% %2=x_M..1:'*,_I2:
PRES-'mT%j%'j%J'% ._ . kk
THE HON'BLE V'
THE I-ION'BLE MR.
BETWEEN: %~ . A =: % "
SriVeerabhadreg01yda, '
Aged ab0utv_6ZZ{.Yéars, ;;:, "
S/0 Erabh21dregOWda,éV « I
Retd. Second DiV1'sjQ'z1fC}Te1*k_, x ' "
City Municip'a}._Co%uncil,"'~ _ '
Mandya, R/0 N"'0--:20v,/A,-._ '
2nd Cross,;Udayagir1',' " V
MA.NDYA--"%. 571 401. 11111 COMPLAINANT.
{By .sr1;s;~34';Babu and
. -.T'.S1*1;l\Zf;S_ri;j;ivé1s Kumar, Advs.)
' " " ' -- .. VV 111151 Pervesh,
_ {The Bjrector of Municipal
' . AdVn1inistration, V.V.T0wer,
. A BENGALORE -- 560 001.
2. Sri.Ramaswarny,
The Commissioner,
City Municipal Council,
(By Sri.A.Nagarajappa, Adv. for R2,
Respondent No.1 -- Served):-I
This ccc is filed under’–$:eetions “ii”vAa.:1dll}iéH of the
Contempt of Court Act praying–. initiatelicontempt
proceedings against the ‘-ac’cused%.j_»’forfiiisobeying the order
dated 07.08.2009 passed” .1rii_ iw.rP.lNe;’;s0’57/2009 Vide
Annexure-A.
This Petit€ion–:fi_co§n1ing’ this day, Sabhahit
J., made theiolioiéifiingdfwéll’
1fVoRbER
This_;’e0ntempt~ has been filed alleging willful
diaohedieencg 4’Aty(;_Wth’C direction issued by this Court in
W.P.No_.305070/:é’00S3′.:=dated 07.08.2009, wherein this Court had
if-[directed the respondents to pay interest at 6% per annum
eight Weeks from the date of the order.
\J,_,a.
2. Notice was issued to the responden_ts.VV’:af1’d”the
Commissioner of Directorate of Municipai Adminiisvtiifatiori’ has’
filed the affidavit stating that the gord’er«
with on 21.12.2009. Learnedvcout1::s_ei”–for the.§§o1i1p1;;1ii1a.Vr:1tt,
does not dispute the same.
3. In View of theVa–v.’.V«.ié?1′;_1ie.nt{s the affidavit, we
are satisfied that there Vvdisobedience to the
direction
4. :;’¢Xeeo’1’dii<1_vg1}}?'f.thiseontetfiiot petition is dismissed.
The respondents- are
Sd/is
fudge
sale
juége