IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2}'}'1'H DAY OF NOVEMBER ::.fQu PRESENT THE HONBLE MR.JUS'1f»ICE-N ~« AND THE HON'BLE3 MR. Jusficfl A§ALI Cri.C.,--Cx.C. N0-;~3:Q;fi2'O1O ' Sri Raghu S. Aged 43 ya-ar_sf.= ' 14 S31 Offic;.:r's_VC0}o§ny,§ Basaveshwa.r:1na'g'a.;', . BangaI0re¥56C¥"Q79'.?.. » .. Compiainant. (By SriaRaglrifiySQ CGm'piaif1é;n't*vwgjiatrty-in~pers0n) AND: ' " % 1.
H H’L1_nVumé;nt’app3§;’*
_ ./Aged ‘<50 Vyeahrs, "
.. Poiice Ir1'sp.ect0r,,
A ' E§.asa'V.§:shWaféihaga'r
" ~ _ V }?V0hc'e_Station.
' BT21s_a'\*e=s-.hwaranaga1'.
* Ba1igaIQfe~560 079.
2. R Hé1:;i1anth Kumar,
A 1~’:g”ed 30 years,
A Ponce Sub Inspector,
Basaveshwaranagar
Police Stmion,
Basavesh\vaI’am1ga1′.
Ba11gai0re–~56O 079.
3. Venkatesh.
Major Age not
Known to complainant.
Asst. Sub–Postmaster.
Basavesliwaranagar
Post Office,
Basaveshwaranagar,
Bangalorew580 079.
This Crl.C.C.C. is filed u11der”VSections;«ll; A
of the Conternpt of Court Act read with Article
.. Acc’:::1se(l.»_: V’
Constitution of India, praying toipunish tlie’*alccu:s’e.d”~
namely Police inspector, Police Sub-~.:Inspeetor§ Jthe
Asst. Sub Post Master for contempt*of’=court.» per as
Section 12 of Contempt of Coudrtfict, 19?1_forFdefying
the judgments of Hoii3ble_«”dSu’prerne..p Court’ “of India
Guidelines in both Jogirider’—.,and D K Basu
case. ‘ ‘ V ‘~
‘l’hils” for orders this day,
J __passed«..t_h~e i”o1_lowing:
ofii”(:e._V_VV:hasv: raised the objections regarding
in the petition as the grievance of the
the police Authorities have willfully
orders passed by the Apex Court and this
If it is the case of disobedience of the order
by the Court, it is not the case of crirninal
coiiternpt. but it is the case of civil contempt. The office
L»
/’
objections are uphdd. AcC0rdi11g}y. the COfit€’E11p1i
pet’1tio1’1 is rejected reserving libefly to the
to fiie proper petition.
”
:}Uh@Ei¢§;
Bkm.