High Court Karnataka High Court

Smt S Dhanalakshmi vs Sri Siddaiah on 1 October, 2010

Karnataka High Court
Smt S Dhanalakshmi vs Sri Siddaiah on 1 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 0153" DAY OF OCTOBER 2010

PRESENT

THE HONFBLE MR.J.S.KI-IEHAR, CHIEF 

AND

THE HON'BLE MR.JUSTICE'2X.«S:E.O1?sISa'Vi\iAV:  

Contempt of Court Case No.2 20»1'0.A(.Civi=11'V  ~_

8: Contempt of Court c;;_s_«; No.' '1 1'io5/2Q;:_tp:_gg*,_;y"_i1;g

Between:

1. Smt. s.ohana1-akshifii _ 
Aged about 55 years  _
W/o late Mi_Ii1iyapp'a"" ' 

2. Sri     

Aged  O ;:years O O
S/Zovlaite 1VIainiyappa_ _ '

Both are iresidirig' at  4' V
2/ 20, Sarjapur Main-'Road
tjiakizasandra V Extension
QB:a1?;gaiore ~«~ 560-O34 .. Complainants

  my Reddy, Advocate)

 Sri siddiaiah
 Commissioner
O'  Bangalore Development Authority
~  T.ChoWdaiah Road
   Kumara Park West

Bangalore .. Accused

(By Sri Basavaraj V.Sabarad, Advocate}



2

These contempt of court cases are filed 1}. / s 11 and
12 of the Contempt of Court Act, 1971 by the
Complainant, wherein he prays that this Horfble Court
be pleased to register the complaint and punish the
accused for having violated the order dated 06.09.2006
in W.P.No.25050/2005 and etc. ..  

These cases coming on for orders  _

Justice made the following:

J.S.Khehar, C.J. (Oral) V p H

Memo dated 01.10.201'0'e:.:f:i.1edp   on
record, subject to all   has
been furnished' to   .0',§oii§,}se1 for the

    
   cornplainantpetitioner
acknovviedges, 0   the order bearing

endorsement dated 28.09.2010, the accused--respondent

couhipliedvwith the order passed by this Court on

I96′;t)90.2ot;s_(V.’:;’-évhile disposing of Writ Petition

pp No.t2505:0/’2’0O5) .

3′.»–‘In View of the above, notice issued to the

a_ccursed–respondent is discharged. Liberty is however,

granted to the cornp1ainant–petitioner to assail the order

bearing endorsement dated 28.09.2010, if she is so

advised in accordance with law.

Sd/-

Chief I

Pmg/ _
Index: yes/Q9 ”