High Court Karnataka High Court

S K Katoch vs Sri Pradeep Kumar I A S on 3 December, 2010

Karnataka High Court
S K Katoch vs Sri Pradeep Kumar I A S on 3 December, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
3

IN THE HIGH COURT OF KARNATAKA, BANGALKFE

DATED THIS TI-IE SRD DAY OE DECEMBER;    _

PRESENT 

THE HONBLE MR. J. S.  

AINDV
THE HON'BLE MR. JUS TIOE--A. S;"EOI§ANNA
ccc NOE.fI332 /21:0 I"O':;cIjVIL)

BETWEEN    . 

AGED ABOUT 4-? ., 

S/O SR: E.S...KAT;OcH.  I I 
228, 4C"C'ROS3, 21"Q'MAIN*-RO}¥D;"' "
KASTURI NAGAR...__    . ;
BANGALORE-'S60 .043  _  V, "  ... COMPLAINANT

{BY SR1 Av'S«-.KRvISHNA'M'UR'THY, ADV.)

  .,SRI'I>RAI3EEI> KUMAR, I. A. S.,

"59 

 SE.C-RETARY, MINISTRY OF DEFENCE
. "--..REPI3i1ES}:3N'I'ING UNION OF' INDIA
'  MINISTRY OF DEFENCE.
"SO'IIT'H' BLOCK, NEW DELHI -110 001

A : ._GENERAL V K SINGH
_ 'IWSM, AVSNLVSM, ADC
' 'CIIIEF OF THE ARMY STAFF,
SENA EHAWAN. SOUTH BLOCK
NEW DELHI 110 011

3. LT. GEN P KHANNA, AVSIVLVSM, ADC.

GENERAL OFFICER COMMANDING
SOUTHERN COMMAND, ARMY
FUN 153/ MAHARASTRA.

 



 

4. LR.GEN.B.K.CHENGAPPA, AVSM,

GENERAL OFFICER COMMANDING
ANDHRA, TAMIL NADU, KARNATAKA,
KERALA & GOA, FORT ST. GEORGE,
CHENNAI.

5. BRIG. ARVIND KATOc1~1.vS1v1f'

COMMANDANT, Asc cENTRE=T(SOf_11'~1'*11)\..k"  
AOARAM POST     
BANGALORE 560 017 '   V  Acc«1;S~ED1-"

{BY SR1 Y HARIFRASAD, c.O.s_:.S;c.1*V._,_V

THIS <:ONTEMFT"F1%:T1T.IO1;\1;:S"F.:LED.:1/S 11 <3: 12 OF
CONTEMPT OF COURT AC-T_ PRA'.?'IN:G TOKI__'AKE A SERIOUS
NOTE OF THE" ._RESPON'D:EN'FS'»--.VFOR:.  DELAY IN
1MFLEMENT1RG"'.;;THEFINAL OF THIS COURT
PASSED 11w 'WA.F35/2_0_0e.£_S--'RES) OR 21.10.2009 AND
FURTHER £S_Si}E:_NOTICES_'TO"'FHE RESPONDENTS 1 TO 5
ON TH1S----dAc.O1~1TE'1v1FT'FETITTONWAND TO CONVICT THEM
FOR THE CO1*11TE1\x1«1?T'«.QF*..._THE RESFONDENTS FOR NOT
IMPLEMENTING   OF THIS COURT.

THIS"-C.C.VC -COMM; ON FOR ORDERS THIS DAY.
c111EF~d_UST1c-E MADE THE FOLLOWING:

ORDER

(Oral):

T}_1e~iT1Stant contempt petition came to be filed

.fia1}1eging”‘ “disobedience of the Order dated 21.10.2009

passed in W.A.N0.785/2006 (S RES).

2. Corzsequent upon. 12% notice being issued to the
respondent, an affidavit dated 01.12.2010 has been

flied. A perusal Of the aforesaid affidavit reveals, that