High Court Karnataka High Court

K Srikanth Rao vs Abdul Rafiq on 13 September, 2010

Karnataka High Court
K Srikanth Rao vs Abdul Rafiq on 13 September, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT OF KARNA'l'AKA AT BANGALORE
DATEI) THIS THE 1.37" DAY OF' SEPTEMBER 2010

PRESENT

THE HONBLE MR.J.S.KHEHAR. CHIEF   ~

AND   

THE HONBLE MRSJUSTICE MA;&i.JULA»e§~1fi1;Li':Rf

(:00 NO. 255T,¢>;@e10 (e1\mw,}_   
BETWEEN V' M

K.SrikaI1th R30,
Aged about 42 years,
The Commissioner,_  V    _  :
City Municipal     " 
Madikeri, I<;o'dé;guv-V£)';st1-1ic_,¢;,  _ _  ' '
(Described in the_0rder«--asL_' «.  
Chief C*i¢fiCCrA,AV'}'3JIaC1:ifEiEri'TOWT1 "  '  'V
Munieipa1_if.y,V   Dei's"E1'jc-t).;

...C0mp1ainant

(By Sri N.I')Levada.e$:.,  Counsei, for

_ M/e, .{Nyaya1nii1*aV1f&dvQ3ates.)

 $12

Priyg.darehji1i Handloom,

V --V By ités Mfgnager,
 'Shop NOVJ/194.
' jMaI'}«':_et Compfex,

VA   Madi1~:'eri, Kodagu fiistrict.

...ACCL3sed

 [By Sri.KéChandrasheka1" 8: Sri.C.H,Ja.dhav, Advocates)



'%»£w'"'s/"i/'°*«»%3:*Q"\.3

€"

i€.«"i/£idtx'$L&/

"mum

 

{A

3. The instant eonteinpt, petition Came to he filed
at the hands of the i\/Iunicipai Council, Madjkeri on

account of the disobedience of the orders passed. ..t:iy.4_jtIh_is

Court. After the aeeused--respon.dent  it 4' _
appearance. he stated that   V'_'o.Ve2f_ H"
possession of the shop in quest'ion1'_A_on'  

aforesaid factual position is:"c:onfirined  " it

counsel for the Compiainant+.pe:titio'ner. hit 'is, therefore,
submitted by the iearhedii';fo:e.V.the accused-
respondent that  been handed

over, the Court stands fully

eompiiedi”wit,h;-V

4. matter in its entirety, we

areithe viewiwdithati the lapse at the hands of the

‘aoo1i:sedA–res1A5ondent in not voluntarily obeying orders

fJas’s–ed Court is very serious. As tong as a

-‘ oont4ert1§;vtVpet;iti<)n. had not been filed at the hands of the

:]MuCIii.eipa1 Council, Madikeri, [so as to enforce the

di3;eetions issued by this Court), possession of the

Cdkfliveased shop was not handed over to the comp3ai11ant–

petitioner. Orders of this Court need to be complied with

4
unilateraliy. The acc’used~respondent and others
similarly situate as him having’ not abided by this
Courts orders (referred to above), consequently as many

as 78 contempt petitions had to be filed

complainantwpetitioner to enforce the di1*eetions” .

by this Court. Besides resuiting i1_”1W”u’n[neeessa1″y

expense, this action of the a(“:’c;L1s’_ed?respondenifhas:

resuited in unnecessary wastage of Court, ‘We, * C

therefore, consider it, just to} impose
costs on the The accused-

respondent pay costs
quantified ::’as five” thousand). Whiie

7

paying” “the. ::f’::ostsV,AV”’-theA ” ‘aeeixsedwrespondent shall

deposit RsC.”1~OV;’O0VQ/Vfterfbiwthousaridj with the Karnataka

ACouxn’c’ii’;”‘iRs.10,000/– with the Advocates
“_:..Banga1ore, and the remaining

thousand) with the compiair1ant~

V’~».M1,inici._1;V)_:ai Council, Madikeri. Receipts thereof, shall be

on the record within one month from today,

__faiIing which, the Registry is directed to re–1ist this Case

for rriotion hearing, so as to eriforce payment. of costs.

5. The ir1Stant contempt petition is disposed of in

the aforesaid terms.

Sk/~–

Index: yes /no