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 22, Cited by 0]

Karnataka High Court

Sri M Shashidharan vs K Bhoopala on 20 April, 2023

Author: B. Veerappa

Bench: B. Veerappa

                             1




    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 20TH DAY OF APRIL, 2023

                          PRESENT

            THE HON'BLE MR. JUSTICE B. VEERAPPA

                            AND

             THE HON'BLE MRS. JUSTICE M.G. UMA

                C.C.C. NO.488/2020 (CIVIL)
BETWEEN:

1. SRI. M. SHASHIDHARAN
   AGED ABOUT 60 YEARS
   S/O LATE MAHENDRAN
   R/AT NO.26, 10TH CROSS
   PATEL LAYOUT
   BALAGERE ROAD, VARTHUR
   BANGALORE - 560 087.

2. SRI. V. MUNIYAPPA
   AGED ABOUT 39 YEARS
   S/O VENKATAPPA
   R/AT G-547, 6TH CROSS
   1ST MAIN, H.A.L.C.T.S
   MARATHALLI, BANGALORE - 560 037.

                                           ...COMPLAINANTS
(BY SMT: B V VIDYULATHA, ADVOCATE AND
    SRI: G V SHASHIKUMAR, AGA, APPOINTED AS COURT
    COMMISSIONER VIDE ORDER DATED 26.11.2021)

AND:

1. K BHOOPALA
   AGED ABOUT 55 YEARS
   S/O KRISHNAPPA
   PRESIDENT, AIRCRAFT EMPLOYEES
   HOUSE BUILDING CO-OPERATIVE SOCIETY LTD
   NO.15, 1ST CROSS, C.K.C. GARDEN
   OPPOSITE TO BANGALORE INSTITUTE
   OF ONCOLOGY HOSPITAL, K.H. ROAD
                             2




   (DOUBLE ROAD)
   BANGALORE - 560 027.

2. SHIVAMURTHY S.N.
   AGED ABOUT 46 YEARS
   S/O NAGAPPA

3. SADASHIVAPPA S
   AGED ABOUT 52 YEARS
   S/O SANNAMARABOVI

4. SRINIVAS .D
   AGED ABOUT 46 YEARS
   S/O DHINA DAYAL

5. SOMANNA
   AGED ABOUT 49 YEARS
   S/O DYAVA GOWDA

6. SARALA .K.C.
   AGED ABOUT 58 YEARS
   W/O CHANDRASHEKAR

7. SHANKAR .C.H.
   AGED AABOUT 42 YEARS
   S/O HUCHANNA

ACCUSED NOS. 2- 7 ARE ALL
DIRECTORS, AIRCRAFT EMPLOYEES
HOUSE BUILDING
CO-OPERATIVE SOCIETY LTD
NO.15, 1ST CROSS, C.K.C. GARDEN
OPPOSITE TO BANGALORE INSTITUTE
OF ONCOLOGY HOSPITAL
K.H. ROAD (DOUBLE ROAD)
BANGALORE - 560 027.

                                                 ...ACCUSED

(BY SRI: R.A. DEVANAND, ADVOCATE FOR A2, A4 AND A5.
    SRI: VINOD KUMAR, ADVOCATE FOR A1, A3, A6 AND A7.)
                                   3




     THIS CCC IS FILED UNDER SECTIONS 11 AND 12 OF THE
CONTEMPT OF COURTS ACT, 1971 PRAYING TO INITIATE
CONTEMPT OF COURT PROCEEDINGS AGAINST THE ACCUSED
HEREIN AND TO TAKE SUITABLE ACTION FOR THEIR WILLFUL
VIOLATION OF THE INTERIM ORDER DATED 07.08.2017 IN
W.P.NO.9869-9876/2016 (CS-RES) AT ANNEXURE-A AND TO
GRANT ALL OTHER CONSEQUENTIAL BENEFITS.


     THIS CCC HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 14.02.2023 COMING ON FOR PRONOUNCEMENT OF
ORDERS THIS DAY, M.G. UMA J., PASSED THE FOLLOWING:

                                ORDER

The complainants have presented the complaint against accused Nos.1 to 7 under Sections 11 and 12 of the Contempt of Courts Act, 1971 (hereinafter referred to as 'the Act' for short), praying to initiate proceedings for contempt of Court against the accused and to take suitable action for their willful disobedience of the interim order dated 07.08.2017 passed in Writ Petition Nos.9869-9876 of 2016 (CS-RES) and for such other reliefs, in the interest of justice.

I - FACTS OF THE CASE

2. Brief facts of the case are that, the complainants are the members of the Aircraft Employees' House Building Co-operative Society Limited (hereinafter referred to as 'the Society' for short), which is registered under the provisions of the Karnataka Co-operative Societies Act, 1959 and Rules 4 1960 (hereinafter referred to as 'the KCS Act' and 'the KCS Rules' for short) having its own bye-laws approved by the Competent Authority. The affairs of the Society are being managed by the elected Managing Committee comprising of 13 Directors. Accused No.1 is the President and accused Nos.2 to 7 are its Directors. The Society was formed with the primary object of acquiring lands, forming layouts and allotting house sites to its members in accordance with the norms laid down by the Government of Karnataka. Accordingly, the Society formed various layouts in and around Bengaluru city. There was litigation between the members of the Society and Writ Petition No.19213 of 2007 (CS) was filed before this Court. This Court had passed an order dated 24.11.2008 directing the Joint Registrar of Co-operative Societies to hold a detailed enquiry into the affairs of the Society, particularly, in the matter of allotment of sites in favour of its members, the manner in which the amounts were collected and the manner in which the sites have been allotted in favour of the members. It was also held that if any manipulation of the records of the Society in respect of such allotment of sites were found, the Joint Registrar was directed 5 to ensure proper remedy and measures to be taken under the provisions of the KCS Act, by issuing notice to such persons and by identifying the persons who are responsible and guilty of such action. It is stated that the said order dated 24.11.2008 was confirmed in Writ Appeal No.1899 of 2008 (CS) vide order dated 19.12.2008. Since the enquiry was not completed as directed, few of the members of the Society have filed contempt petitions in CCC No.769 of 2009 (Civil) and CCC Nos.886-890 of 2009 (Civil). Those contempt petitions came to be disposed vide order dated 21.02.2012. In the meantime, the Joint Registrar of Co-operative Societies appointed Sri Nazeer Ahmed, Assistant Registrar of the Co- operative Societies (Consumer) as Enquiry Officer. The Enquiry Officer submitted his report on 16.08.2012 to the Joint Registrar of Co-operative Societies framing 11 charges against the persons concerned.

