High Court Karnataka High Court

Lingappa vs Smt. Hari Shilpa on 27 August, 2010

Karnataka High Court
Lingappa vs Smt. Hari Shilpa on 27 August, 2010
Author: J.S.Khehar(Cj) And Chellur
.1'

IN THE HIGH coum' ore' KARNATAKA, 

DATED THIS THE 27TH DAY op' AUo*e:sT,;:oi'0e»     

PRESENT "

THE HoN'BLs MR. J. s.  eHi§=:FsIJs'fioE' 

THE HoN'sL}3 MR3, J1;sTI€,s u1§r':ANJU:,A CHELLUR

BETWEEN:   

Lingappa.s   

S/0 RevéiI1x1a*»V  ' . .   :
Aged about  .   '
R/af:"Mt:dd2;ia11r{.a Paiya
Tavarekerew Hobli *  '  ' ..
Bangalore SouthfTaILIk" ~ « . ~'
Bangalore " V  VA " . 

(B3.{ SI"i~. I). I5;  Advocate)

  

'I'h_e Tahasildar
Bangéilore South Taluk

V Bangalore

 '{Byt--S1'i. v. s. Hegde, AGA)

coo bio; 

. . . COMPLAINANI'

. . ACCUSED

This contempt petition is filed under Sections 1 1

V' V8312 of Contempt of Courts Act 1971 by complainant

wherein he prays that this Hon'ble Court be pleased to
initiate contempt proceedings against the accused for
willful disobedience of the order of this I-iorfble Court

dated 12.10.2009 passed in

W.P.No.27173/2009

 



{T ' émafl.

. 2 .
(KLR--RR/ SUR) vide Annexure-A, for non compliance of
the directioxzs of the Hon'b1e Court.  

This C.C.C coming on for Orders 

Justice passed the following:  _

J.s.:e:I-IEHAR, C.J. [0ral]:_. %

Complainant / petitioner» approached  Court

by filing w.P. NO.§§fF..173.]é'Q§*§-._V_ The arcrésaid writ L

petition was disposediwovf  oz'def"5dai:ed 12. 10.2009.

A perusal  d.fo1?veSé|id":o1§der--.~:dated 12.10.2009

reveaisd'ti1aifj:tI1eiifiaccdiised/fe_Spo§1dents were directed to
consider: ._  made by the

conjxplaixdldazmt/"ddated 20.11.2007 and pass an

  o1ficler:'_A---dtherfieon H  3 months, from the date of

   . the certified copy of the order dated

.2...mog.

Hari Shilpa, accused/respondent is

in Court in person. She has informed us, that

furtherance of the directions issued by this Court in

W.P.Nof’27173/2009 a notice was issued to the

complainant] petitioner requiring him to appear before

-mg’

. 3 .

the accused] responcient on 18.8.2010. it is pointed out

that a similar notice was issued to the opposite party. It

is also pointed out that the aforesaid nofice was”

upon the complainant] petitioner by tfoe
Accountant It is further submitted’ jtltle K V’
complainantf petitioner nor the _

for the hearing fixed for .It’.iei ” L»

out, that the aforesaid been..dei’e1Ted to
8.9.20 10, and that, petitioner
as also toe’ before the
accused] speaking order

will

3?…’ ‘ me fact, that the accused] respondent

steps for the compliance of the

by this Court on 12.10.2009 in we

No.27 Q3/2009, and in View of the statement made by

taccused/respondent, that a final oréer shall be

‘ after hearing the rival parties, We are satisfied

that it is not appropriate to retain this petition on the

board any further. The instant petition is accordingly

disposed of with a direc:t;’1on to the accused] respczgdsnt

to oemply with the undertaking given. to

expeditiously as possible. V

Disposed of accordingly.

fiC’}:1i’é4f Justice

11 ge