Karnataka High Court
M/S Umrah Developers vs V. Madhu on 27 August, 2010
IN THE'. HIGH COURT Q13' KARNATAKA AT BAN
DATED 'mzs THE 2?TH my OF' AUGUST 20"
PRESENT'
THE) HONBLE MR.J.S..KHEHAR,_§CHII§Fv'Ji§?;T'Qi'I'C34;'EfAV
AND A
THE HOEWBLE MRs.JuST:§%E %
ace NQ. }(}3'V1--,1-:Vi€;;_O'i€T¢_I\/Zlhiji'
BETWEEN: " % 'V A'
M/S UMRAH I}E)'%¥'_EL€:>FE}€S,
No.22 / 1, MILLEIR TANK EBUN13 Roar);
KAVERIYAPPA.VLA'{QUT1§__BAN'G23LQRE--52
REPRESENTEEBY'"i'i'S'?E€(3PRIE;'I'OR
SR1 D. BABI}f.@ YiUfiUi€'¢_SBAR"V1F'F
~ COMPLAINANT
(BY Sm R${E}3Ef£'3'_ ADV. ,)
Arm :
A j1 .«. vi §gLa:)HU
,J>sECRE$ARY,
' DEPARTMENT OF REVENUE,
M,-S. B?UH,D1NG, BANGALORE.
2. AYYAPPA,
A DEPUTY COMMISSIONER,
V' RANGALORE URBAN DISTRICT,
OFFICE OF THE DEPUTY COMMISSIONER,
KG. ROAD, BANGALORE.
ACCUSED
(§Y $RE V. S. HEGDE, AGA FOR R1 & 2)
2
THIS CCC IS FILED UNDER SECTIONS 11 AND
12 OF' THE CONTEMPT SF COURTS ACT PRAYINCI TO
iNI'I'IA'fE'E CONTEMPI' PROCEEDINGS AGAINSTVT'."THE
RESPONQENT AND PUPKSH HE/E FOR HEAVKING
WILLFULLY AND BELIBERATELY D§SC}BE.¥E3}I).."__"T.EiE
ORDERS/DiRE(ZT1ONS ISSUED BY THIS
14/06/2010 PASSEQ "~--.IN--f "Wi3i'l""
om":-ER DATED M M
PETITION NO.1797'Q/2010 (KLR).,Vi§)_E AZ\TNE§3{¥£R'E+g€y
THIS 00:: COMING ON FGR AV%;~A§*;i#
CHIEF JUSTICE MADE THE?' FOLL{)W'ING: .
Oasagv ""
J.s.1<:HEHAR. cu. (o;egn¢_
Through petition, the
compiainaiii ciisobedience of the
order passedby C0!j'1"t= ofi1"1'4§5.2o 10 in Writ Petition
N0. 179?2 :20 19;
Aéditional
._f " ? V' .I:¥€:gde, learned
'C'::3izsexjr1rIje1*_1i:» Aévocate, Who has erztersd appearance on
the accused -respondents, has filed a
.__n:1em0~. Cofiy of the memo has been handed over to the
“if counsel for the Colnpiainant wpetitioxzer.
3. A perusal of the memo revmls that the order
14.6.2010, 0:11 the basis whereof, the instant