3. It is stated that on 26.04.2013, the Joint Registrar of the Co-operative Societies passed an order under Section 68 of the KCS Act and directed the Executive Committee and the Secretary of the Society to implement the directions and to file compliance report within 60 days from the date of 6 receipt of the order. One of the directions issued by the Joint Registrar of Co-operative Societies is to prepare the list of seniority of the members as per bye-laws No.11 and 58 and to ensure formation and allotment of sites only after obtaining approval of the list by the Competent Authority. It was specifically directed that the Executing Committee shall not consider any request for allotment without preparing the seniority list of the members and without obtaining approval of the Department.

4. The complainants contended that since 2009, they along with other members of the Society, were giving representations enquiring about the implementation of the directions issued under Section 68 of the KCS Act vide order dated 26.04.2013, but no response was given by the respondents. It was found that the accused have deliberately failed to comply with the directions and they have not prepared the seniority list of members who have applied for sites. Therefore, Writ Petition Nos.9869-9876 of 2016 (CS- RES) came to be filed before this Court seeking direction to the Joint Registrar of Co-operative Societies to take necessary measures to implement the order dated 26.04.2013 and also 7 to initiate and conclude the proceedings for disqualification under Section 29(c) of the KCS Act, along with other reliefs. The learned Single Judge by the order dated 10.03.2016, passed an interim order directing the learned Government Advocate to seek instructions as to why no further steps have been taken in spite of the order passed under Section 68 of the KCS Act in the year 2013 itself. In the meantime, the Society was restrained from making allotment of any sites.

5. It is contended that an application in IA.2 of 2016 was filed on behalf of the Society seeking vacating of the interim order dated 10.03.2016 restraining respondent No.3- Society from making allotment of sites. Considering the grievance raised that the Society is under an obligation to take up new projects for formation of layouts for allotment of sites to its members as undertaken, the learned Single Judge, taking into consideration the interest of the petitioners in the writ petitions, as well as the Society and its members, modified the earlier interim order dated 10.03.2016 vide its order dated 07.08.2017, making it clear that pending disposal of the writ petitions, respondent No.3 - Society shall not make any allotment/execution of sale deeds without following the 8 seniority list of its members as approved by the Registrar of Co-operative Societies.

6. The complainants contended that only with an intention to willfully disobey the interim order dated 07.08.2017 passed by the learned Single Judge, the accused without submitting or obtaining approval of the seniority list of the members from the Registrar of Co-operative Societies, have registered the sale deed in respect of two sites in favour of some other persons who were not the members of the Society on 03.03.2020 and thereby, they have willfully and deliberately disobeyed the order of this Court and committed contempt. Therefore, the complainants sought for initiation of contempt proceedings against the accused and requested to take suitable action against them.

II - OBJECTIONS FILED BY THE ACCUSED

7. The respondents-accused have appeared before the Court represented by their respective advocates and filed objections.

9

8. The respondents have appeared before the Court with the following defence:

(i) there is no disobedience of the order dated 07.08.2017;

(ii) The site Nos.355-A and 355-B are situated at Chikkanahalli-Kammanahalli Layout and not at Kudlusingsandra Layout, whereas, Writ Petition Nos.9869- 9876 of 2016 were filed and the order dated 07.08.2017 refers only to the sites formed in Kudlusingasandra Layout and not to the sites at Chikkanahalli-Kammanahalli Layout;

(iii) The accused were not benefited by alienating the sites in favour of 'M/s.Sai Reniit Projects Private Limited', as the entire sale consideration was received by the Society;

(iv) All the members of the Managing Committee being the Directors have taken a joint decision to alienate the sites and accordingly, two sites were alienated by virtue of sale deed dated 03.03.2020. But all the members of the Managing Committee who are the Directors are made parties 10 to the contempt proceedings. Therefore, the petition is bad for non-joinder of necessary parties;

(v) When all the Directors collectively taken the decision to alienate the sites and when the other Directors have authorised the President - accused No.1 to execute the sale deed, the complainants could not have restricted the complaint only to accused Nos.1 to 7;

(vi) Accused Nos.2 to 7 are only the signatories to the sale deed as witnesses. They are not the executants of the sale deed. The witnesses are not supposed to know the contents of the sale deed. Under such circumstances, no offence of contempt of Court was committed by accused Nos.2 to 7;

(vii) If the context under which the interim orders dated 10.03.2016 and 07.08.2017 were passed are taken into consideration, there is no basis for initiation of the proceedings for contempt. A portion of the order here and there cannot be picked up to contend that there is contempt of Court;

11

(viii) The proceedings initiated for contempt of Court is barred by limitation under Section 20 of the Contempt of Courts Act, as the order dated 07.08.2017 gave cause of action for initiating the proceedings, but the complaint came to be filed on 29.09.2020;

(ix) There was compelling reason for the accused to sell the sites in question i.e., the Society was under financial crunch and was looking for raising funds for forming the layouts and allot the sites to its members and secondly, the site bearing Nos.355-A and 355-B of Chikkanahalli- Kammanahalli layout were having litigation and therefore, none of the members of the Society came forward to purchase the same. M/s. Sai Reniit Projects Private Limited voluntarily came forward to purchase the sites in question and therefore, the Society after holding discussions in the Committee Meeting, took a collective decision to sell the sites, which would enable the Society to raise funds and also to avoid litigation.

