Karnataka High Court
Suma Rani .A vs Siddaiah, Ias on 4 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4TH DAY or JANUARY 201:1
PRESENT ._f _ ' _
THE I-ION'BLE MR.JUS'I'ICE v.G.sAEHA£Ezn'?.%E%:E~ T T
AND
THE HONBLE MR. JUSTICE V
C.C.C.NOS.831/2009 &EEf37/2oo9E (c:vII§3,
BETWEEN: E
1. Smt.A.SuIna Rani, _
D/oS1'i C.L.Ambaji RaAo,..,'_'--. '. ~*
Aged about 45.yjea.rs, ER/a _1"§0..8A54'};_*,V._ ' "
7th 'A' Main_F?.Qa¢1;'S1'i.nagar, V "
BANGALORE _
2. Smt.Yam'unéij;Srifi:ath"'--_"-
W/0 late sriha:-:h;.V_C«.B;«,.E%V
Aged a'bQut_ 6}._yeéirs;E'
R/a No.2{)O2, . '
8"" Main RCad', 2,3?" AC'-_1'(V)'i3'S,
_ Bagashankari AIIH Stage,
' V' 56OV"G'7U. COMPLAINANTS.
' (By ..,§:';\Z".4f§:handrashekar, Adv.)
' " L"*'1.Vvs.ri.Sidda'iah,,JAE,
Commissioner, " '
.. _.'_j'E-3.1 1'ga10re Dgfielopment Authoriiy,
.1 -..K'ui;11a£aP_ark West Extn.,
',BAN'GA1,ORE 560 020. -._ E
V' (By Sri.K.KI"ishna, Adv.)
accuses.
=i=*-'vk*=i==§=*
These CCC are filed under Sections 11 and 12 of the
Contempt of Court Act, praying to initiate contieinpt
proceedings against the accused for disobeying..~«~tl.1'ew':.__ordf§17,
dated 23.06.2009 passed in wnnos.1721s;l::_72ti7}20e9
(BDA) vide Annexure-A.
These petitions coming on A:thi's it
Sabhahit J., made the following:
Heard the learned. re:-'l the parties.
2. These filed alleging willful
disobedience it issued by this Court in
W.P.Nos.172lé6-gl72vl 23.06.2009, wherein BDA
«egg diregéted. to the representations of the
coniplainarltys 'expe'ditiously as possible, but not later than the
outerulirnit' of"l;ot1rA'g::ilnonths from the date of receipt of order
ll'e(23;0e.2009);fl "'
Notice was issued to the respondent and compliance
is filed by the respondent stating that the