High Court Karnataka High Court

S B Jayappa vs K Chandrashekar Rao on 25 October, 2010

Karnataka High Court
S B Jayappa vs K Chandrashekar Rao on 25 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 25TH DAY OF OCTOBER, 2010

PRESENT

THE HON'BLE MR. J. S. KHEHAR,  I.

AND

THE HON'BL£3 MR. JUSTICE A. S}  

CCC NO. 8O?SI/2.Q1OI'{CI\:/'IL)_   
BETWEEN:  I I 

S. B. JAYAPPA S/O LA1'E.BASAPiT}AI " '

AGED ABOUT 57 YEARS I * 

AGRICULTURIST.  '

R/ATSUNNADAHLLI     =
LINGADAHAIAI    
TARIKERE   

CHIKKAMAGAL.UR DISTRICT.   ...CO1\/IPLAINANT

{BY SR'; M T  "MO;~IAI\I,_ ADV.)
AND: I I I H I I

K CEEAIVDRASHEKAR mo

 -  AGED ABOUT 50YEAR'S
 "S.ICIIP'ERINfTEN1)ENT TOBACCO
 'EOARTI {SA LES DEPARTMENT)
*-{GOVERI\III(IEN{*T.OF INDIA MINISTRY

OF COMMERCE]
RAMANKIHAPURA POST

 é  ARAKAIAGUDU TALUK
"  _"'}IASSAI=I..DISTRICT A 573 133 ...ACCUSED

  {B'{.S.RI S KALYAN BASAVARAJ, ASGJ

THIS CONTEMPT PETITION IS FILED UNDER

 SECTIONS 11 & 12 OF THE CONTEMPT OF COURTS ACT
1971 PRAYING TO INITIATE CONTEMPT PROCEEDINGS

AND PUNISH THE RESPONDENT FOR COMMITTING

Uafiawwwfia

CONTEMPT OF THE ORDER PASSED IN W.P. 15924/2009
[GM»RES}. DATED 18.06.2009 VIDE ANNEXURE–F AND
DIRECT THE RESPONDENT TO RENEWAL THE LICENCE
“PO GROVE TI-IE TOBACCO AS REPRESENTATION GIVEN
BY THE COIVEPLAINANTVIDE ANNEXURE~E. I

THIS c:.c.c COMING ON FOR ORDERS

CHIEF JUSTICE MADE THE FOLLOWING:

J.S.KHEHAR, C.J. (Oral):

On 10.09.2009, in fi.trtii.erariee.__ofuthe”‘:..;direction ” I

issued by this Court on 18.08.2009-.IA(wh’iIe’disposing of

W.P.No.15924/2009), required
the comp1air_iaiit,:/ a series of
documentsi eotihsel for the
eompiethihaynht’ an .3 cittttoinrledges, that the
comp1aii?1a_nt/ furnished the registered

family “peartition’_V’deecI’, as also the no objection from

Iar’11iIy…_vmembers to the accused/respondent.

}’teCo_1fdi’i1g”_~to accused–respondent, the only reason a

It . finaI”orcie.r ‘could not be passed, so as to comply with the

issued by this Court on 18.06.2009 {passed in

\2vj>.:\io.15924/2009) is, that the documents under

” ~ , “feference

were not furnished by the

complainant / petitioner.

2. In the facts and circumstances noticed
hereinabove, we direct the complainant/petitioner to
furnish the aforesaid documents within three months

from today.

3. After receipt of the documents;””f1*o.If_n.N: th.e’j

compiainant/petitioner, in terms of _t~h~s..’fdirections4 ‘» it

issued in the foregoing’ .. ‘::4′( ti

accused/respondent sha1I7p’ass a’-_fi’r:a1 iVoi*der.,_VVor13 or . *

before 28.02.2011 by_taking___i_nto considerationfiisuch of
the documents, as beeri”–Ve’V’piroduced by the
compiainant/peti1;ior}.er’;’ ” ” — :1″ V

” the observations, the instant

conte1np_t petition’ is disposed of.

ooooo Sd/I
Chief Justice

. Sc!/~
Edge

Index: Y/N