'"cofitempt praceedinqs against accused fox VA"'"W.P.N0.5D49OX20O4(LB"RBS). IN $33 HIGH COURT 0? KARNATAKA, BANGALORE DATED THIS THE 3" may 09 OCTOBER, 2008 .j. PRESENT J THE HON'BLE MRS. JUSTICE MANJULA cHE§Lug. '
ANQ
THE HON’BLE MR. JvSTICE RAVI MALiM§THV;’ R
ccc.No.?95)a§rc:vi:;_ V.’
BETWEEN ‘aV* –
Subhashchandra Shenavag
S/0 Vittal Shenava, ‘
Aged about 50 years,
Kembare House,
Marakada Villaga,V
KunjathabailV?ost}_
Mangalore.;’ a_ ~v
Complainant
‘(By Sri’Bopanna*&xSrfi:$iiidhar H, Advs.}
LSri’Kri3finappa.Pujari,
MajQr :nKa9sga_»
CommiaSiohé:,?
Mangalore~Mahanagaraja Palike,
-Mangalore, Dakshina Kannada. . . . Accuaed
u”a}Eyas;i”K.V.Narasimhan, Adv.)
_ _ _ “This CCC is filed under Sections 11 & 12 of
‘”the§ Cantempt of Court Act prayinga to initiate
Vdisobeying the order dtd.8.6.2UO5 passed in
Thia CCC coming on for Orders this _é§§g
MRNJULA CHELLUR J, made the follewing: 7 *r3_2
OR3ER
Perused the statement of bB§éCticns;’r r
2. In viewr of .th§ ¢i3§esalf”‘§f-h §ha
representations of the *r CQmpiaifiénf, 3 the
preceedings do not surfiiverfqr”cQn$ideration.
Accerdingly,fthégp:océedifigs,aré closed.
Sd/-
Judge
sa/4″
J udge