{N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13?" DAY OF SEPTEMBER 2010
PRESENT
THE HONBLE MR.J.S.KHEHAR, CHIEF'
AND
THE HONBLE MRS.JUSTICE MANJU£A"€--HSLZ;U'R ,4 C' * 'V
ccc NO. 276/20170 {Cm3'L)C'=»._u
BETWEEN
K.Srikanth Rao, __
Aged about 42 years,' Q_
The Commissioner.
City Municipai Council, _
Madikeri, Koda,Vgu,__Distfiet;C; . _
(Described as
Chief ''0\';v1'i " ' '
Municiivpaiity, {£0 ' I)_1s1;1_fir:f,}.
. V . . ...C0mp1ainar1t
(By Sri N.D'eva1da$s,AAt3eni"€>r Counsel, for
M/Vs'; N?3=ayam'mja Advocates.)
mg
C' Sfi Ghouse,
Madikefi, Kodagu District.
Aged abmii;---_.€38 yezirss,
Shop No. 11/ 196, Market. Complex.
...Aecused
'$ri.K..A.Chand.1'ashekar, 8: Sr.i.C.H.Jadhav,
_ _zf-'\idv0ea'z:es)
[Q
This CCC is filed under Section 11 St 12 of the
contempt. of Court Act, by the eompiainant, where in he
prays thatihis Hon'b1e Court. be pleased to init.iate
Contempt proceedings ags..i11st the accused for
disobeying direction dated 24.06.2008 passed in
W.P.No.4~287}/2002(LB»«RES) C/W. VV.P.i\To.43382/.3002
and order of the division bench dated 2-4,02.200_9.in
W.A.No.1 108/2008 {LB~RES) vide A:me.x:ure~A &as--.-
This CCC coming' on for orders this V'
JUSTICE passed the foliowing: _«
o:R.I)ER7._ d
J.S.KI-IEHAR, 0.5. (Oral): i
The acQssessio'hwas not handed over.
Voritder dated 24.6.2008 was assailed by the
ae(31ise_d~~i'eAs;jondent by filing a writ appea}. The
atfozresaid writ appeal was also dismissed on 24.2.2008.
it . ' 'A.Sti1!..'possession remained with the acCused--respor1der1t.
3. The instant contempt petition. came to be filed
at the hands of the Muniefipa} Council, Matiikeri on
account of the disobedience of the orders passed by this
Court. T he aecuseci respondent. has been identi.ii'e_d3by
the iearned counsel representing him. He
over the key of the shop in que:stit):n.Vv’to the”
Commissioner, City Mtmieipai:=,CoLin€:i14§–_ix/tettziikefriu
Court today in token of hantiing overt’ possessivon. if: is,
therefore, submitted by ‘i’e.§i1″ri_ed ‘e’o.t,ir1.seiVf§ for the
aecused~respondent has now been
handed over. the orde;-~p–as:sefi–.b3 stands fuiiy
eompiied ‘ 1
Having e:2faro._i’tf1:eti the Vn*1at.ter in its entirety. we
are of theuxview’~hvthnt. lapse at the hands of the
“‘~._aCt{ii’:5e§i.;reyspontientin not voiuntarily obeying orders
ipsssyedv by«.vyVt’fhi_s Court is Very serious. As Iong as 3.
had not been fiied at the hands of the
Miinittipai-,«Couneii, Madikeri, [so to enforce the
tiireetions issued by this Court), possession of the
ieased shop was not handed over to the (:omp1ain_ant~
A;;;et1t,ioner. Orders of this Court need to be eomp}ie<;i with
ilnilziterally. The aocused~responcient: and others
similariy simaiie as him haviiig not abided by U118
Courts orders {referred to above}, <:o'r1seq'L1ent}y .:.i'i1éi.:1y'
as 78 eoiitempi 1)ei;ii:ions-3 had to be
complairianiepetitioner to enf<)ree»~i;.h_t: di.'i~e(:i.ioi51;:: i':as_'2:e'C.',_ V
by this Court. Besides resii'i«t,iI1:g "'ii1
expense, this action of the-_4"aceuS'ed~r-espofidem 'has "
resuited in unI1eCessary wa};st:a:;_;e. 'of COLi1"JEv–.f,L{Ii€. We,
therefore, eor3sid.er it just 'a_n}:1&}a1;5}5:_IoV1i)r1ate to impose
costs on the' v.3.ce1;1'sed'4:ies'p'oi*ident:1. ' T he aeCused~
1~es}jondeni;"' ii';-.3__§:a:i_::o1=eiifig}y <:i:i_r'e(V:*;ed to pay costs
quantified five thousand}. While
payingflthe; .EiCCuS€d~1"CSp()I1d€1"1t shall
deposit. Rsi.°1~OV,VOOO,–/~AA'{t»,e:'1"iii,housand) with the Karnataka
Staite. Coi;1:z1ei_}__,___.}f«2s.10,000/~ with the Advocatee
V 'ASsE)Cia'fiii(m ," A Ban_ga1o1'e, an d the remaining
thousarid} with the coI31piai11am".»~
Miiriieipai'v–?f§o.i:nci}, Madikeii. Receipts thereof, shall be
piaoed <or1'*t"he record Within one month from i:oc:1ay..
"f€1.i1iI1g wEiii(:11, the Reggisiry is directeci to rewlist this case
V"-xf<:<1'_r1i'oti(m_ heziring, so as to enforce paynient of costs.