12

(x) The Society has not acted hurriedly in alienating the sites in question. The Board of Directors met on various dates before taking a decision and executing the sale deed;

(xi) The Society has taken the legal opinion before proceeding to alienate the property. As per the legal opinion, alienation of the sites situated at Chikkanahalli-Kammanahalli layout would not amount to disobedience of the interim order dated 07.08.2017;

(xii) The act of the accused is thus a bonafide one without there being any ill-will or motive. The act of the accused is done in public interest as the intention was to mobilize funds for the Society. There is no willful disobedience of the order passed by the Court to justify initiation of contempt proceedings;

(xiii) Accused Nos.1, 3, 6 and 7 are ready and willing to tender unconditional apology, if the Court comes to the conclusion that they have committed willful disobedience of the order of the Court and are liable for contempt of Court. Therefore, they are to be pardoned and proceedings against them is to be dropped;

13

(xiv) The complainants have initiated the proceedings with ill-will and motive. PW1 admitted in his evidence that he was the member of the Society for the past 36 years and he was served with the show cause notice with regard to his removal from membership, which has resulted in initiation of contempt proceedings; and

(xv) PW1 had approached the accused demanding Rs.60 lakhs before framing of charge. When his demand was not met, he has proceeded to prosecute the accused with false and baseless allegations. Therefore, there is no bonafides in the complaint to initiate the proceedings for contempt.

III - CHARGES FRAMED AGAINST ACCUSED NOS.1 TO 7

9. After hearing both the parties, vide order dated 26.11.2021, the following charge was framed against accused Nos.1 to 7:

"CHARGE AGAINST ACCUSED NO.1 In violation of the interim order dated 07/08/2017, passed in W.P.Nos.9869-9876/2016, you the accused executed the registered sale deed on 03/03/2020 (Annexure-H), in favour of M/s. Sai Reniit Projects Private Limited and that 14 accused Nos.2 to 7 have signed as witnesses, aided and abetted you in committing breach of the said interim order. Therefore, you have committed an offence punishable under Sections 11 and 12 of the Contempt of Courts Act, 1971, within the cognizance of this Court."
"CHARGE AGAINST ACCUSED NOS.2 TO 7
"In violation of the interim order dated 07/08/2017, passed in WP Nos.9869-9876/16, you executed the sale deed on 03/03/2020 (Annexure-H), as witness in favour of M/s. Sai Reniit Projects Private Limited and that accused Nos.2 to 7 aided and abetted you in committing committing breach of the said interim order."

10. After framing of the charge against the accused, learned counsel for the parties were again heard and vide order dated 26.11.2021 passed the following;

"26. Keeping in mind the aforesaid principles, this Court granted interim order and subsequently modified at the instance of the accused persons and thereby the accused persons violated the order of this Court deliberately with an intention to defraud the complainants. Therefore, it clearly depicts that the accused 15 persons willfully disobeyed the order, thereby they are liable to be tried by framing charge. Accordingly, it is a fit case to frame the charge as already observed by this Court on 08/02/2021. Hence, the charge is framed against the accused by a separate order today.
27. In view of the Rule 11 of the High Court Contempt Proceedings Rules, 1981, we deem proper to appoint Sri Shashi Kumar, learned Government Advocate to conduct the proceedings against the accused persons."

11. The accused have pleaded not guilty for the charges leveled against them and claim to be tried.

12. The first complainant examined himself as PW1 and got marked Exs.P1 to P10 in support of his contention. He was subjected to cross-examination by the learned counsel for the accused. On behalf of the accused, DWs.1 to 3 were examined and Exs.D1 to D8 were got marked in support of their defence.

13. Results of the election declared by the Returning Officer- Sri Siddagangappa on 05.04.2015, declaring the 16 names of 13 members elected as the Directors of the Managing Committee for the Society is marked as Ex.C1.

14. Heard Sri G V Shashikumar, learned Additional Government Advocate who was appointed as Court Commissioner for the complainants; Sri Vinod Kumar, learned counsel for accused Nos.1, 3, 6 and 7; and Sri R A Devanand, learned counsel for accused Nos.2, 4 and 5.

15. Learned Additional Government Advocate representing the complainants submitted that passing of the interim order dated 10.03.2016 and the modified order dated 07.08.2017 by the learned Single Judge in Writ Petition Nos.9869-9876 of 2016 is an admitted fact. It is also admitted that accused No.1 is the President and other accused are the Directors constituting the Managing Committee of the Society. It is also admitted that accused No.1 has executed the sale deed dated 03.03.2020 produced as per Ex.P6 and accused Nos.2 to 7 have attested the sale deed, alienating two sites in favour of a third party which is in clear violation of the interim order dated 07.08.2017. Admittedly, the seniority list of the members was never 17 prepared nor the same was approved by the Registrar of the Co-operative Societies.

16. Learned Additional Government Advocate further submitted that the accused were very well aware of passing of the interim order dated 10.03.2016 and order dated 07.08.2017. The meeting of the Board of Directors was held on 28.11.2019 and there was a discussion with regard to the interim order passed by the Court, restraining respondent No.3 - Society from allotting sites/executing the sale deed without following the seniority list of its members as approved by the Registrar of Co-operative Societies. Inspite of that, the accused have proceeded to execute the sale deed, which discloses that they have deliberately disobeyed the order of this Court lowering the majesty of the Court. Even though an attempt was made to contend that there is no deliberate disobedience of the order of the Court and to contend that the case falls under Section 13 of the Contempt of Courts Act, the facts and circumstances of the case disclose that it does not fall under the said provision of law. Therefore, the accused are liable for conviction and sentence in accordance with law. 18 Accordingly, he prays for convicting the accused and sentencing them appropriately.

