Karnataka High Court
V Mruthyunjaya Vibhuthi vs Bhimasen on 21 November, 2008
IN THE HIGH COURT OF KARNATAKA, cL¥ec:;ijf'r%
AT DHARWAD " T
DATED THIS THE 2 1st DAY
PREsEN¢ ( %°
HON' BLE MR. 1§.KU1§aL~;12
I-ION' BLE MR. GOWDA
G. No' 196:2 OI;§ §{}0.?.3.:V{Civi1)
SRI.V.MR1FFHYU'N=JAYA 'é';£B;¥UFHi
S/o.PAM:?AmTHi vi--B:--i.m=H1, ' = __
39 YEA1=as,"occ: BVUSiNES.S,'*_ _.
R/O. QHUVANESHWARE FLOUR-«MILL,
JANATHA PLC?F..ARFA, , ' "
HAraPz,frv,.;
...COMPE.A1NANT.
I~3H£ia:rAéEN _ 5
AGE mow? 48.'z'EARS,
OCC: SUPERENTENDING ENGINEER ELECTRICAL,
' O & bi CIR€3;_LE,
' QVESQQM, MUNIEEABAI},
' V.T(2I~VHO$'?ET, DIST': EELLARY.
V% ».fB_':f§SR§.3.S'KAMATE, ADV.)
ACCUSED,
THIS CCC IS FILEE} U/'S 11 85 12 OF THE CONFEMPT OF CGURTS
ACT, PRAYING TE) INETIATE CONTEMPT PROCEEDENGS AGAINST T3-iii}
ACCUSEI3 FGR DISOBEYING THE ORDER DATES 11/3f2GO8 PASSED IE:/,.
w.P.N0.éj2oa':,
TEES CONTEMPP PETETION CGMING on FOR oRDERs;j§*i~1tS..[i3A¥,
NKUMAR, «J., DELEVEREE) THE FOLLOWING: . ._ _.__
Sri B.S. Kamate, Advocate
accused. The complaint A631 __ t1'1§~$:1":nant"'
complaining that the; A' to the
respondent/ accused to filed by the
complainant fiat disposed of
Within two receipt of a copy of the
order. obj¢x,~taoné; the appeal is
disposed of months time. The
explanation, Hence the complaint is
Sdfu
Judge
Sdfi»
fudge