Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Supreme Court of India

Dakshinamurthy vs B.K.Das I.A.S & Ors on 3 November, 2009

Equivalent citations: AIR 2010 SUPREME COURT 2892, 2010 AIR SCW 1094, 2010 (3) AIR JHAR R 790, (2009) 84 ALLINDCAS 266 (SC), 2009 (13) SCALE 518, (2010) 3 ALL WC 2536, (2010) 2 KANT LJ 629, (2009) 67 ALLCRIC 931, 2010 (1) SCC 64, (2009) 13 SCALE 518

Author: Tarun Chatterjee

Bench: Deepak Verma, R.M.Lodha, Tarun Chatterjee

                                                        NON REPORTABLE

               IN THE SUPREME COURT OF INDIA
                CIVIL APPELLATE JURISDICTION

          CONTEMPT PETITON (C) NO. 144 OF 2006
                           IN
            CIVIL APPEAL NO. 3492-94 OF 2005

DAKSHINAMURTHY                                    ..PETITIONER

Versus

B. K. DAS I.A.S. & ORS.                          ...RESPONDENTS

[With Contempt Petition ) No.96/2007 in C.A.Nos.3492-
3494/2005 SLP)No.11829/2008 & W.P.(C) D.No.23593/2008]

                             ORDER

TARUN CHATTERJEE, J.

We have heard the learned counsel for the parties on the Contempt Application.

After hearing the learned counsel for the parties and after going through the materials on record and the application for Contempt, we are of the view that pending final disposal of the Contempt proceeding, the following order may be passed :-

By a final Judgment, this Court directed the State/respondents to implement the Bangalore-Mysore 1 Infrastructure Corridor Project. Unfortunately, the said project has not yet been implemented by the State/respondents. On 4th of February, 2009, when this Contempt proceeding was taken up for hearing by this Court, Mr. G. E. Vahanvati, learned Solicitor General of India (as he then was) appearing for the State, stated before the Court that the State Government has decided to implement the Judgment of the High Court of Karnataka, as upheld by this Court, and needs time for implementation of the decision. Unfortunately, in spite of such submission made by the learned Solicitor General of India (as he then was), we are informed that the project has not yet been implemented. While some argument was advanced by the learned counsel for the parties and the Advocate General of the State, who is present today in Court, who submitted before us that the State has already taken all steps to implement the project and in fact, some lands have already been allotted to the applicants. Since the learned Advocate General of the State submitted that all possible steps have been taken to implement the project and to act in compliance with the Judgment of this Court, we direct that the 2 State Government shall constitute a Committee to be headed by the Chief Minister of Karnataka for the purpose of implementation of the project in question, which will submit a report by 22nd of November, 2009 as to allotment and possession of lands for completion of the project and such steps can be taken within the time that may be mentioned in the report and the project shall be allowed to be completed as per the alignment specified in the Outline Development Plan dated 12th of February, 2004 issued by the Bangalore Mysore Infrastructure Corridor Area Planning Authority as per the Town and Country Planning Act.
Let this matter be placed for further orders on 26th of November, 2009 at 3.30 PM.
..........................J. [Tarun Chatterjee] ............................J. [R.M.Lodha] New Delhi; ............................J. November 03, 2009 [Deepak Verma] 3 4