IN THE HIGH COURT OF KARNATAKA AT BANGALORE
IDATED THIS THE '13?" DAY OF SEPTEMBER 2010
PRESENT
THE HONBLE MR.J.S.KHEZH.AR. CHIEF
AND
THE HONBLE MRS.J{j'S'"1'ICE2- 33/£1A_.1$EJUL23;"C§I:ijEi§1;E3{f§
ccc NO. 256/201:0
BEE! WEEN
K.S1'ikar1th Rao. .
Aged about 42 years,' ~
The Commissiomer, ' 'M _T '
CityMuz1icipa3 C0unCiZ.,.
Madikeri, Kocja-gtzv-.Dis§trict.'." : 4' L _
(Described iii
Chief Officef, fvladiigeri'-ff0vw*§;_ _ ' '
Municipaiity. 'iidgiaglx' £)iSt'1'icf}';
...C0mpIainant
(By Sri Counsel for
M / 5; N y3yami'ara'AdV0cates.)
1" S1*'iT'._;_<',1"1f:;~1'I£t,1t,3r2::i'; V
' ' Madik:§:rI., KodagL1 District.
Aged abQ1}1£fi._82 years,
Shdp N0. £3"/126, Market Complex,
"Accused
K.A.Cha11drashek.ar, 8: Sri C.H.Jadhav,
" Afidvocatt-:5}
§-J
This CCC is fiie under Section 11 & 12 of the
COl."111€I}1pf, of Court Act, by the conlpiajnatat where in _:he
prays thatthis E-{otfble Court, be pieased to initiate
contempt proceedings against. the accused for
disobeying di:*ect.ion dated 24.06.2008 passed in
"XV.P.No.42671/2002(LB~RES) c/w. W.P.No.43382'/2002
and order of the division bench dated 24.02
W.A.No.1 108/2008 (L-B--RES) \-ride An11eXurewA~~&.'
This CCC coming on for orders
JUSTICE passed the following:
ORDER 2 * :2 2
J.s.KI-mi-mlz, C.J. (Oral): A
The accused~res,ponde11t'--aggpfogchedd ourt by
fiiing a writ }f)€JEitiOfl."'.'ri;h'€3 petition was
dismissed or_1_ -.fhe'_:..oVrderv:Vpassed by this
Court «or'1* 'C'ouV;"t§ directed the accused
respo'ad_efit_ to of the shop taken
on iease *hi1};._ three months. Despite the
possession was not handed over.
2 or'-der dated 24.8.2008 was assaiied by the
acct21sed--fesoo11dent: b fi1i1'l*'5 a Writ 21 ea}. The
._ 3' ts PP
'<.,afores~aid. Writ appeal was aiso dismissed on 24.2.2008.
Vv'_:3tilI"possessio1i remained with the accused--respor1der1t.
3. The instaiit. contempt, petition came to be filed
at the hands of the Municipal Council, EX/Iaciikeri on
accouiit, of the CliS()l3€Clif3I1C€ of the orders passed by this
Court. "1l'11e accuseci respondent has been idenigifieci by
the learned counsel representing him. He *
over the key of the shop r ll
Commissioner, City Municipal l”<Co*._:1r1ei1,l"-Mad1l;e';:i'=._iri..
Court today in token of'hsii<ciii1g oi}eii__po.ssess~io'f1;" is, l'
therefore, submittedv eoi,1'I1–se1V§ for the
aCCUS(i)C1~1'€SpO1'1d€I1t has now been
handed over,:.ti1.e stands fully
complied " l C
Hvaviifig e§«;*;f;;ii:1;il_'r1»VCiai’iQi1′, V’ ‘Bangalore.
Lm.i1at.<:ra_11yi The aC; not abided by this
Courts m’de1″s (ref’e1’red to above). ct()nsequr;>.Iii.1y 2is..rI3g§iiy
as 78 ctmitempt. pezetiiions had to be filed
comp1ainar1t.–pefitiorier to e1’1forc:e;t11:? Cii1’a:¥Cf;’1’L}1{i_:~t,i’ssu.€d_.
by this Court. 1’esL1li;i11gA’ii’iV11111*1’1’1€?<1[t§Afc3’ntj;”§five thouszmd). Vifhile
paying V”i,.’11€._ said ~,éQsts,V’i’iAi:hLf_ accused–resp0nderit. shall
deposit; 41′{)._VOOQ’/A A{7Tj.E3i'”l”‘.ih()1,1S£111d} with the Karnaiaka
B’E1.f” ‘–C0’iiiiéi’i’_;””‘Rs. 10.000/– with the Advocates
and the remaini.I1g
with th<-2*. c0mp}e1.ir1a11i.~
54009 / t1'i0usand.)
A "'Mu'r1ic'ip_a:1 C()um':ii.. M&1(iikE1fi. Retteipts ihereoi'. shall be
'p'fa..r?.et1 on the re(:0.rd Within one inonth from today,
is …1'a1Vi1i1ig whicth. the Registry is (1ir<43(:i:z-sci to re–1_i.si'. this case:
for motion heariiig. so as to €I1f()I"(f€'} payment'. of cosiis.
5. The insi5.2mt. (xmtempt p€t;ii,i0r2 is disposed of in
the aforesaicf terms. g
‘>33: 3 ,5 4;
sa»,,§§~/E”?
*2:
Sk/ M
Index: yes/no