1
IN THE HEGH COURT OF' KARNATAKA AT BANGA I_4QRE
DATEIZ) THIS THE 318:' DAY OF MAY 2011. j
PRESERVI'
THE: Hc:>N*BLr::
AND
THE HQNBLE :»=IRxJUs'::::.}*g.._vEGi SURI ;éxPi?A"'§%.AjQ
CRIMIN;3L cc@--1z§{:>§:'%a2 .2<j1sg~
BETWEEN: '
sn.G.R.Mohz%;n Q
S/0 late: Cg;B.Raf:1'e£::ha-r ~--._v V '
Advocate .. ' ' .
Aged 53"Y;3~a;r3 _ --
N0,32f8* EN' ;r;?:3::>£:_'K',eM1E¥.%;%1""~E;' Road
Rajajiri-agar, 'BaV:1ga§Ore_. Q10. Complainant
(By Party--m-person}
Major
' F'ath<3f's'?.g:é1me not KI1G'Wf1 to C{}f'I}p1aiI13nE
F"i1fE":.}iT§*f S€Ti8.1 Dir€<:%tor
'BhQ0'm;i1s:a', N.2995, 2"" Main, 1?"! Cross
" 'A .«E§'R.°Roa::L H Stage Baziashaxikari
' , _ B";§.ng§ak}re ~ 560 Q"FQ.
2?. Sri,E%;1m(:g§i E%Ei§..{)§ M:aje;::1*
?'.:3,':;he:r':és mama: 2261:': 1/;Vr:{3w':': ':0 z:::):22;3i.2?:§z12¢a,:3i:
Exfizzzlzszgiiég §3§F€3€T7ii{')i' {>5 E;'\E;%§}U
{}z*<::L2§; sf {i(}§":2;3a::ies_s
'M/s.Ushodaya Ezrcerprises j; ' V '
8~3~5?'O, Einadu Compiex, Saamzzjigtlida
Hjsderabad - 500 082.
(By S1'i.St1brams11ya Joisg' Sr. Advoeétte for
Sri..H.V.Ramaeh21z1dra.. . Raov,-----t7or' Svi.B.S.V§§-ayaiakshmi,
Advocate for A1: S}3:iZ'B.V.I_Aeh;i:::.;a,V%'Sr. Advocate for
M/S.A.H.LaWFir'm forfxzt ' 'V '
This CrI._C'C._C is fi}e'd..:unde1f..Seetion 2{e)[i), 11 and
12 r/W See. ?_"15{;1i1»} 4£;he;_Conte.m'pt"of Courts Act 1971
r/W Art1'c:1e" of Go-ostitt,ti'o£r1...of India praying to
initiate C1'.iVm:in-:31 'Co«nte;m§jt"h Courts proceedings
agains.t;"'the_ '"fo'r- ao"'offenee punishable under
section 2(c)(i)";:;§ A:_:t"'-a,.I_:1:i punish the accused under
section'-_12 ofthe':j'ont'e.1jript'of Courts Act, 1971.
This't"--<..(:(3C on for orders this day
NtA}\§A?(DA. J made the following:
ORDER
“‘V”DVI”V1′”‘.:’%’%,;’k:9%’q20O9, this Court (Hon’b1e vow 3:
Horfhblevhhh after going through the DVD relating to
V’ ‘fejjisode No.11? of serial under the Caption “B./foktha
Muktha” produced and directed by accused No.1 and
telecast by accused No2 held that there is pr’ima~fa::::e
ease of eriroinal contempt and issued summoris to
aeetzsed No.2 site 2.
;,.?t<:<:Li;seti L.
3
2. ef new the: Crass is pasted to E16211″ the £¢arn<3d
f
charge.
3. Accused No.1 is
Ac<:u:3ed No.2 is absent,' -._fI'he ";1jf§pIica:/'i$§:_:
exemption of presence of acc:uus»:–':_d No.2 is gcfitépfifid.
4. Senior counsel appearing fci;-,r« unconditional apalogk' in? accused Na} which reads V ' ' ' abaut 61 Years, S/0 late
T.s.:xr:n~aya£: ‘*Bhfoom:1<a*, 320.2995, 2nd Mm'
V'K;R;-Road, H Stage Banashankari,
BV3;r=.ga§.Qr*&% 070, do hereby solemnly affirm and
.2253 If:"m_d$:f:'-4?'
.1 the W aC::Lused/responfienii in the abeve
~. f3'€%;§fiO11 "E1I1d am. fully :1vers2m’: with the facts of the
.2, L !:ers:E:>js r<~ss;3<%<:%if§:,:E1y s+a:fsr::i':; 8221: E E22131? 329
§"1%:f,?};h£'/ESE", i'EiS§3€':{§§f, i}::sr "éfiéj {ii{)Eii"'f,l$ émei €é"::§5+ 32/:<§i::ia:j; zmd
WW3»,
5
under seetiorr 15(1) of the Contempt of Courts Ace }9?1
{(3 be t:a1~:er:.
3. E hereby tender my Lrnecmditi01″1alj:ipO1§5$*’ ‘
pray that this Herrbie Court nzaype pieasedfa rirop the”
further proceedings in the ab0ve_AAerVi:i1irié§1
pr0c:eedir1gs. I hereby submit t1’v14atr :E.v_hszx–*e great’*resr5eef’–..
for this Horrble Court eI.ud_ic’i2;r3;? “.._ f”‘furthe19V’
submit that I never i’}11§,€I1C1€_,’C1_VVV’€»(} eqmrIfit«ar;y_,53uch act
which wcsuid underr1iiA:re«–th<–§A i'h_€ judiciary.
Whereforgg. A._1f;'h_;§.t '.t1r}..Ai¥és"'Horfbie Court
may be pIe2:SedA :rJr3ee':§rit:'iifionaI apology and
eorisequerffily gfiijeeeedings in the above
Crimin'éJ"e' in the. interest of
jus1:iee».an–d 'V
;_§eeLi.3ee:. and 2 have expressed their
,,.,.,ur1'e-dhe:§if;ie';r:..aI apeldgies fer the eontemptuous acts
Accused N01 and 2 have tendered
ap<:E__0gie:s21ij'.w'the earliest st21ge ever} before framing of
'A 1' Therefore, the apolagies submitted by accused
'Ni;-;.§.A"zzr1d 2 are aétrtepted, hewever with a direetien to
= ..2;f<é1:se:% N{3.l a::d 2, that {:':'L{Tf{?US:f3d E'<E.E shell} rirri direct
er §3r{:»e:§:e:{%e err}; ‘E”V sserézii sea ;:1iss:>; aci%<i%a2sa:3s:% Ne,2 size}?
/"".ww\
not telecast any TV serial e V
‘F’. W’ith these direCti§i12s, ti:e *-11_:1,=1c:€3ndViVti0na1
apologies submitted by zaCcu.:3€d. .u _ and arezjiccepted
and the proceedings a’i*’e’ ‘