EN THE HIGH COURT OF KARNATAKA, BANGALORE *_
DATED THIS THE 21st DAY OF ocTQBaR,;2a5g j?,".
P/2ES'£--:m'
THE HON'BLE MRS. Juswrcafimfifiavsg CaSLLu3 " _7
AND
THE HON'BLE MR. JUsTIcE "K,N.KEsHAvAHA§A§§NA
c.c.c;_375[2e0é;g;gg§A
EETWEEN
VEERANA _ _ I
s/0 KAN§A§HAIAH
AGED_E4 YEARS; '_*_ .:.g
occ;$ERVICE(pR1VgTEy.,
R/O 1e1I,¥;8T3 CRoss,_ ,
IST PHASE, BANGALORE 72: COMPLAINANT
(By sri;"s E H£§eALLi*§ ? EUNIRAJU}
AND : V % '
»4,sHRI SIDDAI$fi_S
THE CQMISSIONER,
»_ BANGALORE DEVELOPMENT AUTHORITY,
HKGMARA PARK EAST,
'°.;BANGALeRE 20. »%a¢U$EJ>
. " THiS* CCC IS FILED U/SS.l1 & 12 OF THE
' CONTEMP$ OF COURT ACT PRAYING TO INITIATE
VCONTEMPT PROCEEDINGS AGAINST THE ACCUSED FOR
-j_{}D:s0BEYING THE GRDER DTD.O6.03.06 PASSED IN
'_ w;9_ao.1944/20o6(LA--BDA), VIBE ANNEX.C-1.
7
This ccc coming on for PRLY. HEARINQ; this
day, MANJULA CHELLUR.J, made the foiiowinq; "_?t~
ORDER
Heard the learned;”meo&flS€l;’ifo;n”ntne
compiainant. We have gone through the.contentS_
of IA}/08 for condoning the delay of it feet ééi
days in filing fine goméiaint for» initiating
contempt action aqeinet the oontemnor. We have
gone throuqnntne additionaieeoeunents filed along
with IA2{0§.iiihnidirectidnioinen by this Court
in the Q31? ggtitinfi in date; 6.3.2886 directing
the fac¢§sé§a;§§§ofiné@:_;tei take action within
three ” months @ti.e;Y*”on or before 6.6.66.
Apparentif Ithe’ oontempt petition is filed on
~.m_ 2i.7.2GO8. tine” xegistered notice which is at
‘>ivn§negu§efCg2eis dated 6.8.2007 and though in the
said nctiée a reference is made to the
communication or correspondence by the
ifincomnleinant to the respondent authority” within
Vgfié year as per Annexure C-3, we do not find any
iiicorresponding document 0: endorsement to Show
whether Annexure C-3 letter dt 3.5.06 was ever
being initiated against the contemnor, the Ccurt
is aiso required to sae whether therékfwéfi
bonafide and genuine reason for the déiaytfifiitfiéui
part of tha complainant in Wécmingt to fthe:’Cduft
seeking actian against thét acéus@dpiauthdfi:§;_
Having gone through the éfiatents pf finnéiareé C-2″.
and C-3 we are_ of _tfiei*QpiniGn_Htfiat the
complainant theught’§fttatihgA§éti§§ or seeking
relief 0f hi%#;ig§tWtfiiytfitt§;’%’tears 1 mcnth
from the d$t@ oi @fi;¢fi ¢ggge Cf acticn arose to
him. y”Thé téifi inéctibn am his part cbes net
perstade ufi tdiéifi§ gay teiief muchless the one
sought in IA:/D$ti.ii is
‘iJuAccordingiy’ :IA1/G8 is rejected and
iicgfisefiientiy the preceedings are droppad.
A
Sal’-
‘Judge
Sd/-1
Iuclqe
Sak/201088