High Court Karnataka High Court

Sri Motilal vs Smt B B Kaveri on 12 September, 2008

Karnataka High Court
Sri Motilal vs Smt B B Kaveri on 12 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
é
Ca1wec¥eé.u1&2
Chqwhdkonkm
dé'-i9.:L5s

Euomg

V f.Ambedkar Veedhi
' Bangalore 550 081 ..

_Gadég Dist.'

IN ?HE HEGE CQURT G? KARNATAKA
CIRCUIT BENCH AT DHARWAD
BATES THIS ?a$ :2" D%Y 0? S€9TEME$R 2338
PRESENT 'H
THE HON'BLE MR.J§STECE v.@5s§§fiA§i§»Lf_

AND 1-§§*~"
THE HGN'BLE MR.JUsrIgEJs.sAT:AmA2A:Awa.

ccc NQ;234/2008 {CEVILj:
BETWEEN: . '

Sri. Moti1ai * _ _
S/Q.YeElusa Méharwafie}

Aggd*abfifit 57"§fS: #

 Preseai1y?wo:x;ng as Village
'£ccountan:*atxDimdoor

Resi@ing'at Gafijipet
Ga§endraga£f.Rbn Taluk
'" Campiainant

§ByaSriffiths"R.$.D8ANGRD§ & fi.SHANKAR
Rgxgaggax m Advs. >

fAw§ :[»"

smt;'B.B.Kavarz

~Dir&ctor of Municipai Administration

Vishvaswar fewer, &¢
.Accu$&

Respondent

THIS GCC Fibafi UNDER SECTIONS ll ANS E2
0? THE CONTEMPT OF CQURT ACT, 1971 R/W.
ARTICLE 215 OF THE CONSTETUTEON QF ZNDER

9RAYINGe T0 ENI?IATE ccmeamee ?ROCEEDINGS
A$RENST THE ACCUSED FOR DESOBEYING EHE ORDER
STD. 11.1.2007 PASSED EN w;E.Nc.:0i§5/6 VIBE
ANNEXUR€~A. .”.*.>

THIS ccc COMENG em FQR cabeee fete DAY,
SABHAHIT J., MASS THE FOLLOWING: ‘.j~ » ~

There ie a deiay sf 4§.fle§$ in fiiing the

Contempt Petiticnfl

in View cf Sectien72Q cf the Contempt of

CoefitW_Act{ filfifiip {this Court cannot take

«cegnisafice.cf the cffence after expiry of ene

Vyear frsm the date cf cause cf action. Hence,

tfie Queetiofi cf condoning the delay does not

“i _erise{“w?he,Ccntempt Petiticn is dismissed.

Std/-*
Judge

Sd/-e
Iudgé

JCS