I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 261" day of November 2010
PRESENT
THE HONBLE MR.J.S.KHE3HAR. CHIEF "
AND 0
THE HONBLE MR.JUs'noE;.A,s.soPAi\:.1\;AV
ccc No.994/201:0(cn(i:L)'--._" D '
BETWEEN I
I.
(By Sri 'Ariga, 'AC'1'\'£".','}
M / s.P1anet~X Resort 8: _ _
Amusement Park: 0' :4
No.4 / B 1 , Chamappr-Q1. Road; j
Kurubarahaili, Nazar-a.barij "
Mysore. = . * _ _ &
Represented by its P17op."rie'tor* D 0
Sri K Pai1d1:frang"a.'Shenoy_ .. f-- V 0
Complainant
AND "
1.
Mr. e¥y«ot1ii Major
;'Se_eretary_ ' '
' Depa rtrnent «o.f.Tourisrn,
Vi1{asa~ Soudha
0' " -. . Ambedkar_Veedhi
Ix),-'
Qiaanga1d.1=-3560001
_'1*.'Vi.sriwanath Reddy, Major
2 Diliector, Department of Tourism
1'SfF1001', Khanija Bhavan
00 Race Course Road,
Ban galorew 560001
Mr. N. Jayaram, Major
Assistant Director
Department of Tourism
Elxhibition Building
Old Museum,
Irwin. Road, Mysore~570001
2
4. Mr. Shaneem Bhanu. Major.
Chairman
Chamundeshwari Electricity
Supply Corporation Limited.
Charnundipuram Sub~Division
lVIysore~570008
(By Sri N Krishnananda Gupta, Adv. for A4}. ~ .. __
This ccc is filed 11/8 11 the":'.co.riterrr;5t.....o:i'
Court Act by the complainant, wl.i.erein' he prays th'at".this.
I-Ion'ble Court be pleased to' initiate._contemp't- rproceeijingsdé
against the accused and punishthem for disobed'i.en'ce of the"
order dated 23.03.2010 in W.P.1'\".o.94_38/'1'O (lGl'\/I~Kl*jI3}.
This CCC comizng. on lQ_rclie--rs this day, Chief
Justice made the following A: * _y
1-
*_:The .9 petition came to be filed
allegingadisobewdience"*----ofJan order dated 23.03.2010
pas.;se'du. by Court, during the course of the
0f pr0cee'din;gs«~..in WP No.9438/2010. The order passed by
C'oi'1'rt.'0~lgWlhereof disobedience is alleged, is being
extrac'te dd 'hereunder:
" Heard. Stay of the demand notice dated
5 24.10.2009 (Annexure-E] and also the bill dated
01.03.2010 (Ar1nexurerJ] insofar as it relates to
arrears of Rs.36.54.628/-. However, respondent
No.2 shall pay the said amount of Rs.36.54,628/~
to respondent No.4 as per the communication of
respondent No.1 dated ll/12.05.2009 (Annexure-
G] and also the bill dated 09.12.2009 (Annexurem
H] raised by respondent No.4 within four weeks
from the date of receipt of a copy of this order.”
i’w
3….–vi
3
Consequent upon this Court having issued notice to the
accused/respondents, a memo dated 26.11.2010.» has
been filed on behalf of respondent No.4»,
asserted as under;
“The respondents 1 to *1 ‘
deposited the sum of Rs.36.5-4ii_,628mG0″\Vith the 21181
respondent the Chamtléndeswari Eiectvricitty s{;p’ply”a
Ltd, Mysore,” on 2’5/”‘1~l.,”2010w.’
Corporation _ V
complying with the ter_n1s_ of’ the * “order dated
23/03/2010 passed in _VVP”~».NO.9438./20:10 (GM-
KEB} passed by._4_t’1:1is Hon’b1–eV Court. This memo is
filed by the Kit” ‘responpdentibitinging to the kind
notice of this Hionible vCot1r-t”-as’~.to_ –the compliance
of the pvorder dated’ 23/ 03/2010. as per the short
claim denianid. dated” 1 1_)’12’/20.09.”
~2.””In_ iffiewi’ the ‘afo1’e’s’ai–cj’4 memo, learned counsel
for the aceiused./respondents contend, that the order
dated 23i.aO3:V2OV1@’) Ahafing been fully complied with, the
Reontemipte petition has been rendered
pin-{rue-1:Iu.Qi1s;’;~-_.~~
Learned counse} for the complainant/ petitioner
iliackhowledges the factual position, in View of the
“istatements recorded in the memo dated 26.11.2010.
4
4. In View of the above. the instant Contempt
petition is disposed of as having been rezjhhtiered
infructuous.
‘~w.,_VChieivv}Au§??fi.Ce
mv*
Index: Y/ N