Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Santosh Kumar S vs Shri Manas Ranjan Mohanty
2024 Latest Caselaw 18884 Kant

Citation : 2024 Latest Caselaw 18884 Kant
Judgement Date : 29 July, 2024

Karnataka High Court

Sri Santosh Kumar S vs Shri Manas Ranjan Mohanty on 29 July, 2024

                                              -1-
                                                         NC: 2024:KHC:29813-DB
                                                           WA No. 824 of 2022
                                                       C/W CCC No. 642 of 2022



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                            DATED THIS THE 29TH DAY OF JULY, 2024
                                           PRESENT
                           THE HON'BLE MRS JUSTICE ANU SIVARAMAN
                                              AND
                            THE HON'BLE MR JUSTICE G BASAVARAJA
                             WRIT APPEAL NO. 824 OF 2022 (S-TR)
                                             C/W
                           CIVIL CONTEMPT PETITION NO. 642 OF 2022


                   IN W.A. NO.824 OF 2022
                   BETWEEN:

                   SRI. SANTOSH KUMAR S
                   52 YEARS,
                   S/O LATE CAPT. N. SETHUMADHAVAN NAIR,
                   EMPLOYEE NO.60046
                   MANAGER (ADMINISTRATION),
                   BHARATIYA RESERVE BANK
                   NOTE MUDRAN (P) LIMITED,
                   NOTE MUDRAN NAGAR, MYSURU-570003
Digitally signed
by NANDINI D       R/AT QUARTER NO.D-46, BRBNMPL TOWNSHIP,
Location: High
Court of           RBI COLONY, NOTE MUDRAN NAGAR,
Karnataka          MYSURU-570003
                                                                  ...APPELLANT
                   (BY SRI. P A KULKARNI., ADVOCATE)
                   AND:

                   1.    MANAGING DIRECTOR
                         BHARATIYA RESERVE BANK
                         NOTE MUDRAN (P) LIMITED,
                         NO.3 AND 4, 1ST STAGE, 1ST PHASE,
                         BANNERGHATTA ROAD, B T M LAYOUT,
                         BENGALURU-560029
                            -2-
                                      NC: 2024:KHC:29813-DB
                                        WA No. 824 of 2022
                                    C/W CCC No. 642 of 2022




2.   GENERAL MANAGER (IN CHARGE),
     CORPORATE OFFICE,
     BHARATIYA RESERVE BANK
     NOTE MUDRAN (P) LIMITED,
     NO.3 AND 4, 1ST STAGE, 1ST PHASE,
     BANNERGHATTA ROAD, B T M LAYOUT,
     BENGALURU-560029.

3.   GENRAL MANAGER
     BHARATIYA RESERVE BANK
     NOTE MUDRAN (P) LIMITED,
     NOTE MUDRAN NAGAR, MYSURU 570003
                                              ...RESPONDENTS
(BY SRI. NITIN PRASAD, ADV. FOR C/R1 - R3.)


     THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER DATED
22/08/2022 PASSED BY THE LEARNED SINGLE JUDGE IN WP
14037/2022 AND PASS ANY OTHER ORDER OR DIRECTION.


IN CCC NO. 642 OF 2022
BETWEEN:

SRI. SANTOSH KUMAR S
52 YEARS,
S/O LATE CAPT. N. SETHUMADHAVAN NAIR,
EMPLOYEE NO.60046,
MANAGER (ADMINISTRATION)
BHARATIYA RESERVE BANK
NOTE MUDRAN (P) LIMITED,
NOTE MUDRAN NAGAR, MYSURU-570003
MOBILE NO.9886107776

R/AT QUARTER NO.D-46,
BRBNMPL TOWNSHIP, RBI COLONY,
NOTE MUDRAN NAGAR, MYSURU-570003
                                              ...COMPLAINANT
(BY SRI. P A KULKARNI., ADVOCATE)
                             -3-
                                     NC: 2024:KHC:29813-DB
                                      WA No. 824 of 2022
                                  C/W CCC No. 642 of 2022



AND:

1.   SHRI. MANAS RANJAN MOHANTY
     MANAGING DIRECTOR,
     BHARATIYA RESERVE BANK
     NOTE MUDRAN (P) LIMITED,
     NO.3 AND 4, 1ST STAGE, 1ST PHASE,
     BANNERGHATTA ROAD, B T M LAYOUT,
     BENGALURU-560029.

2.   SRI HEMANTH SHANKAR THAKUR DESAI
     GENERAL MANAGER (IN CHARGE)
     CORPORATE OFFICE,
     BHARATIYA RESERVE BANK
     NOTE MUDRAN (P) LIMITED,
     NO.3 AND 4, 1ST STAGE, 1ST PHASE,
     BANNERGHATTA ROAD, B T M LAYOUT,
     BENGALURU-560029.

3.   SHRI RAMESH KUMAR LABH
     GENERAL MANAGER,
     BHARATIYA RESERVE BANK
     NOTE MUDRAN (P) LIMITED,
     NOTE MUDRAN NAGAR, MYSURU-570003
                                                ...ACCUSED
(BY SRI. NITIN PRASAD., ADV. FOR A1 - A3.)


     THIS CCC IS FILED UNDER ARTICLE 215 OF THE
CONSTITUTION AND UNDER SECTION 11 AND 12 OF THE
CONTEMPT OF COURTS, 1971       BY THE COMPLAINANT,
PRAYING TO INITIATE CONTEMPT PROCEEDINGS AGAINST THE
ACCUSED HEREIN AND TO PUNISH THEM FOR CONTINUED
DISOBEDIENCE OF THE ORDER DATED 20.07.2021 PASSED BY
THE LEARNED SINGLE JUDGE IN WP NO.7828/2021, ANN-C2
R/W ORDER DATED 27.06.2022 PASSED BY THE DIVISION
BENCH IN WA 884/2021 ANN-C3.


     THESE APPEAL AND CONTEMPT CASE, COMING ON FOR
FINAL HEARING, THIS DAY, JUDGMENT WAS DELIVERED
THEREIN AS UNDER:
                               -4-
                                       NC: 2024:KHC:29813-DB
                                        WA No. 824 of 2022
                                    C/W CCC No. 642 of 2022




CORAM:    HON'BLE MRS JUSTICE ANU SIVARAMAN
          and
          HON'BLE MR JUSTICE G BASAVARAJA

                     ORAL JUDGMENT

(PER: HON'BLE MRS JUSTICE ANU SIVARAMAN)

In this Writ Appeal, learned counsel for the appellant

has filed a memo seeking leave of the Court to withdraw

the Writ Appeal. A memo is also filed to that effect and

the same is placed on record. Accordingly Writ Appeal is

dismissed as withdrawn. Consequently, the Contempt

case is also closed.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(G BASAVARAJA) JUDGE

LNN

 
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 : MAIMS

 
 
Latestlaws Newsletter