High Court Karnataka High Court

K Srikanth Rao vs N H Haroon Khan on 13 September, 2010

Karnataka High Court
K Srikanth Rao vs N H Haroon Khan on 13 September, 2010
Author: J.S.Khehar(Cj) And Chellur
IN T1%IE} HIGH COURT OF KARNATAKA AT BANGALORE
DATED T}~fIS THE 1.3"" DAY OF' SEPTEMBER 2010

PRESENT

THE) HON'BLE2 MR.J,S.KHEHAR, CHIEF §;i%s'Cfi';':e;*;.['  A.

AND

THE HONBLE MRs.JUsT1c$'AmNJ.IjLA.

ccc NO. 252'/'2.Q1OV"(CICVIL1    
BETWEEN  C' C "C C

Kfirikanth Rae,
Aged about 42 years,
The COITHT1iSSi0i1f3I', I _
City Munici'p3.i' '!'35.Q1'ur1C=i.1. :; =
Madikeri, I{0<'3.£;1g5;;__ _1§)ist:iet:.__
[Described iI1ih_€ ofaierlis. C'  
Chief Offiee'fI\kiéi171i};eri4"IfQvJin« ..  V  V

Muni(lipa_II'f§,'Kodéigu ' District).
 C. C _    C. ...C0mp1air2an1:

[By Sri N.CCD'evadass,CAt3efi~i'er Counsel for
M /?s_;jN'yayami'iraV Advocates.)

314i  H; I¥I_a1j0Q'r1V Khan.

C Madiiiefii, Kodagu District.

Aged abQ':it~--_.«$7 years.
Shop N'0.3 £194, Market Complex,

. . Accused

 sra K.A.Chandrashekar & S17'. c,:s,Jadh.av,

   _V_A7dvoeates)



 

This CCC is filesiunder Section 11 & 12 of the
contempt of Court Act, by the complainant where in he
prays thatsihis Hon'b1e Court be pleased to initiate
contempt proceedings against the aocused--'"--._ for
disobeying direction dated 24.06.2008 p'c"lSvS€',C§,_ ?._i'n
W.P.No.4267i./2002{LBwRES) c/w. W.P.No.43A382}'2f0O'2.

and order of the division bench dated  

W.A.No.1108/2008 [LBwRES) vide AnnexL1re?4Au&:VB.. "

This CCC coming on for s.:irdei"s 

JUSTICE passed the foliowingz
°Rmi  
J.S.KHEI-IAR, C.J. (Q_ra1):   
The  this Court by
iiing a writ Vpe":;ition:.""The:  petition was
dismissed passed by this
Court.:~'oii"  directed the accused
resporidefit to: of the shop taken

on tease thy "h.iV1f::. Awitiiiiii three months. Despite the

" V'  _afo'r_esaid, V¥)ossc's's'ioi'i5was not handed over.
._ . 3: A.

V      dated 24.63.2008 was assailed by the

acciisedv~.f§sj.po:1dent by fiiing a writ appeal. The

 aforesaid writ appeal was also dismissed on 24.2.2008.

" _Svt.il1_:possessioI1 remained with the accusedmespoxident.



 

in

3. The instant contempt petition came to be filed
at the hands of the Mtinieipal Courzeii. Madikeri on
account. of the disobedience of the orders passed by this
Court. The accused respondent has been iden_ti.fied3]:_3y

the learned counsel representiing him. He

over the key of the shop in qtiestzion

Commissioner, City Munieipa1,Co.unCijl, i§VIefVdi1{er_ig in it

Court today in token of haI1din;s_;{: oveijposs.ess*iorij:’r-It
therefore. submitted by the IeaI’ne’d_ eoupizfkselv for} t’heeV.V

accused-respondent has now been
handed this Court stands fully

eompiied’i’v.r1ttj;.».’ A1′

matter in its entirety, we

areégof the the lapse at the hands of the

»’aeense’d§1’e’sp_ondent in not voluntarily obeying orders

goa-s_sed’v TE;y_ Court is very senous. As long as a

eontemrpt petitiori had not been filed at the hands of the

M.;r_nieipa1 Couneih 1\fIadike1’i. {so as t.o enforce the

“‘dire’etio11s issued by this Court). possession of the

“leased shop was not handed over to the comp1ainan_t~«

petitioner. Orders of this Court need to be eornpiied with

Linilaiemlly. The aC(.’.t,IS€.d+I’CSp()j{1dCI’}f, and others
simiiarly situate as him havi1′}g not abided by this

Coiirts orders (referred to above). eonsequeruly e.vs.;r’n4a’;1y

as 78 contempt petitions had to be

complainani.–pei:iti0ner tic) er1.i”{>1″e_e…:t.he di_1*eeiic2i’:e “i’sSued_ ‘V

by this Court. Besides 1’es1i’itingj ‘~’in

expense, this action of the'”‘~aecuS’ed~1*es;;or1{i’en: ‘has *

resulted in unnecessary \vae–te§’.§e ‘i3:f’Cc.iLirtv..1:i::1i§e. We,
therefore, consider itiiéijtiei. to impose
Costs 0″‘ aecusedw
respondeni,” to pay Costs
quantified’ five thousand). While

paying:”‘A_i:he_ .a.CCL1St3d~l.’€Sp0I1d€I1f shall

deposit §’~-fi.ei2″iiVth0L1sand) with the Karnataka

AC01Ai%1′{:vi1–,—-«”Rs.10.000/– with the A.dvo«::a!:es

_ As:-s_0e.ié1tid13 ” — .B2111g21E0re. and the reniaixiing

i,h011sa1’1d) wit3’1 the (:(:smpiair1aa’1t–

V’-.,Mun_iCip:é1 Councii. Madikeri. Receipts thereof. shall be

_pv1a.ee.d on the re<:,0rci withiri one mcnmih fmzn today.

Vi V' faiiling which, the Registry is di1*eCt:e(fE to refiist this case

for :mOi:ir_m fieeiringg. so to enforrée payment of costs.

U!

5. The instezm. contempt petition is dispased of in

the aforesaid terms.

Sk/ M
Index: yes /no