAr€1&
c.c.c.No.38o/zeioa tcmmé'
BETWEEN:
SRI.T.SUBRAMANYAM,
s/0 T.GoPALA NAID~U,.__ . .
AGED ABOUT 57 i . '
R/ATNO.2, : -V 'V .
RAJIVGANDHI LAY_ UT, » '
NEAR MARENA :émLLi=,x.__ _ .. "
VIJAYANAGAR, " 3' _ 1'; ' _ _
BANGALORE--~.~ 560'G40 .* _ ' -- COMPLAINANT.
{BY M[3_.:3.%R.ANAr§Tfi*§iA2§f<;SHNA
MURTHY 3; I-\S£-Zfl', ADVS.)
s/.0 DRLTVASVLAAVNAIDU,
AGE:.D'~AB0U'r .49 YEARS,
' R/AT # "1000, R;'K;'HOUSE,
SERVICE RQAIJJOPP. JYOTHI
4NURs1N(:...AN.D MATERNITY HOME,
" * » LAYOUT,
_§_A1'*I.G-.AE-..0RE. ACCUSED.
£.B_Y'"sR:.n}1.s.RAJENDRA PRASAD, SRAQV. FOR
A' SRI.M.KRISHNA DAS, ADV.)
¥"Il=_$_=#___#___*
THIS CCC IS FILED U/S.11 & 12 OF THE CONTEMPT OF
COURT ACT PRAYINO To PASS AN ORDER INITTATTNG
PROCEEDINGS AGAENST THE ACCUSED AS HE HAS V'iOLeg'TED
THE DIRECTIONS ISSUED BY THIS HON'BLE
DATED 05.10.2007 PASSED IN CRL.A.NO.1734/2.003..' '
THIS PETITION COMENG ON FOR
SABH2AHITJ., MADE THE FOLLOWING}. A. d d ' tv
0 R nE.__R
Heard the learned co1;4nS.e1ap15ee:Ttng V} for the
complainant and the Senicfir :Co'udnsel.0oappea11'ng for the
respondent.
2. dT1us c¢nRafipt*p§00on is ffled aflegnng udflfifl
disobedience the issued by this Court in Criminal
..’j’A;)pea}’§\;Fo.;;.?34A/ 2(h)O3v*«dated 05. 10. 2007.
“P§fotice.f{zvas issued to the respondent. It is
the entire amount has been paid to the
f@mmmmmmwmmmmmmmmtmn
__’the and the respondent are present before the
Court. Respondent submits that he has received the baiance
due to him and the entire matter has been settled and the
amount has been received in full and final sett1ement._y:of_V_the
dues payable by the respondent. In the
unnecessary to proceed with the respondent._–‘ ” ” if . ‘
4. Accordingly the contempt’ p’etitiof;._’ is
Respondent is discharged.