17. Per contra, learned counsel for accused Nos.1, 3, 6 and 7 submitted that there is no willful disobedience of the order of this Court. There was litigation about the land in question, which is the subject matter of the sale deed dated 03.03.2020. The members of the Society have not came forward to get the same allotted in their favour. The Society was in financial crunch. Under these compelling circumstances, the Society had obtained legal opinion as per Ex.D3 after passing unanimous Resolution to that effect. The accused have acted on the legal opinion given by the legal expert. Therefore, there is no disobedience of the order in question, much less, any wilfil disobedience.

18. Learned counsel further submitted that accused Nos.2 to 7 are only the signatories to the sale deed as witnesses. They are not the executants of the sale deed. Therefore, it cannot be said that they, in any way have alienated the sites in violation of the order of the Court. In this regard, learned counsel has placed reliance on the 19 decision of the Co-ordinate Bench of this Court in the case of 1 Kalegowda Vs. State & Another to contend that there is difference between signing the document as attesting witness or as confirming witness or as the executant of the sale deed. Since accused Nos.2 to 7 are not the executants and are only attesting witnesses, they are not liable for conviction.

19. Learned counsel for accused Nos.1, 3, 6 and 7 contended that the accused have not personally benefited by the sale of sites. It is the Society which took the consideration amount. Therefore, the accused are not liable for conviction. He has placed reliance on the decisions of the Hon'ble Apex Court in the case of Ashok Paper Kamgar Union Vs. Dharam Godha & Others2, Dinesh Kumar Gupta Vs. United India Insurance Company Limited & Others3, All India Anna Dravida Munnetra Kazhagam Vs. L.K.Tripathi & Others4 and Ram Kishan Vs. Tarun Bajaj & Others5 in support of his contention that the burden of proof lies on the person alleging contempt and to contend that the 1 Crl.P.No.39/2020 dt:08.03.2022 2 (2003) 11 SCC 1 3 (2010) 12 SCC 770 4 (2009) 5 SCC 417 5 (2014) 16 SCC 204 20 standard of proof required is that of criminal proceedings i.e., proof beyond the reasonable doubt.

20. Learned counsel further submitted that the entire text of the order passed by the learned Single Judge and the context under which, such an order was passed is to be taken into consideration. A portion of the order here and there cannot be picked up to make out a ground to initiate proceedings for contempt. The Court passed the interim order restraining the Society from allotting the sites without following the seniority. But, in the present case, the Society alienated the sites to a third party. No sites were allotted in favour of any of the members of the Society in violation of the order. Under such circumstances, there is no disobedience, much less, willful disobedience of the order.

21. Learned counsel further submitted that the writ petitions that were filed was in respect of the sites that were formed in Kudlusingasandra Layout, but not in respect of Chikkanahalli-Kammanahalli sites. The sale deed came to be executed in respect of the sites in Chikkanahalli- Kammanahalli Layout, but not in respect of Kudlusingasandra 21 Layout. Under such circumstances, the alienation of sites by the Society cannot be brought under the purview of the interim order 07.08.2017. When the subject matter of the sale deed was not at all the subject matter of the writ petitions, it cannot be said that the accused have committed any contempt. The Court cannot extend or enlarge the scope of the order or the of relief sought in the matter. Learned counsel has placed reliance on the decision of the Hon'ble Apex Court in the case of Kangaro Industries (REGD) & Ors. Vs. Jaininder Jain & Anr.6 in support of his contention that since few of the accused have tendered unconditional apology, same may be accepted and charge against them may be dropped. However, learned counsel submitted that in spite of the above, if the Court comes to the conclusion that the accused have committed contempt of Court and that there is willful disobedience of the interim order dated 10.03.2016 and 07.08.2017, accused Nos.1, 3, 6 and 7 would tender unconditional apology and they seek pardon from this Court. Hence, he prays for dropping the contempt proceedings against the said accused.

6 Civil Apl No.5007/2008 dated 06.04.2022 22 22. Learned counsel for accused Nos.2, 4 and 5 submitted that these accused are only witnesses to the sale deed. They are not the executants of the document. He also submitted that the interim order dated 07.08.2017 was not in respect of Chikkanahalli-Kamanahlli Layout and it was never the subject matter before the writ Court. Moreover, the interim order refers to the allotment of sites in favour of its members, but it does not bar the Society from alienating the property in favour of the third parties.

23. Learned counsel submitted that the contempt petition moved by the complainants is barred by limitation. The cause of action had arisen on 07.08.2017, but the complaint came to be filed on 29.09.2020. Learned counsel also submitted that the purchasers of the property are not arrayed as accused. The contempt petition is only restricted to the vendor and the witnesses to the sale deed. Therefore, the contempt petition is not maintainable. He placed reliance on the decision of the Hon'ble Apex Court in the case of Pallav Sheth Vs. Custodian & Others7 in support of his contention that Section 20 of the Limitation Act deal not only 7 (2001) 7 SCC 549 23 with criminal contempt, but also with civil contempt. The period of limitation prescribed is only one year. But the present proceedings instituted beyond the period of one year is liable to be dropped.

24. Learned counsel further submitted that the materials on record disclose that the Board of Directors discussed about the lands comprised in Chikkanahalli- Kammanahalli Layout in the meeting dated 28.11.2019. The compelling reasons for the Society to sell the said land was also discussed. There was litigation in respect of the said land and no member was ready or interested to buy the same. The adjoining owners offered to purchase the property for better price. The Society thought it fit to alienate the property to mobilize funds to form the layouts for allotting sites to its members and also to get rid of the litigation. After discussions on the subject, it was decided that legal opinion is to be sought as to whether the land could be sold in favour of the third party. After obtaining the legal opinion, the accused have acted on the same.

