1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 187" DAY OF' OCTOBER, 2010
PRESENT
THE HON'BLE MR. J. s. KHEHAR, CHIEF JUsTi"c}:
AND 'D D' D
THE HONBLE MR. JUSTICE A. s. D " D'
ccc NO. 885/20ji6(C1\z1'1.; ;
BETWEEN: 1 D D'
SHRI K.S. SHIVAPRAKASH
S/O LATE K. SIDD NA___D:V"'-..:_ --
AGED ABOUT 60 A' =
R/()
BASAVANAGUDIAV _ _--
BANGALORE A ':3-50.' U0§}"=,__ _ ...COMPLAINANT
{BY M/s"1@AL1N1"*v1§N:QA5f:asH & ASSOCIATES, ADVs.}
A jv1« ANJANEYASWAMY TEMPLE
_BASAVAI\}.AGUDI
I3A':~z.OA,LORE -- 560 004
REP". ~;+3Y SR1 UDAYA SHANKAR
EXECUTIVE OFFECER
'~ VSRI DODDA GANAPATHI TEMPLE
BULL TEMPLE ROAD, BASAVANAGUDI
V BANGALORE --~ 560 004
'.2. DVAITA VENDANTA STUDIES &
RESEARCH FOUNDATION
NO. 11, UTTARADI MATHA COMPOUND
UTTARADI MATHA ROAD
SHANKARAPURAM
BANGALORE -- 560 004
REP. BY HON. SECRETARY
SR1 A. B. SHYAEN/IACHAR
3 ASST. COMMISSIONER FOR
MUZARAI WORKS. CORPORATION
AREA, MUZARAI DEPARTMENT
PODIUM BLOCK,
VISVESWARAIAH TOWER
Dr. AMBEDKAR VEEDHI _
BANGALORE A 560 001 ...AcQ'I5S1a;D.._j A ;_.
[BY SR1 V S HEGDE, AGA FOR A1 & 3. _~ _
SR1 P S DINESH KUMAR, F0-R'A2'_')
THIS CONTEMPT PETITION IS' SFILIED LENDER
SECTIONS 11 5:12 OF CONTElVi~PT= OF QOIJRTS ACT;
PRAYING To HOLD THAT THI%:"I21+:SPONDENTS GUILTY-
OF COMMITTING CONTEMIYROF THE ORDER DATED
25.07.2002 IN RFA. NO. 34R/_2002_I vIDE~..ANNi:XURE-A,
AND INITIATE CONTEMPT ;PRO€IJF..D'INGS AGAINST THE
RESPONDENTS AND PUNISH fDgII::M:-- 'I
THIS c.O.’cV_ cO.I«I’IIu*GjON._FOR’_ ORDERS THIS DAY.
OHIER JSSTICE _ I’OI}LOwINO:
o;J.S'{.oré1):
S tiounter Siffi’éIé.Irit on behalf of accused/respondent
ih~.Ci0urt today. The Same is taken on record
Subjeot jlail just exceptions. A copy thereof has been
xftIrniS;hed to the {earned counsel for the
it V_VeoR;ip1a.inant/ petitioner.
2. Learried counsel for accused/respondent No.2
has invited our attention to the foliowing Observations
W
3
recorded in paragraph 4 of the counter aifidavit filed on
behalf of respondent No.2:
“I submit that the 2″” respondent has not up
any construction on the site in qu€E3lt»i’G-I1:’~.p.Il1Qr
altered the nature of the site in any manner}-.’.’__
3. Having done so, learnedw».–ébun*sel«. fork
accused/respondent No.2
accused/respondent No.2fw.ho is’~._pr’ese1=1t’in__Court
person, that accused/responVdent._»No.2~shal1fi%not alter
the nature of the the disposal of
R.F.A,No.3¥iE§’/v2:QjC)2,>l”CAccused/respondent No.2 has
acknowledged assertion which has been
on hislbehlalf.
of the statement made by the learned
eounsel~ representing accused/ respondent No.2, learned
xcounsei’ for the complainant/petitioner states that he
it not Wish to press this petition any further.
5. Accordingly, the instant contempt petition is
dismissed as not pressed. Needless to say,
accused/respondent No.2 shall be bound by the
statement made by him, as also on his behalf, injl Court
today. A
akc V
Index:Y/N 17