High Court Karnataka High Court

Sri John D Souza vs Sri Gowrav Guptha Ias on 16 December, 2010

Karnataka High Court
Sri John D Souza vs Sri Gowrav Guptha Ias on 16 December, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna


IN THE HIGH COURT OF KARNATAKA, BANG. jf _*QR_E

DATED THIS THE 16TH DAY 09′

PREsENTi;gi”

THE HONBLE MR. J. S; I{HEPiAR, CH;Ef”i.;JI1sTfiCE

THE HON’BLE”«lillR.A BOPANNA

gcgcc 1*iG;»-1″e’.t34.[2_dl.O (civil)

Between: _ ~

Sri John D’.Soii:;:a 3 V

S/o Late’ Lo.L}’i.s D’1fSou’z~a

Ageclkaboutc 57.3,—‘ears C’ * .

R/at no. Q–56, ‘i”h”ulasi Nilgaya

5″ lviain, 1-” Cross; .l’viar’uthi Extn.,

Bangalore..– 560 021: ” …Complainant

ohn Party–in–person)

” .1. Guptha, I.A.S

v_lVianlaging Director
.. KSRTC, Central Office, K.H. Road
=B’angalore w 560 027

“2_ Sri Ganganna Gowda

The Divisional Controller

K.S.R.T.C., Bangalore Central Division
Shanthinagar

Bangalore «~ 560 027 Accused

This contempt petition is filed under Sections 11 &i2
of Contempt of Courts Act praying to summon the accused
and to initiate the contempt proceedings against the accused

2

for deliberately disobeying the orders passed”in.V’~W.i§.:,.No.

2303/2005 dated 22.06.2005 and 11;’Q6.2QQ:?””‘V’idé’.”

Annexures~A and C, respectively.

This petition coming on j;
Chief Justice made the following: V A’ t l ”

J.S.KHEHAR, C.J. (.0;-a:):_.–i–Vl’]’*’_;–

Having perused’ the in the instant
contempt heard the
complair1arit_”/ appears in person, we are
of the averments made in the
contempt as correct, still it

would not to conclude any deliberate or

V. _ iri.t’eI1.ta;.or:~a1 disobedilence of the orders of this Court.

at tii1d.}~no merit in the instant contempt petition

and the _san1e is accordingly dismissed.

Sd/-I
Chief Iustice
Sd/4
JUDGE

hrp
Index: Y/ N