24

25. Learned counsel further submitted that PW1 had also taken part in the meeting that was held on 30.12.2019. He had not raised any objection in the meeting, but on the other hand, he has participated in the discussion and was very well aware of the litigation that was pending in respect of the layout formed in Chikkanahalli-Kammanahalli. The letter that was written by the prospective buyer expressing his willingness to purchase the property was placed before the members and that there was a discussion in the meeting, where PW1 was very much present but had not raised any objection. However, no final decision was taken on that day. On 28.01.2020, the prospective buyer had given the draft sale deed. After discussions, the said draft was unanimously accepted in the meeting that was held on 29.02.2020. The President was authorized by other members to execute and to register the sale deed. The conduct of the accused disclose that the decision to alienate the property and to execute the sale deed was not taken hurriedly, but the subject was discussed in the meetings and necessary Resolutions were passed, legal opinion was sought and only thereafter, the President was authorised to execute the sale deed and 25 accordingly, the sale deed was executed by accused No.1 and other accused have signed it only as witnesses. Under such circumstances, initiation of contempt proceedings only against these accused is bad under law.

26. Learned counsel also referred to the documents Exs.D2, 4, 5 and 6 which are the Resolutions passed in the meetings, Ex.D7 to demonstrate pendency of the litigation i.e., OS No.74 of 2014 and Ex.D3-the legal opinion dated 28.02.2020 obtained by the Advocate, to substantiate his contentions. Therefore, learned counsel contended that all these documents show the bondafides of the accused in proceeding with execution of the sale deed. Thus, he would contend that the act of the accused is bonafide one, done in public interest as the intention was to mobilize funds for the Society. Under such circumstances, the accused have not committed any contempt.

27. Learned counsel further submitted that since PW1 was also part of the Committee and participated in the meeting, was fully aware of the discussions held and the Resolutions that were being passed, but in spite of that, not 26 raised his objections, shows his intention in prosecuting the accused. The cross-examination of PW1 discloses that he was the member of the Society for the past 36 years. He had also applied for allotment of sites. There was difference of opinion between the complainants and the Society. He had even lodged the complaint to the Joint Registrar of Co-operative of Societies. Show Cause Notice was issued against him to remove him from the membership. All these facts and circumstances disclose the character of PW1 and the intention with which he moved the contempt petition.

28. Learned counsel further submitted that CCC Nos.769 of 2009 (civil) and CCC Nos.886-890 of 2009 (civil) were also moved by the complainants, even though there was no interim order and there was no contempt committed by the accused. All those contempt proceedings were dropped. The complainants are in the habit of making allegations against the accused for one or the other reasons. This shows the intention of the complainants to somehow see that the accused are punished. Learned counsel submitted that it is pertinent to note that even PW1 was allotted with a site in Kudlusingasandra Layout. He sold it in favour of another 27 person. The writ petitions concerned refer to the sites formed in Kudlusingasandra Layout. The interim order obviously refers to the Kudlusingasandra Layout, but not in respect of the subject matter of the sale deed i.e., Site Nos.355-A and 355-B, which are situated at Chikkanahalli-Kammanahalli Layout.

29. Learned counsel submitted that during cross- examination of PW1, he pleaded his ignorance as to what was the compelling reason for the Society to sell the sites in question. Under such circumstances, he could not have complained that the accused have committed willful disobedience of the order passed by this Court.

30. Learned counsel also submitted that DWs.2 and 3 are only signatories to the sale deed as attesting witnesses. The attesting witnesses are not suppose to know the contents of the sale deed. Therefore, the complainants cannot contend that accused have committed any contempt by willful disobedience of the order.

31. Learned counsel further submitted that the purchasers and all the members of the Managing Committee 28 who are the Directors are not made as parties to the contempt petition. Therefore, the petition is bad for non- joinder of necessary parties. All those members have joined in taking a decision to alienate the sites under the sale deed dated 03.03.2020. The complainants have adopted the practice of pick and choose only these accused to try for contempt of Court.

32. Learned Counsel also contended that the burden of proof regarding commission of contempt by willful disobedience heavily rests on the complainants. He has placed reliance on the decisions of the Hon'ble Apex Court in the case of Niaz Mohammad & Others Vs. State of Haryana & Others8 and Uniworth Textiles Limited Vs. Commissioner of Central Excise Raipur9 in support of his contention that the burden of proof lies on the person alleging contempt and to contend that the standard of proof required is that of the criminal proceedings, i.e. proof beyond reasonable doubt.

8 AIR 1995 SC 308 9 (2013) 9 SCC 753 29

33. In view of the above, learned counsel submitted that no disobedience much less willful disobedience of either the order dated 10.03.2016 or 07.08.2017 is made out against the accused and therefore, the charge framed against them is not proved by the complainants. Hence, the contempt proceeding is to be dropped and the accused are to be acquitted.

IV - POINT FOR CONSIDERATION

34. Considering the materials on record, the point that would arise for our consideration is:

"1. Whether accused No.1 has committed contempt of Court by willfully disobeying the interim order dated 07.08.2017 passed in Writ Petition Nos.9869-9876 of 2016 (CS-RES) by executing the registered sale deed dated 03.03.2020 (Annexure-H) in favour of M/s. Sai Reniit Projects Private Limited and thereby, committed the offence punishable under Sections 11 and 12 of the contempt of Courts Act?
2. Whether accused Nos.2 to 7 have committed contempt of Court by wilfully disobeying the interim order dated 07.08.2017 passed in Writ Petition Nos.9869-9876 of 2016 30 (CS-RES) by signing the registered sale deed dated 03.03.2020 (Annexure-H) executed by accused No.1 in favour of M/s. Sai Reniit Projects Private Limited, as witnesses and thereby, aided and abetted commission of breach of the said interim order and thereby, committed the offence punishable under Sections 11 and 12 of the contempt of Courts Act, within the cognizance of this Court?"

