- 1 w
IN THE HIGH COURT 0? KARNATAKA AT BANGfii0fi25fuf*
DATED THIS THE 18TH DAY or MARCH 2UG$ . *
PRESENT
THE HON'BLE MR.JUSTfC$ v G.sAaHAH1f; M }
THE HON'BLE MRaJUsTzcE*a_v_NAGARaTHNA 3
c.c.c.No.é94/2667 (C:v§;g
....--.-------------......
SMT V KALYAMI .v.a
W/O. axe; S.SEVANESfiN '"
AGED ABOUT 5$VxgARS,
occgggab MISTRESS >_"
NEW METROD PRIMARY SCHOOL
RAMAcHANnRApURAM'r4}
BANGALORE, ' "V "
véészmina AT No;J411
V «.EIPE:1uE;,MALLEsHwARM
» BflNGALORFj£6O 003 ... COMPLAENANT
A{By Hfs L S CHIKKANAGOUDAR & ASSOCIATES)
sax RUDRI .~T-
BRANCH MANAGER 1
sax THYAGARAJA CO--OPERATIVE"«
BANK LTD., BANASHANKARI:_
2"" STAGE BRANCH '._*,
NO.3346/A-228, K.R.ROAD "
BANASHANKARI 2"" STAGE _W _-_' ._V .
BANGALORE~560 oT0'*, T' "»; ", ... RECUSED
(By Sri N RAMACHANEEA; gfiT;,§T
THIS cccHf::£b_Ujss;ii Q :2 CT THE CONTEMPT
OF COURT §cT;_9RAT:Ng_»To---TNTTIATE CONTEMPT
PROCEEDINGS AGAITST 'THE4¢accus3p' FOR DISOBEYING
THE ORDER~BTD;24.5g2OGS EASSED BY THE HON'ELE KAT
IN APPEAL No,5ag/2005, VIBE ANNEXUREwD.
THIS 'céce COMINC¥"Qfi" FOR ORDERS THIS DAY,
SABHAHIT, J;; MADE THE EQLLOWENG:
ORDER
le.i?hiéVifQo¢§laint is filed alleging dis*
Qbediéncelitei the Interim order passed by the
uHTliKernatakaT. Appellate Tribunal in Appeal
,Tgbg56a}2oo5 dated 24.5.2005. An award is passed
fi*against the complainant under Section ?0 of the
\§.L~\,§L
._3..
Karnataka Cowoperative Societies Act, 1959 by toe _
Arbitrator of Co-operative Societies,W$afige1ofe;o
Being aggrieved by the :”said«aFawafo}e:’tfieo=
complainant preferred an éppéai oefore; xtheoe
Karnataka Appellate Tribunelo U/o.1G5fC}ufof”‘the
Karnataka Co~operative Societies Act, 1959,f
(2) In the se;d.ee§fieal; ten Fapplication
filed for qgafig of staf anq foliowing order has
Passed on€24.5Qé§5§:¥W§Mt ‘ V
_ _”3é§33ig i$t-§dmitted by keeping
opeo the §Cintwgf,iimitation the award
and operat$oht of” the order is stayed
_}Subject to foliowing conditions:-
“v’.4:1″ti,’A,_»§f;>e11ant shall deposit 20% of the
‘V_rbelépce[ amount due as on today’ within
1§”de§S before the_proper authority.
Appellant shall deposit 20% of the
A;balance amount due before proper
authority within 35 days from today.
\>>~J>
-4- _
failing’ to comply the conditions Q 7
the stay shall stands vacated 1s§g¢i]{¥j=
notice of appeal and 13A.I &f7II»:i’fi
Respondents and call for the recordef§yt:<
13-09-2005." " V" ' "
(3) The complaint in.thieKoetitiQn:ie that’
the complainant has complied with the oonoitions
imposed upon him as veer °£hé{ Interim ‘drdér and
despite the stay of the operetion of the order,
the complainantq was§gforoibl§nra$ked Ito give the
amountarecoéerebleeueoer the award and therefore
there is’ noé dieobeoience to the interim order
passeo.by the Karnatahe Appellate Tribunal.
.’_:r
i¢4)_ We have «heard the learned Counsel
i,appearing* for _the complainant and the learned
Counsel aofieering for the respondent. Perused the
oavereente made in the complaint and counter filed
iee’hy*the eocusedwrespondent.
U;-LR
…5..
(5) It is clear from the averments madee.r:ini”‘–VV
the complaint that the complainant is
disobedience of the interim order passéti—::};§F.,,,1£h*e
Karnataka Appellate Tribunalf: The} ta.-pn11:3eal””V:i.$
pending before the Karnata-‘Kar___ Ap;$ell’ate i
the conditional ex-parte _orde’.x:. nassed
and notice was orderecirvto JUnder
the circumstances, above
said facts of of the
learned the complainant
that 1″ itaiircibly directed to
pay the vviiarniount’ the award, it is
clear that <:.o:mpAl.ain:ant has to work out her
the ar$V§2e*a'l" that is pending before the
.VK–arnat'aka–,QA*;§'pe:1l.ate Tribunal. We do not find any
groi'md" to'7j'j_ exercise our jurisdiction Under
' Section.3$''1.1.Vand 1'2 of the Contempt of Court Act.
\,9~J*
-5..
(6) Accordingly,
complaint is disp¢§édrj@f;r’
with liberty to the complainant to work cgt fie:
remedy in the
before the Karnataka Appellate TriBunal.jrfir ‘:
¥::.f’«”3»Tfidg§
Sd/«E
Iufigaé
cp*
appeal, pending rcohsideratiph,_f