Karnataka High Court
K Srikanth Rao The Commissioner vs Sri Ellyes on 20 September, 2010
.1
IN THE HIGH COURT OF' KARNAT AKA AT BANGALORE
DATED THIS THE 20?}--I DAY OF SEPTEMBER 2010
PRESENT T"
THE HONBLE MR.J.S.KHEHAR. CHIEF _
AND
THE HONBLE MRs.JUsT1cE or E 7
ccc No. 327,!241oi0'(so1v1L) " "
BETWEEN 1' A A
K.Srikanth Rao, _
Aged about 42 years, _ V
The Commissioner, V
City Municipaiiijouncigl, T
Madikeri,
[Describedgih fhe"orL:_ier'~a;sV _ ' _ " '
Chief Officer, §\€Ea'g1ike1*i«Tovvn :
Municipa1ity,AVE{od;igu D_istr_ict}_;
'E ' _ . ...CornpIainant
(By Dev, Adv. for
V' _; M/s. Nyaygmitra Advocates.)
Aged about" years
shop No,36/22
A A '-.Marke'i. _C'oII1p1ex
A Madflieri, Kodagu District.
...Accused
(By Mr.V.Sri:nivas, Adv. )
afiesmfiu
E-a'*
Ix)
This CCC is filed 1.11'"1de1' SeC1.i01"1s 11 81 12 of the
Contempt of Court Act, by the ('omp1a.11'na1'1t. where in he
p1'ays illat 'this H-01'1'bEe Court" be piealscd 1.0 i1'1itiz11ee
('(:)1'1'tempt p1'(:)ceec1i11gs 2:1gz=1i1'1.st the ac'(_'1.1sed for
dis0beyi1'1g di1"e(?'u'o1'1 dated 24.06.2008 passed in
W.P.N0/12671/2OO2{LB«RES) 0/w. W.P.No.43382/2002
anti order of the division bssnch dated 24.O2.2GfQ9.ir1
VV.A.N0. 1 108/2008 {LB»RES) vidc A111'1exu1"e~A
This CCC e0n1i1'1g on for 01'c1e1's this 2'
JUSTICE passed the foilowingt
J.S.KHEHAR, C.J. (Oral):
The aecL1seCi~responderlf.1a}§TprQa(!hedT:this C0u1't by
filing a writ p€3i.iUOl1V. 'T_;1fQ;1*eTs"a.id..Twlfit. petition was
dismissed on 2.4.6.2O.(}8..._h1the by this
Court on the accused
1"e-sp0r1(ie.1'1'i:« to -11V&i'ni_(1._TT()Vv._e_4.i*..pe:)ssessi0n of the shop taken
on lease V_Tlr1i'£I1.'-- W'vifT'i'1}1 three months. Despite the
' ''*-a1fo1.=esa1?s',d. }'3~{.)SS£?S:STi'O'I'T\K?E1E§ not ha1'1r;1ed over.
§;rh~cé1' dated 24.63.2008 was assailed by the
21('r(.:14_sec;1=«I'es.p0nden1: by filirlg 21 writ: appeal. The
T"'af()T1*ese1'i£i" writ appeal was also dismissed on 24.2.2008.
2' , SUE} .p()ssessi01"1 remairled witll the &LC('.11SCd~1'CSf)()I'1d€I"l1...
CS'
.....m........
3. The iiistaiit eo1'iternpt petition came to be filed
at the haiids of the i\/Ilmictipai COL.1.1'ie.i1. 'i\/Iadikeri on
aeeouiit of the disobedience of the orders passed by this
After the
Court. 21eC1.1se(i~ 1'espo1i1dent. eijitereci
ap})C'c11'£i.E1(..T(.'. he stated that he had ha1:i«5ieId,__'over
possession of the shop in q1.1CS1,i()I1 on_.yi_.€3_AL':Z!,2O.1'0, 'i'()"
this effect i\/i2i11a:ca1' report. is filed, "lb'_ij1yej;ai"oi'es'a=ii_d' -.fe.etL1,;a,iA'
position is eoniimied by iii:-:_ iear'i'1_ed Ccmriselv foif the
('.O1T1pi£1il1f:1I1{.~p6t.itiOH€l'. it is}._thei-efore.pstibiiiitrted by
the teamed eounseiv the ,see::._1se"diesponcierit that
since possession has An.oyi_I'-beeri,héI1dedI_----oVer. the order
passed by with.
4'."Fi"axritig eiéjeimined t'.h,e"'iri'éit.ter in its entirety. We
arefoi; the viewithat: the lapse at the hands of the
in not v()h,1Iit.arily obeying orders
Court is very serious. As long as a
ctoiihteiiitpt. petit.i()ri had not been filed at the hands of the
'2..1Mtirijéeivpai Couneii, Madikeri. [so as to e1'1for(te the
issued by this Court.), p()SSGSSiO'I} of the
leased shop was not: handed. over to the (:r)mpl21ir1a.r1t.~
petitioriei'. Orders oftliis Court need to be complied with
13"
L1ni.1_at.e1'a1ly. The eiccusc-i~d--respoiident and others
similarly situzt-1t.e as him 1'1E1\-'iI1g not abided by this
Courts (_)I'd(:'.1'S {1'(':'ft:','1'l'('?(i to abcwe). C()I1Sf'?(f{t1(.'11T1'\-" 21s.1"1i'a1'1y
as 78 c(')111empt. petit.i01'1s had to be t"i1_<--jCf3"<«by..,:.
(fOl"I1p1E1i1'1E11'1[~pt§t'it'_iO11f;'1' to €'li1f()]'("f? the
by this Cou1'1':.. Besides res1i1t.i1'1gA3117, '11_1i"n§5L1lf,C'C1 in 1.1111-yccessaiy hf t:iIii;e.. We,
therefore, CO11SiC1(:'l' .vi'.2ipp.i;§);wiiai.e to impose
costs on the;. VE10C314.s3{i.':?'eéi7417§ii§'iifiL}::7'i;he accused
i'esp0ndeni to pay costs
five thousand}. While
;)aying[v'tl'i_c-- sa7id--~.__fit>3ts,u't:-he -'accu.sed--respondent shall
depqsii. Rshi"O,:U0O../-A'[t:éii: tl1o1.1sa11d) with the Karnataka
Siiélriiét. B211' C()Lul'I"iCi].......YRS.10.000/" with the A.dv0cai:<2s
»Ass0eia"i:i.fQn_,'*.._ Barigalom. and the
remaining
1 thousand) with the c0n1pla.ir1a11i'.--
ML;1__'1'Vihc:ipg1.1--'C-ptiricil. Madikeri. Receipts thereof. shall be
j p1a1(:é(§ iU]1VT.}.1€ z'€c01'd within 0110 n1()1"1ih from t;0c1z.1y._
:"'.,f'-':A1A1'1'l'ii-1'_'§2; w?1ii(':1'i, the Regist1"y dil'C(',14('(1 to re-.--iisi this case
i' . 1'"r)i''mOti()1i h(:'.E':1'iI1g, so as to ('.I1f(')I'(..'(.' 1)a.y1m:m of C()S[.S.
5. The instant contempt petition is disposed of in
the aforesaid terma
3.2%,," «-
is
.
Sk/’ —
Index: yes /no