High Court Karnataka High Court

V Lakshman vs Sri Parameswara on 18 August, 2008

Karnataka High Court
V Lakshman vs Sri Parameswara on 18 August, 2008
Author: K.L.Manjunath & Gowda
  

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED 'mrs me 13"' DAY as AUGUST, 2093 

PRESENT

THE HOFYBLE MRJUSTICE K.L.   %

& .

THE HOWBLE MR. JUSTICE A.t4.3}éj§'QG©?AL1§ 
QONTEMPI OF ggugr ggg 5 No'.v1f}3..z;oQ8;1::m L1}  %

Betw

V. Lakshman, . ' 

S/o Veerahanumaiah,  _ ._ V L x >
Aged 65 years,    '
Maruthy Nilaya (Gangama'n:iaha*E!.a=),_ '
Bhanninagar, Sirafifowrg,    
Tumkur District.   . '

II

..." ccmPLA1NANT

(By Sri. K. Hé'nufrianth a'§9a;fap;i§,..

11?,

fsri. Parémeswara, A   ..... .. .

V.Th'e«Chi-sf Secretary,

'Eu'mki:r Z'i1!a'?aV23¢}2.ayat,
   

.V Sri. M':m3urnath"'Syeni,
_  The Office of the Asst. Contrafler,
" "   *Lo'caiV.Audi't--«Circ5e,
,. '-"&mku'r~..

 "$'ri.V'Rangegowda,

.1" The--Town Municipal Panchayat,
"Turvekere Town,

A  Reptd. By its Chief omcer.

 ACCUSED

(By Sri. R.Sreedhar Hivrmwath, AGA for A1 and A2;
Sri. H.B. Narayana, Adv. fer R3)



maintain the contempt petition against the .T~'*fi.g'st

respondent.

3. In the circumstances,_as__req§,iéstQqb3¥ u ‘=

Seamed counsei for the compiain€int,::’rie:’

withdraw the contempt petiti’:iV;_1″—-{3..ran1′:infi’ :ibes’§§ A.§c:..,_a49it’:’.iattV=.~

the matter before theapprop_rfijt§_ tpruni; with this

observation, the petiticafi dAiémi$s§’.a£i”–as.A§.iréthdrawn.

 AAAA        Sd/-3

            sd/..
Judge