IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 25TH DAY OF OCTOBER, 2010
PRESENT
THE HON'BLE MR. J. S. KHEHAR, I.
AND
THE HON'BL£3 MR. JUSTICE A. S}
CCC NO. 8O?SI/2.Q1OI'{CI\:/'IL)_
BETWEEN: I I
S. B. JAYAPPA S/O LA1'E.BASAPiT}AI " '
AGED ABOUT 57 YEARS I *
AGRICULTURIST. '
R/ATSUNNADAHLLI =
LINGADAHAIAI
TARIKERE
CHIKKAMAGAL.UR DISTRICT. ...CO1\/IPLAINANT
{BY SR'; M T "MO;~IAI\I,_ ADV.)
AND: I I I H I I
K CEEAIVDRASHEKAR mo
- AGED ABOUT 50YEAR'S
"S.ICIIP'ERINfTEN1)ENT TOBACCO
'EOARTI {SA LES DEPARTMENT)
*-{GOVERI\III(IEN{*T.OF INDIA MINISTRY
OF COMMERCE]
RAMANKIHAPURA POST
é ARAKAIAGUDU TALUK
" _"'}IASSAI=I..DISTRICT A 573 133 ...ACCUSED
{B'{.S.RI S KALYAN BASAVARAJ, ASGJ
THIS CONTEMPT PETITION IS FILED UNDER
SECTIONS 11 & 12 OF THE CONTEMPT OF COURTS ACT
1971 PRAYING TO INITIATE CONTEMPT PROCEEDINGS
AND PUNISH THE RESPONDENT FOR COMMITTING
Uafiawwwfia
CONTEMPT OF THE ORDER PASSED IN W.P. 15924/2009
[GM»RES}. DATED 18.06.2009 VIDE ANNEXURE–F AND
DIRECT THE RESPONDENT TO RENEWAL THE LICENCE
“PO GROVE TI-IE TOBACCO AS REPRESENTATION GIVEN
BY THE COIVEPLAINANTVIDE ANNEXURE~E. I
THIS c:.c.c COMING ON FOR ORDERS
CHIEF JUSTICE MADE THE FOLLOWING:
J.S.KHEHAR, C.J. (Oral):
On 10.09.2009, in fi.trtii.erariee.__ofuthe”‘:..;direction ” I
issued by this Court on 18.08.2009-.IA(wh’iIe’disposing of
W.P.No.15924/2009), required
the comp1air_iaiit,:/ a series of
documentsi eotihsel for the
eompiethihaynht’ an .3 cittttoinrledges, that the
comp1aii?1a_nt/ furnished the registered
family “peartition’_V’deecI’, as also the no objection from
Iar’11iIy…_vmembers to the accused/respondent.
}’teCo_1fdi’i1g”_~to accused–respondent, the only reason a
It . finaI”orcie.r ‘could not be passed, so as to comply with the
issued by this Court on 18.06.2009 {passed in
\2vj>.:\io.15924/2009) is, that the documents under
” ~ , “feference
were not furnished by the
complainant / petitioner.
2. In the facts and circumstances noticed
hereinabove, we direct the complainant/petitioner to
furnish the aforesaid documents within three months
from today.
3. After receipt of the documents;””f1*o.If_n.N: th.e’j
compiainant/petitioner, in terms of _t~h~s..’fdirections4 ‘» it
issued in the foregoing’ .. ‘::4′( ti
accused/respondent sha1I7p’ass a’-_fi’r:a1 iVoi*der.,_VVor13 or . *
before 28.02.2011 by_taking___i_nto considerationfiisuch of
the documents, as beeri”–Ve’V’piroduced by the
compiainant/peti1;ior}.er’;’ ” ” — :1″ V
” the observations, the instant
conte1np_t petition’ is disposed of.
ooooo Sd/I
Chief Justice
. Sc!/~
Edge
Index: Y/N