zw THE HEGH CGUR? OF KRRNATAKA, aANsALoR$f=_ EA?E§ wars ?HE 315% DAY G? GCTQBER, ;Q§9f ffn BEFORE THE HON'BLE MRS. JUSTICE "MA%JULA CSZLQUE'-X
AND
THE HGN’BLE MR. JusT:c3_’K,N.KE3H£vANA§AyAmA:
C.C.C No. 164 GS éQD8W§CEV:E}_HVE
BETWEEN
Thomas Q’S©uza*_ W” .¢ ._ .
S/O iafia PaaiYfiusaEi@ §’SGuzé»_w
62 yrs., :f3t’Mgar;y_V;l1ajv
R.F.Z.N.’FafmE ” ‘””‘*” ‘
Bykady vi1i$§e; _ _
Erahmayar’~ 576Z13_*,’_
Udup: Talak and”§i$t,””
Retizeé Phgsicai Education Teacher,
. S.M$S, Ere Umxv$:sLty’flol1ege,
“Bra§maVar;, Camplainant
’74Ey’S;:;4€}&QuNAyAK;
Ems,
2’T.M. Vijaya Bhaskar
hfgééxetaxy to Governmént
_’?rimary & Secondary Eéucation Dept.,
‘~’GQve:nment sf Karnataka
‘”uwM;$. Building,
r
Bangaiora ~ fibfi G01 Accused
{By Sri. Satigh R. Girifii ~ HCG?§
?
T§ES ccc ES ETLEQ 3/$3.1: a :uaHé§*§gg
comwamyw O? CGURT ACT FPRAYING To.{:N$%;aia_L
CONTEMPT ?ROCEESENGS %GAENST ?HE AcCyS3Q’?0R; 4,
DESGBEYING TEE ORDER QT.12.0@.@7″”pA2s:9′;:m ‘
w.§.No.2882§/$3 zswaas} v:§2″ANwaxgRg~a;_V ~=
This CCC coming on far 1QRQERS, ;tfii$* daV,
MAN$ULA CHELLUR.J, made :§e_fo::ow:ng:: ”
GR9fié= _ ‘
Heard tha c3mp1fi£fianf;§ ¢§§§§éif
In View Qf 8HdQ;fié@§%fi £€i%§?§§SUed to the
comgiainant Euiafiimaégng §’th§ F3é§£s:on ef th@
De@artmentiwfiEer§fQ§éé@fifig§tdé§@£ve ta be closed.
Ag¢dr&éfigi%f *Efi§”pfibCé$dings are closed
reservifig liberty tC_fihe complainant ts Ghallenge
the eaderéemeat if héngé desire$.
Sdf-
Tuxigna
ERi/¥-
Iudge
‘flségzéizaoa