35. We have given our anxious consideration to the arguments advanced by the learned counsel for the parties and perused the entire material including original records carefully.

V - CONSIDERATION

36. It is the contention of the complainants that the accused have committed willful disobedience of the interim order dated 07.08.2017 in Writ Petition Nos.9869-9867 of 2016 passed by the learned Single Judge that in violation of the said interim order, the accused have executed a registered sale deed dated 03.03.2020 in favour of "M/s. Sai Reniit Projects Private Limited", and thereby willfully disobeyed the order which amounts to contempt of Court as defined under Section 2(b) punishable under Section 12 of the 31 Contempt of Courts Act. The first complainant is examined as PW1. He has reiterated his contention as taken in the complaint that accused No.1 being the President and accused Nos.2 to 7 being the Directors, constitute the Managing Committee of the Society in question. He refers to the orders dated 10.03.2016 and 07.08.2017 passed in Writ Petition Nos.9869-9876 of 2016, the sale deed dated 03.03.2020 executed by the accused in favour of 'M/s.Sai Reniit Projects Private Limited' represented by one Narayanappa and Mahesha for various considerations. Witness produced and marked Exs.P1 to 10 in support of his contention that the accused willfully disobeyed the order dated 07.08.2017 passed in the writ petitions and thereby, they have committed contempt of Court.

37. The Witness was cross-examined by learned counsel for the accused. During cross-examination, witness admitted that the Society was formed only to ensure allotment of sites to its members. He denied the suggestion that the Joint Registrar of Co-operative Societies passed the order dated 26.04.2013 under Section 68 of the KCS ACT in respect of only Kudlusingasandra Layout, but not in respect of 32 the other layouts formed by the Society. Witness admitted that the accused were initially not parties in Writ Petition Nos.9869-9876 of 2016, as there was a Managing Committee consisting of other members.

38. The witness denied the suggestion that site Nos.355-A and 355-B in Sy.No.24/1 of Chikkanahalli- Kammanahalli village are independent sites, but not part of the layout. Witness asserted that those sites were also part of the layout formed by the Society. Witness pleaded ignorance about the Managing Committee meetings held on 28.11.2019, 30.12.2019 28.01.2020 and on 29.02.2020. Witness also pleaded his ignorance as to whether the Society obtained legal opinion before alienation of the sites. However, witness stated that pursuant to the sale deed dated 03.03.2020, the accused might have obtained favour, but pleaded ignorance about the nature of such favour. Witness denied the suggestion that, out of vengeances and intentionally, he filed the contempt petition. Witness also denied the suggestion that he had approached the accused and demanded an amount of Rs.60 lakhs before framing of charges.

33

39. Witness admitted that he had some difference of opinion with the Society and even he lodged the complaint against it before the Joint Registrar of Co-operative Society during 2017-18. Witness admitted that he was served with a Show Cause Notice dated 18.04.2017 as to why he should not be removed from the membership of the Society. Witness stated that one or two months prior to filing of the contempt petition, he came to know regarding alienation of site Nos.355-A and 355-B by the Management in favour of a third party. He pleaded his ignorance as to why those sites were sold in favour of a third party and that none of the members were interested in getting allotment of the sites and therefore, the Management was forced to sell it to the third party. Witness admitted that the Society might have filed the suit for cancellation of the said sale deed.

40. Ex.P1 is the certified copy of the petition in Writ Petition Nos.9869-9876/2016, Ex.P2 is the copy of the objections filed by respondent No.3 in the writ petitions, Ex.P3 is the copy of the application filed by respondent No.3 in the writ petitions seeking vacating of the order of stay dated 10.03.2016, Ex.P4 is the copy of the objection to the said 34 application, Ex.P5 is the copy of the order sheet in the writ petitions, Exs.P6 to P8 are the certified copies of the sale deeds dated 03.03.2020 and 07.03.2020, Ex.P9 is the copy of the order dated 10.03.2016 and Ex.P10 is the copy of the vakalath filed on behalf of respondent No.3.

41. Accused No.1 examined himself as DW1 and referred to the order dated 07.08.2017 passed in Writ Petition Nos.9869-9876 of 2016 which states that the Court had passed the order against respondent No.3 - Society not to alienate or execute any sale deed in respect of any sites without following the seniority list of its members as approved by the Registrar of Co-operative Societies. The interim order dated 10.03.2016 was modified by passing the order dated 07.08.2017.

42. Witness stated that accused Nos.1 to 7 were elected as Directors of the Society for the period from 2015 to 2020. Witness stated that after he becoming the Director, the Society formed layout at Devanahalli and Chikkanahalli- Kammanahalli village. There was some problem in respect of the sites formed in Kudlusingasandra and Chikkanahalli- 35 Kammanahalli layouts. In respect of Chikkanahalli- Kammanahalli layouts, OS No.74 of 2014 was filed by one Ms.Munirathna. The Society was arrayed as defendant No.12 and it has filed its written statement. Site Nos.355-A and 355- B were not part of Kudlusingasandra Layout, but it is in Chikkanahalli-Kammanahalli Layout. Witness stated that since there was litigation in respect of these two sites, none of the members came forward to get the sites allotted. Therefore, the Committee by its Resolution dated 28.11.2019, took a decision to take legal opinion and to alienate both the sites. Resolutions were also passed on 30.12.2019, 28.01.2020 and on 29.02.2020 regarding taking of the legal opinion and for selling the sites in question. Witness stated that both the sites were sold in favour of M/s. Sai Reniit Projects Private Limited for total consideration of Rs.1.38 crores and the same was paid to the Society, but he was not personally benefited by selling the same. Witness stated that he has not violated any of the order of the Court. There was no any intention on his part to commit disobedience of the order.

