Karnataka High Court
Smt S Dhanalakshmi vs Sri Siddaiah on 1 October, 2010
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 0153" DAY OF OCTOBER 2010
PRESENT
THE HONFBLE MR.J.S.KI-IEHAR, CHIEF
AND
THE HON'BLE MR.JUSTICE'2X.«S:E.O1?sISa'Vi\iAV:
Contempt of Court Case No.2 20»1'0.A(.Civi=11'V ~_
8: Contempt of Court c;;_s_«; No.' '1 1'io5/2Q;:_tp:_gg*,_;y"_i1;g
Between:
1. Smt. s.ohana1-akshifii _
Aged about 55 years _
W/o late Mi_Ii1iyapp'a"" '
2. Sri
Aged O ;:years O O
S/Zovlaite 1VIainiyappa_ _ '
Both are iresidirig' at 4' V
2/ 20, Sarjapur Main-'Road
tjiakizasandra V Extension
QB:a1?;gaiore ~«~ 560-O34 .. Complainants
my Reddy, Advocate)
Sri siddiaiah
Commissioner
O' Bangalore Development Authority
~ T.ChoWdaiah Road
Kumara Park West
Bangalore .. Accused
(By Sri Basavaraj V.Sabarad, Advocate}
2
These contempt of court cases are filed 1}. / s 11 and
12 of the Contempt of Court Act, 1971 by the
Complainant, wherein he prays that this Horfble Court
be pleased to register the complaint and punish the
accused for having violated the order dated 06.09.2006
in W.P.No.25050/2005 and etc. ..
These cases coming on for orders _
Justice made the following:
J.S.Khehar, C.J. (Oral) V p H
Memo dated 01.10.201'0'e:.:f:i.1edp on
record, subject to all has
been furnished' to .0',§oii§,}se1 for the
cornplainantpetitioner
acknovviedges, 0 the order bearing
endorsement dated 28.09.2010, the accused--respondent
couhipliedvwith the order passed by this Court on
I96′;t)90.2ot;s_(V.’:;’-évhile disposing of Writ Petition
pp No.t2505:0/’2’0O5) .
3′.»–‘In View of the above, notice issued to the
a_ccursed–respondent is discharged. Liberty is however,
granted to the cornp1ainant–petitioner to assail the order
bearing endorsement dated 28.09.2010, if she is so
advised in accordance with law.
Sd/-
Chief I
Pmg/ _
Index: yes/Q9 ”