High Court Karnataka High Court

Karnataka Rajya Savitha Samaja vs Sri Venkatagiri on 11 June, 2008

Karnataka High Court
Karnataka Rajya Savitha Samaja vs Sri Venkatagiri on 11 June, 2008
Author: S.R.Bannurmath & R.B.Naik
 

IN THE HIGH COURT OF KARNATAKA, BAN

DATED THIS THE 11th DAY OF JUNE, ms   

PRESENT_W__

THE HON'!-ISLE MR. JUSTICE VS.R:.'B;5#Ni$1'fjf€1S)E£;'fi§_':--.._:"

THE HON'BLE__.MR. ku;samR.a. N'AIK./i
ccc. No.7*:3<5~ 

Karnataka R:ajy{.é14S};;':Ait.'1.é    " 

No.21, Savitha'     .. '

Journalist CoIoI1y,;j_ ' ' _  'a

Banga1ore---4369 1302 ," 1;,   « _ 

Rep by its Prcsid€::1tV_  =    . .

Sri B.K.Vasud_cva_   ' 

S /0 Late B; Aafljaricyalu,  '

Aged about 67.Vyea1-f3'. _  " .. COMPLAINANT.

 " (By   Rats,' ' Advocate)

Majpr  agcf:-,
~V IJist;t"ipt"Regstrar of Societies,
"Bangalere Urban District,

& k   No;:'2:;}/ 1 (Old No.59),

'Ci11t_rfc:h Street,

  3&3! Floor, Bangalorc~560 001.



 

2. Sri. Sampath Kumar,
S/o Late Nanjundappa,
Aged about 61 years,
Ooc: Business, R/o Rajajinagar,
Bangalore-560 010.  

(BySri.A.G. Shivanna, AGA., for A-:"I.p&i_d  -. 2  
M.V. Chandrashekara Reddy,' for Af2)i._j  

Contempt of Court Act    'the accused for
disobeying the order dated passed in
W. P.No.7450/200'? gGM--KsR;yide..Am1exwe --- "A".

This COG  ion "for"V"OrdeIs, this day,

   

 oonten1;jtj:p::pefition__ has been filed allegm' g
disobedience' Qf  passed by this Court in

v4_W.P.No."§f4$b/2O(i7""{GM»KSR) dated 06.09.2007 Where

 thus:

1   petitioners shall call for the general
body  and hold election Within three

I_ months from today;

The petitioners shall notify the second

'V V' "  and an observer shall be appointed

 by 'respondent No.1 to over-see the general

body nlceting as Well as the election process.”

E”

2. On issuance of notice of this contempt _

accused No.1 has been represented tliroughs

Additional Government Advocate. Ski A.(3_:;”

learned AGA. Accused No.2 is id.

Chandrashekara Reddy. Add medeedeeef,
inter alia contending that far of. lgeneralibody
meeting is concerned, it ttie of the
society and as ‘_:t_\tto in the
society, they elelectlon because of
infighting t as appointment of
an obsexventgy is ‘ concerned, an observer
has been appointed-fotf conduct of election and the
has the society and the authorities

hdfJ’eL’1″et1ueet1-:dt to start election process. At

counsel for conlplam ant submits

_ .elect1or3.Vv’os’ocess are being started.

5.’ “~_.On careful scrutiny of the counter filed by the

“.’ji’e_$;§ondent, the delay is explained by cogent reasons.

l’ in mind the cause of delay and the length of time

1?’,/IL

taken for appoinfing an election observer, We:

1′.’

there is no merit in complai11ant’s contenticfms. :0;

the submissions made by the _respectiifé Céé;:1§e1,j;. 1:15 ;

unimccssary to proceed further ‘

Accordingly, the contempt