36

43. During cross-examination, witness admitted that he himself had filed reply statement on behalf of all the accused in the contempt proceedings. He also admitted that Sy.No.24/1 was purchased by the Society on 06.06.2009 and subsequently, it was converted and sites were formed, where site Nos.355-A and 355-B are situated. Witness admitted that he was knowing about the interim order dated 10.03.2016 passed in the writ petitions and regarding filing of IA No.2 of 2016 seeking vacating of the said interim order. Witness admitted that the said application was considered by the Court and modified the interim order on 07.08.2017 directing the respondent - Society not to alienate any of the sites without prior permission from the Registrar of Co-operative Societies. Witness volunteers that the said interim order was passed in respect of Kudlusingasandra Layout.

44. Witness admitted that the dimension of the sites in the layout were either 30' x 40', 40' x 60' or maximum 50' x 80' and also admitted that site No.355-A was measuring 11140.63 sq.ft. and site No.355-B was measuring 12521.65 sq.ft. Witness stated that he has not produced any document before the Court to show that before alienating the sites, the 37 members were notified that the said sites were available for allotment.

45. Witness stated that OS No.74 of 2014 was filed by the owner of the land against their family members, wherein, the Society was arrayed as defendant No.12. The Society filed the written statement wherein, at para No.23, it is stated that the sites are already allotted to the members of the Society and the said allotees are in possession of the same. However, witness stated that at that time, he was only a member and was under the impression that the interim order dated 07.08.2017 was only in respect of Kudlusingasandra Layout and not in respect of Aircraft Employees' House Building Co-operative Society Limited. Witness stated that he was not aware as to whether any clarification from the Court was sought in respect of the same. Witness admitted that he himself was conducting the proceedings in the writ petition on behalf of the Society, but denied the suggestion that deliberately and willfully, he along with other accused, alienated the sites in question, in violation of the interim order dated 07.08.2017. Witness stated that since the litigation was pending in respect of the said sites, none of the members 38 came forward to purchase the same. As such, the same was sold for lesser price, than the market value, after obtaining opinion from the Advocate.

46. Accused No.7 examined himself as DW2 and stated that he knows the facts of the case. Witness stated that he was not in the Management of the Society during 2013. He became the member of the Managing Committee in 2015-2020. OS No.74 of 2014 was filed by the landlord for recovery of money against the defendants. Site Nos.355-A and 355-B were larger sites. Even though the Society offered the said sites to the members, none of them came forward to purchase the same, in view of the pendency of the suit. Therefore, the members in the Committee including himself took a decision to alienate the sites. However, before alienating the sites, the Committee took legal advise from its Advocate. Witness identified his signature found in Ex.P6 and stated that he has not committed willful disobedience of the order.

47. During cross-examination by learned counsel for the complainants, witness admitted that all the accused 39 together have filed objection. Witness admitted about passing of the interim orders dated 10.03.2016 and 07.08.2017 in the writ petitions. After discussing with the Advocate and taking legal opinion, the sites in question situated at Chikkanahalli-Kammanahalli layout were sold, since the interim order was only in respect of Kudlusingasandra Layout. However, witness admitted that while passing the interim order dated 07.08.2017, the Court directed the Society not to alienate or allot any of the sites without prior permission from the Registrar of Co-operative Society. Witness admitted that he signed the sale deed dated 03.03.2020 as witness. He also stated that he is not having any document to show that the sites were offered to the members of the Society prior to selling to the third party. Witness admits that the maximum dimensions of the sites formed by the Society is 50' x 80', but the sites bearing Nos.355-A and 355-B were measuring about 23,000 sq.ft. Since there was litigation in respect of those sites, the same were sold by the Society for lesser value. Witness denied the suggestion that the accused have committed willful disobedience of the order passed in the writ petitions. 40

48. Accused No.4 examined himself as DW3. He has stated that he became the Director of the Committee in 2015- 2020. As on the date of filing of the contempt petition, he was not the Director of the Society. Site Nos.355-A and 355- B are part and parcel of Chikkanahalli-Kammanahalli Layout. He signed the sale deed as witness, alienating the said sites in favour of M/s. Sai Reniit Projects Private Limited. Witness stated that even though the sites are of bigger dimension, the same was sold for lesser price, since it was under litigation.

49. During cross-examination, witness stated that he was the member of the Board and knew all the developments including the meetings held by the Society. Witness admitted that he was the Director of the Society from 05.04.2015 to 04.04.2020. He also identified Ex.C1 and stated that at Sl.No.5 in Ex.C1, his name is mentioned. Witness pleaded his ignorance as to whether any permission was taken by the Registrar of Co-operative Society before alienating the sites in question in favour of the third party. Witness stated that there was no difficulty for him to file an application before the Court where the writ petition was pending, to seek clarification regarding the interim order. Witness pleaded his 41 ignorance as to why the opinion from the Advocate, who was handling the writ petitions, was not taken. However, he stated that his Secretary told him that the interim order was in respect of Kudlusingasandra Layout.

50. Ex.D1 is the order dated 26.04.2013 passed by the Joint Registrar of Co-operative Societies in respect of Aircraft Employees' House Building Co-operative Society Limited; Ex.D2 is the copy of the Resolution dated 28.11.2019; Ex.D3 is the legal opinion dated 28.02.2020 obtained by the Committee; Exs.D4 to D6 are the Resolutions passed by the Committee dated 30.12.2019, 28.01.2020 and 29.02.2020; Ex.D7 is the copy of the plaint in OS No.74 of 2014 filed by one Ms.Munirathna; and Ex.D8 is the written statement filed in the said suit by the Society.

