High Court Karnataka High Court

Y R Raghunatha Rao vs The Commissioner on 18 January, 2010

Karnataka High Court
Y R Raghunatha Rao vs The Commissioner on 18 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH comm or KARNATAKA AT 
DATED TI-IIS THE 13% DAY or JANUARYT..2 (:§Vi'x(h$"Vé:" 
THE HON'BLE   kk
TIE HONBLE MR. JUsT1C:§
c.c.c.Nos.75s/2009 eafigolzooée 'icxvxil

BETWEEN:

1. S1-LY.R.Ragh1i:E1athzi;A_@d§.= -.  
S/0 Late. :« _  _V
59 Years.   >  

2. Smt:LCh'aya<VieV*i";-~    _
W/0 Sr:i_ 1*3,VC.'Saty$1n§3rayaha,
56 Years', A v 

 are R/"a e1SioM.28V3,

'  é 1'SiC:#0sS';..6"' Main   ''' e ;

A' ' fj  ___'FTi1eA Co1:I1" 1':r11'ssi0ner,
 _ T Bangalore Development Authority,
"  . _ _ Sankey Road, Bangalere,

' _ K,N'.£}xtensio__I;,
 .'i*es11aw§inti1a.;)ur,
"  «-~ 560 022.  COMPLAINANTS.

(I§yzSi%1;I3§'RBasavarajappa, Adv.)

 



Rep. by its Commissioner,
Sri.Siddaiah.  ACCUSED 

(By Sri.K. Krishna, Adv.)

**=l==ki=*$

These CCC are filed under Sections 11 
Contempt of Court Act, prayingtttt to' 2 conter13.pt ' 2. it

proceedings against the accused for  oifsier '
dated 10.12.2008 passed in VW,§>.No;.1V_3?11/2C'3$§_ (BnA)t at

Annexure~A.
These Petitions   e  this day,
SabhahitJ., made the followingf   " J
_ _ :1.9__2R§}I)  i
We have "  counsel appearing for the

parties.

2. These «Contempt  have been filed alleging willful

'.disobedte1;1ce to   direction issued by this Court in

A'i\(.l?5.l\¥oll3,j7l.1/V2008 dated 10.12.2008, wherein a direction

  V was  stlourt to hear the applications given by the

 ypetitionerzsiin the light of the ratio laid down by this Court in

 'edge 01' JUNJAMMA AND OTHERS Vs. BANGALORE

 _i3EVl§:LoPMENT AUTHORITY reported in ILR 2005 KAR

A A " , dildos.

\s»J>

 



3. Notice was issued to the respondent. Respondent --

Commissioner of B.D.A., has appeared and filed. ‘ec’_oi1_nter

contending that the representation of the petitioners

considered and necessary endorsement has “been issued on

16.03.2009 and it is produced at Anflepels-efiwédilri 7

4. In View of the endorsement”o’i:s:s11ed, satisfied
there is compliance to thvejjédirecjtiflonyd issnpedypby tlois Cotirt.

5. Accordingly these giving liberty
to the the endorsement dated

15.03.2009 an in estimates with iaw.

so/-

JEDGE

Sife
EEESSE