IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE: 271% DAY OF JULY, 2o1_'.o.,'_n
:PRESENT: ' 3t
TI-IE HON'BLE MR. JUsfr;oE N.1£;PaL'r;t"A'~:: 4- _ 3 "
AND 4' u M '
THE I-ION'BLE MR. JU;SufrICA13iA.V_'A;S.V Boi=..e§S'1sfA
c.e.c. No. 891"MAo§'2o'V1o
€1'1I
Betwe
vaPuVrnapra.g':na..Sch
S. Gopal, V
S / o. Lat(<:Sham§_1nna,'*
Alias l\Eanjij1I1dappa£ L '"
Age(i''52«.yéar;é:, '' t V" =
NO.1098_,f V'
oo:I Road...
}""I.A.L." St'Eig€.--.' t _
:vNew'ThiPP.€1Sa11dfa, -- '
Banga1o1'eg5SO0'?--5. ' '~ .
t A V Complainant
Vatadafajan, Advocate)
:A1fJ,'d--'. M ~
smir Hari Singh. IAS.
" Secretary, Housing 81 Urban
Development Department,
Karnataka Government Secretariat,
M.S. Building,
Bangalore -- 560 01.
J
2 Siddiah,
Commissioner,
Bangaiore Development Authority,
Kumara Park West,
Bangaiore --- 560 020.
(By Sri. I.G. Gachchinamath, AdVc¢cate"for 1'\«--2,:." it
A-1--Served,] I _} . V
This c.c.c. [Civil] is iiied"'~1inder &'°12 or
the Contempt of Courts to take
cognizance of the conteifipt c--;omVmitt.e_d.VTb3,r. the Accused in not
compiying with the directions' its order dated:
9-i0-2009 passed._in ~{s'DA) and deal with
them in with'W1aw,.._.--i:ij'* theidinterest of justice and
equity; ~~~~ N M
This-- (V3.C:,C'::_tj{CiViI)~.c.omiI1g on for orders this day,
N.K.Patfi. made the foi3.owing:
: ORDER :
or petition is filed by the complainant
with a.~praj,%*’er to take cognizance of the contempt committed
shy the:’Accused in not complying with the directions
‘A.V_’issued by learned Single Judge of this Court dated
” –7§9.1O.2OO9 in W.P.No.1 17/2007 Vide Annexure«A, in
/
the interest of justice and equity.
2. We have heard the learned counsel for the
complainant and learned counsel for Accused._:”l’Jo.2.
Learned counsel appearing for Accused No.2;’_'”‘has
Memo dated 27.7.2010 along yvith ;
and the order passed by the Accused No.2. The same is on it t 3. It is stated in filed
along with the copy orddém dated 26.7.2010
and the orde1fipa__ssed”by’ ‘authority of the
Accusedttv that, the directions
issued’«hy the.VV’le.arn’edi”~$ingle Judge of this Court as
referred ahoyve has complied with by the authority
. therefore, theminstant contempt proceeding may be
the light of the statements made by the
xlearned: Counsel appearing for the accused No.2 in the
it and after going through the order passed by the
” ‘–“t3ompetent authority of the accused No.2 dated
74/
24.7.2010 the instant contempt proceedings stands
dropped, reserving liberty to the Compiainant.’t.p:’-«sgssvaii
the correctness of the order dated
advised or need arises. Ordered.:aecQrdihgIjf.’7;»
tsn*