High Court Karnataka High Court

K Srikanth Rao The Commissioner vs Annadorai on 13 September, 2010

Karnataka High Court
K Srikanth Rao The Commissioner vs Annadorai on 13 September, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
IDATED THIS THE '13?" DAY OF SEPTEMBER 2010

PRESENT

THE HONBLE MR.J.S.KHEZH.AR. CHIEF 

AND

THE HONBLE MRS.J{j'S'"1'ICE2- 33/£1A_.1$EJUL23;"C§I:ijEi§1;E3{f§  

ccc NO. 256/201:0      

BEE! WEEN

K.S1'ikar1th Rao.  .

Aged about 42 years,'  ~

The Commissiomer, ' 'M _T '    
CityMuz1icipa3 C0unCiZ.,.    
Madikeri, Kocja-gtzv-.Dis§trict.'." : 4' L _
(Described iii     
Chief Officef, fvladiigeri'-ff0vw*§;_  _ '   '
Municipaiity. 'iidgiaglx' £)iSt'1'icf}'; 

...C0mpIainant

(By Sri  Counsel for
M / 5; N y3yami'ara'AdV0cates.)

1" S1*'iT'._;_<',1"1f:;~1'I£t,1t,3r2::i'; V 

' '  Madik:§:rI., KodagL1 District.

Aged abQ1}1£fi._82 years,
Shdp N0. £3"/126, Market Complex,

"Accused

    K.A.Cha11drashek.ar, 8: Sri C.H.Jadhav,
"   Afidvocatt-:5}



 

§-J

This CCC is fiie under Section 11 & 12 of the
COl."111€I}1pf, of Court Act, by the conlpiajnatat where in _:he
prays thatthis E-{otfble Court, be pieased to initiate
contempt proceedings against. the accused for
disobeying di:*ect.ion dated 24.06.2008 passed in
"XV.P.No.42671/2002(LB~RES) c/w. W.P.No.43382'/2002
and order of the division bench dated 24.02

W.A.No.1 108/2008 (L-B--RES) \-ride An11eXurewA~~&.'   

This CCC coming on for orders 

JUSTICE passed the following:   
ORDER  2 * :2 2
J.s.KI-mi-mlz, C.J. (Oral):  A
The accused~res,ponde11t'--aggpfogchedd  ourt by
fiiing a writ }f)€JEitiOfl."'.'ri;h'€3  petition was

dismissed or_1_  -.fhe'_:..oVrderv:Vpassed by this

Court «or'1*  'C'ouV;"t§ directed the accused
respo'ad_efit_ to   of the shop taken

on iease  *hi1};._  three months. Despite the

  possession was not handed over.

2    or'-der dated 24.8.2008 was assaiied by the

acct21sed--fesoo11dent: b fi1i1'l*'5 a Writ 21 ea}. The
  ._ 3' ts PP

'<.,afores~aid. Writ appeal was aiso dismissed on 24.2.2008.

Vv'_:3tilI"possessio1i remained with the accused--respor1der1t.



 

3. The instaiit. contempt, petition came to be filed
at the hands of the Municipal Council, EX/Iaciikeri on
accouiit, of the CliS()l3€Clif3I1C€ of the orders passed by this

Court. "1l'11e accuseci respondent has been idenigifieci by

the learned counsel representing him. He *

over the key of the shop r ll

Commissioner, City Municipal l”<Co*._:1r1ei1,l"-Mad1l;e';:i'=._iri..

Court today in token of'hsii<ciii1g oi}eii__po.ssess~io'f1;" is, l'

therefore, submittedv eoi,1'I1–se1V§ for the
aCCUS(i)C1~1'€SpO1'1d€I1t has now been
handed over,:.ti1.e stands fully
complied " l C

Hvaviifig e§«;*;f;;ii:1;il_'r1»VCiai’iQi1′, V’ ‘Bangalore.

Lm.i1at.<:ra_11yi The aC; not abided by this

Courts m’de1″s (ref’e1’red to above). ct()nsequr;>.Iii.1y 2is..rI3g§iiy
as 78 ctmitempt. pezetiiions had to be filed
comp1ainar1t.–pefitiorier to e1’1forc:e;t11:? Cii1’a:¥Cf;’1’L}1{i_:~t,i’ssu.€d_.

by this Court. 1’esL1li;i11gA’ii’iV11111*1’1’1€?<1[t§Afc3’ntj;”§five thouszmd). Vifhile

paying V”i,.’11€._ said ~,éQsts,V’i’iAi:hLf_ accused–resp0nderit. shall

deposit; 41′{)._VOOQ’/A A{7Tj.E3i'”l”‘.ih()1,1S£111d} with the Karnaiaka

B’E1.f” ‘–C0’iiiiéi’i’_;””‘Rs. 10.000/– with the Advocates

and the remaini.I1g

with th<-2*. c0mp}e1.ir1a11i.~

54009 / t1'i0usand.)

A "'Mu'r1ic'ip_a:1 C()um':ii.. M&1(iikE1fi. Retteipts ihereoi'. shall be

'p'fa..r?.et1 on the re(:0.rd Within one inonth from today,

is …1'a1Vi1i1ig whicth. the Registry is (1ir<43(:i:z-sci to re–1_i.si'. this case:

for motion heariiig. so as to €I1f()I"(f€'} payment'. of cosiis.

5. The insi5.2mt. (xmtempt p€t;ii,i0r2 is disposed of in

the aforesaicf terms. g

‘>33: 3 ,5 4;

sa»,,§§~/E”?

*2:

Sk/ M
Index: yes/no