High Court Karnataka High Court

Shri K S Shivaprakash, vs Sri Karanji Anjaneyaswamy … on 18 October, 2010

Karnataka High Court
Shri K S Shivaprakash, vs Sri Karanji Anjaneyaswamy … on 18 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 187" DAY OF' OCTOBER, 2010
PRESENT

THE HON'BLE MR. J. s. KHEHAR, CHIEF JUsTi"c}:
AND 'D  D' D

THE HONBLE MR. JUSTICE A. s.  D " D'

ccc NO. 885/20ji6(C1\z1'1.; ;   
BETWEEN:  1 D D'
SHRI K.S. SHIVAPRAKASH

S/O LATE K. SIDD NA___D:V"'-..:_ --
AGED ABOUT 60  A' =

R/()  
BASAVANAGUDIAV    _ _--
BANGALORE A ':3-50.' U0§}"=,__  _ ...COMPLAINANT

{BY M/s"1@AL1N1"*v1§N:QA5f:asH & ASSOCIATES, ADVs.}

A jv1«   ANJANEYASWAMY TEMPLE

 _BASAVAI\}.AGUDI

I3A':~z.OA,LORE -- 560 004

REP". ~;+3Y SR1 UDAYA SHANKAR
EXECUTIVE OFFECER

'~ VSRI DODDA GANAPATHI TEMPLE

BULL TEMPLE ROAD, BASAVANAGUDI

V BANGALORE --~ 560 004

'.2. DVAITA VENDANTA STUDIES &

RESEARCH FOUNDATION

NO. 11, UTTARADI MATHA COMPOUND
UTTARADI MATHA ROAD
SHANKARAPURAM

BANGALORE -- 560 004

REP. BY HON. SECRETARY

SR1 A. B. SHYAEN/IACHAR



3 ASST. COMMISSIONER FOR
MUZARAI WORKS. CORPORATION
AREA, MUZARAI DEPARTMENT
PODIUM BLOCK,
VISVESWARAIAH TOWER
Dr. AMBEDKAR VEEDHI   _  
BANGALORE A 560 001 ...AcQ'I5S1a;D.._j A ;_. 

[BY SR1 V S HEGDE, AGA FOR A1 & 3. _~ _
SR1 P S DINESH KUMAR,  F0-R'A2'_')

THIS CONTEMPT PETITION IS' SFILIED LENDER

SECTIONS 11 5:12 OF CONTElVi~PT= OF QOIJRTS ACT;
PRAYING To HOLD THAT THI%:"I21+:SPONDENTS  GUILTY-

OF COMMITTING CONTEMIYROF THE ORDER DATED
25.07.2002 IN RFA. NO. 34R/_2002_I vIDE~..ANNi:XURE-A,
AND INITIATE CONTEMPT ;PRO€IJF..D'INGS AGAINST THE
RESPONDENTS AND PUNISH fDgII::M:--   'I 

THIS c.O.’cV_ cO.I«I’IIu*GjON._FOR’_ ORDERS THIS DAY.

OHIER JSSTICE _ I’OI}LOwINO:

o;J.S'{.oré1):

S tiounter Siffi’éIé.Irit on behalf of accused/respondent

ih~.Ci0urt today. The Same is taken on record

Subjeot jlail just exceptions. A copy thereof has been

xftIrniS;hed to the {earned counsel for the

it V_VeoR;ip1a.inant/ petitioner.

2. Learried counsel for accused/respondent No.2

has invited our attention to the foliowing Observations

W

3
recorded in paragraph 4 of the counter aifidavit filed on
behalf of respondent No.2:

“I submit that the 2″” respondent has not up

any construction on the site in qu€E3lt»i’G-I1:’~.p.Il1Qr
altered the nature of the site in any manner}-.’.’__

3. Having done so, learnedw».–ébun*sel«. fork

accused/respondent No.2

accused/respondent No.2fw.ho is’~._pr’ese1=1t’in__Court

person, that accused/responVdent._»No.2~shal1fi%not alter

the nature of the the disposal of

R.F.A,No.3¥iE§’/v2:QjC)2,>l”CAccused/respondent No.2 has
acknowledged assertion which has been

on hislbehlalf.

of the statement made by the learned

eounsel~ representing accused/ respondent No.2, learned

xcounsei’ for the complainant/petitioner states that he

it not Wish to press this petition any further.

5. Accordingly, the instant contempt petition is

dismissed as not pressed. Needless to say,

accused/respondent No.2 shall be bound by the

statement made by him, as also on his behalf, injl Court

today. A

akc V
Index:Y/N 17