Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rejini Felix vs Rajesh Gowda M B
2021 Latest Caselaw 7178 Kant

Citation : 2021 Latest Caselaw 7178 Kant
Judgement Date : 23 December, 2021

Karnataka High Court
Rejini Felix vs Rajesh Gowda M B on 23 December, 2021
Bench: B.Veerappa, K S Hemalekha
     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 23RD DAY OF DECEMBER, 2021

                         PRESENT

            THE HON'BLE MR. JUSTICE B.VEERAPPA

                              AND

         THE HON'BLE MRS. JUSTICE K.S.HEMALEKHA

               C.C.C.No. 847/2021 (CIVIL)

BETWEEN :

REJINI FELIX, D/O SRI FELIX
AGED ABOUT 45 YEARS
R/AT NO.8A, GARDEN HOMES
AGA ABBAS ALI ROAD
BANGALORE - 560042.                       ...COMPLAINANT

(BY SRI VIVEK N, ADVOCATE FOR
SRI RAHUL S REDDY, ADVOCATE)

AND :

RAJESH GOWDA M.B
THE COMMISSIONER, BDA
CHOUDAIAH ROAD
BANGALORE - 560020.                         ...ACCUSED

                           ***
      THIS CCC IS FILED UNDER SECTIONS 11 AND 12 OF THE
CONTEMPT OF COURT ACT, BY THE COMPLAINANT, PRAYING TO
A) INITIATE CONTEMPT PROCEEDINGS AGAINST THE ACCUSED
AND PROSECUTE THE ACCUSED FOR HAVING VIOLATED THE
JUDGMENT      AND    DECREE    DATED    19.04.2014   IN
O.S.NO.25056/2013 PASSED BY THE XIII ADDITIONAL CITY
CIVIL JUDGE, MAYOHALL UNIT, BENGALURU VIDE ANNEXURE-A
AND DEMOLISHED THE CONSTRUCTION RAISED BY THE
COMPLAINANT ALONG WITH THE STRUCTURES EXISTED THERE
IN. B) CONVICT THE ACCUSED AND AWARD DAMAGES OF
                          -2-

RS.50,00,000/- (REPEES FIFTY LAKSH) TOWARDS THE LOSS
COST TO THE COMPLAINANT AND GRANT SUCH OTHER RELIEFS
THAT THIS HON'BLE COURT DEEMS FIT TO BE GRANTED
INCLUDING THE COST OF THE PROCEEDINGS.


      THIS CCC COMING ON FOR PRELIMINARY HEARING THIS
DAY, B.VEERAPPA J., PASSED THE FOLLOWING:

                         ORDER

Learned counsel for the complainant files a memo

dated 23.12.2021 seeking leave of the Court to withdraw

the present petition as not pressed.

Memo is placed on record.

In view of the memo, the petition is dismissed as not

pressed.

Sd/-

JUDGE

Sd/-

JUDGE

MBM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter