IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 25TH DAY OF' OCTOBER, 2010 PRESENT THE HONBLE MR. J. s. KHEHAR, CHIEF JUSTICE. AND' A A THE HON'BLE MR. JUSTICE A. S. 4 CCC NO. 1157/20f1:o '- BETWEEN: R SURESHKUMAR s/0 LATE A RAJAPPA AGED ABOUT 54 YEARS R/AT AKSHANTHA NILA__YA. . _ V 1. . HARIGE, VIDYANAGAR POST = L S1-IIMQGA" "fif ...COMPLAINANT [BY SR1"? N..JAGALi*'VEESvH_."A:W.J AND: - Dr.,_'1<'~:.13.A_AARAJU"'* ..... .. » "AGED AB'0UT_45 YEARS MANAGER (RD 5: A) E'--MY7SOORE"PAPER--§\/[ILLS LTD, BHADRAVATHE SHIMOGA DISTRiCT ...ACCUSED j [BY EV! R C RAVI. ADV.) " '=-.._T1~i'Is CONTEMPT PETITION IS FILED UNDER 'SECIHONS 11 & 12 OF CONTEMPT OF COURTS ACT PRAYING TO TAKE COGNIZANCE AND PUNISH THE ACCUSED FOR DISOBEDIENCE OF ORDER DATED 12.07.2010 PASSED IN W.P.NO. 17095/2010 VIBE ANNEXURE--C AND ORDER DATED 24.06.2009 PASSED IN W.P.NO. 14783/2008 C/W 11977/2007 VIBE ANN--A. THIS c.c.c COMING ON FOR ORDERS TI<:I~s]'jr3A§', CHIEF JUSTICE MADE THE FOLLOWING: ORDER
J.S.KI-IEHAR, C.J. (Oral):
Counter affidavit _: _”on A ‘ — A lbehallfi . of:
accused/ respondent has The
same has been all just
exceptions. A copy thereof l’5een*:lV..1}rrnished to the
learned /”petitioner.
21.. came to be filed
alleging ‘the order dated 24.6.2009
passed – while disposing of
– 4.__783
‘Learned counsel for accused / respondent states,
thatithellu_Orde’f’V.dated 24.6.2009 had not been complied
with, on account of the fact, that fife writ appeal had
it been ‘preferred against the aforesaid order dated
0 24.60.2009. However, after disposal of I.D.A.No.45/ 2000
the Presiding Officer of the Labour Court, D.K.,
Mangalore on 03.02.2010, the writ appeal filed by the
the
accused / respondent having been rendered infructuous,
was accordingly withdrawn. It is submitted, that the
accused/respondent shall calculate and pay wages to
the complainant/petitioner for the period from
25.6.2009 to 03.02.2010 in terms of the orderj”pa’s_se.d
by this Court on 24.6.2009 [while ~
w.P.No.14783/2008). it
4. In View of the statement rriade
counsel for the accused.V/_0re.sponAdent._ no
justification to retain the ‘conte.n10}A:1tv.upeVt§ition on
the board of this The 2iri;star’it:contempt petition
is accordingly d.isposed–V:.of, “.the””‘.d’irection to the
accused’/’resrpondiefnt w’age”s in terms of the order
dated °e24;6.20V00’jV-»’- period from 25.06.2009 to
03.02.20 01’0__dtQ Vt’11.e4V’AcoIn.pIainant / petitioner within one
wee}<{fro111toda'y–..vv_ _
A A * .. £)jispos:e~d__of in the aforesaid terms. *
Chief Justice
.sa/–
Fidqe
Index Y/N