High Court Karnataka High Court

Sri Srirama vs Sri Bharathlal Meena on 21 January, 2010

Karnataka High Court
Sri Srirama vs Sri Bharathlal Meena on 21 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 215? DAY OF JANUARE' ,

PRESENT

THE HON'BLE MR.JUsTIOE»v,G;'SAt§iiA1~:i'rI. 

AND   

THE HON'BLE MR.JUSTI-f§E~--S.N;SA'1'YA§NAE§AYANA A

ccc NO_.s9S/'2OSO9V(cIV1Lj '  

BETWEEN
S /0 OHIKKAMU ./SHKAPPA  1;»
AGED   
R/A NQ,39~,V5'TH.;:BLO_CK" "
DODDAB'OMMAS'ANDRA 1
vIDYARAu*zYA12U1§A_POST' A
BANGALOREJ37'  .  "   COMPLAINANT

(BY.SRI~ R.pADMANABHA & SR1 S.THYAGARAJA,

  -   " 

 MEENA
THE COMMISSIONER

~   A '.  BRUHAT BANGALORE
 A QMAHANAGARA PALIKE
" . HUDSON CIRCLE
   BANGALORE  ACCUSED

U (BY SRI ASHOK HARANAHALLI ASSOCIATES,

ADVS..)



THIS CCC IS FILED U/S 11 AND 12  THE
CONTEMPT OF COURT ACT PRAYING T0 INITIATE
CONTEMPT PROCEEDINGS AGAINST THE ACCUSED

FOR DISOBEYING THE ORDER DATE1a***--3V;s.';j2qoa%_

PASSED IN w.1=.No.14532/2009 (LB~B1\/£19)';  i

THIS ccc COMING o1~:r~ro.R§ o1§t)E12s.'.*rr~i:vsi'

DAY, SABHAHIT J., MADE THE  :_e_A

gangs  

Heard the Ie'a:rn_ed for the

parties.

2.  S   is filed alleging
 issued by this Court in
Writ V'A'Puetition_." AietVNe;e~i4532/2009 dated 3.6.2009

wherein this:hCohurtx,- having regard to the submission

. V.  gnasie fishy the learned counsel appearing for the BBMP

   be initiated over the petitioner's

representation, had disposed of the writ petition.

 3. Notiee was issued to the respondent and

respondent has filed affidavit of the Assistant

Executive Engineer averring that the order passed

\g«5>

by this Court has been complied with and steps have

been taken by passing order under Sectioii’

and [2] of the Karnataka Municipal Corisoratioari

1976 on 13.1.2010.

4. In View of ti’1e””-averi11ent..V in” the”

affidavit, we are ss.tisfied~–tl1at”–~..there”is .1120 willful
disobedience to this Court
and hence. .vi${:’is_ iproceed further in
the mattfir’. 1″ if 1- i

i’ dismissed. Respondent is

discharged. 1 _ X

EEQGE

bkv