51. Section 2(b) of the Act defines 'Civil Contempt' as it would mean willful disobedience as to any order passed by the Court. Therefore, there must be an order passed by the Court and there must be willful disobedience of the said order to constitute civil contempt. The Hon'ble Apex Court in the case of L K Tripathi (supra), referred to the word 'willful' 42 which was not defined in Act, 1971 and by referring to the meaning of the word in Oxford Illustrated Dictionary, the term 'willful' means 'asserting or disposed to assert one's own will against instruction, persuasion etc., obstinately self-willed; deliberate, intentional, showing perversity or self-will'. It also referred to the Black's Law Dictionary, where the word 'willful' is defined as 'voluntary and intentional, but not necessarily malicious'. Willfulness means the 'fact or quality of acting purposely or by design'; deliberateness; intention; willfulness does not necessarily imply malice, but it involves more than just knowledge. It means voluntary, intentional violation or disregard of known legal duty'.

52. The Hon'ble Apex Court also held that 'he who asserts must prove'. Meaning thereby, the burden of proof is on the complainant. It also held that the proceedings under the extraordinary jurisdiction of the Court in terms of provisions of Contempt of Courts Act is quasi-criminal in nature. It referred to the observation made by Lord Denning and quoted that 'a Contempt of Court is an offence of a criminal character'. A man may be sent to prison for it. It must be satisfactorily proved. To use the time-honoured 43 phrase, it must be proved beyond reasonable doubt. Therefore, the standard of proof that is required is the proof beyond reasonable doubt.

53. In Ram Kishan Vs. Tarun Bajaj & Others (supra), the Hon'ble Apex Court, considering the burden of proof, reiterated that he who asserts must prove and the standard of proof should be the proof beyond reasonable doubt since the proceedings of Contempt of Court is under extraordinary jurisdiction of the Court, in terms of Contempt of Court which is quasi criminal in nature. In the said case it is held that, contempt jurisdiction is a powerful weapon in the hands of Courts of law. Therefore, it operates as a string of caution and unless satisfied beyond reasonable doubt, it would neither be fair nor reasonable to exercise the jurisdiction under the Act. The Hon'ble Apex Court also held that the word 'willful' introduces a mental element and hence, requires looking into the mind of the contemnor by gauging his actions, which is an indication of one's state of mind.

"Wilful" means - knowingly, intentional, conscious, calculated and deliberate with full knowledge of consequences flowing therefrom. It excludes casual, accidental, bonafide or 44 unintentional acts or genuine inabilities. Willful acts do not encompass involuntary or negligent actions. The act has to be done with bad purpose or without justifiable excuse or stubbornly, obstinately or perversely. It does not include any act done negligently or involuntarily. The 'deliberate conduct of a person' means that he knows what he is doing and intends to do the same. Therefore, there has to be a calculated action with evil motive on his part.

54. The Hon'ble Apex Court in Niaz Mohammad (supra), held that the party in whose favour an order has been passed is entitled to the benefit of such order. It also held that before a contemnor is punished for disobedience of the order of the Court, the Court must not only be satisfied about the disobedience of any order, but should be satisfied that such disobedience was willful and intentional.

55. In Pallav Sheth (supra), the Hon'ble Apex Court considered Section 20 of the Act regarding limitation and held that the same would deal not only with criminal contempt, but also with civil contempt. The period of limitation is one year from the date on which the contempt is alleged to have been 45 committed. It also held that one of the principles underlying the law of limitation is that a litigant must act diligently and not sleep over its rights. It is held that the period of limitation shall not begin to run until the complainant has discovered the fraud or the mistake or could with reasonable diligence has discovered it or in the case of a concealed document, until the complainant first had the means of producing the concealed document or compelling its production. It also held that a party who had acted fraudulently should not gain the benefit of limitation running in his favour by virtue of such fraud.

56. Thus, from the decisions that are relied on by the learned counsel for parties, it is clear that to constitute the offence of civil contempt, there must be an order passed by the Court and there must be willful breach or disobedience of such order, which is to be proved beyond reasonable doubt. The period of limitation to initiate proceedings of contempt is one year from the date on which the contempt is alleged to have been committed. The exceptions are highlighted in Section 13 of the Act, where contempt is not punishable. 46

57. With these facts and circumstances and the settled position of law, let us consider as to whether accused Nos.1 to 7 have committed the offence as alleged.

58. The facts and circumstances narrated above disclose that the complainants filing Writ Petition Nos.9869- 9876 of 2016 before this Court, passing of the interim order dated 10.03.2016 restraining allotment of any sites by the Society, modification of the interim order dated 10.03.2016 by order dated 07.08.2017, restraining respondent No.3 - Society from allotting/executing sale deeds without following the seniority list of its members as approved by the Registrars of Co-operative society, execution of registered sale deed dated 03.03.2020 by accused No.1 as President of the Society, signed by accused Nos.2 to 7 as witnesses selling site Nos.355-A and 355-B in favour of M/s.Sai Reniit Projects Private Limited, are all admitted facts.

59. The copy of the Writ Petition Nos.9869-9876 of 2016 is produced before this Court as per Ex.P1. The complainants M Shashidharan and V Muniyappa along with other petitioners filed these writ petitions under Articles 226 47 and 227 of the Constitution of India, against the Joint Director of Co-operative Societies and Additional Registrar of Co- operative Societies (H & M), seeking a writ of certiorari or a direction directing the Joint Registrar of Co-operative Societies to take all possible measures available under law to implement the order dated 26.04.2013 passed by him under Section 68 of the KCS Act and to initiate and conclude the proceedings of disqualification as envisaged under Section 29-C of KCS Act, to take suitable action against respondent No.3 - Society under the provisions of KCS Act and to direct respondent No.1 to initiate all possible legal proceedings against the past and present Directors of the Society for recovery of the loss sustained by the Society.

60. The petitioners in the writ petitions have alleged that an order was passed on 24.11.2008 in Writ Petition No.19213 of 2007 (CS) directing the Registrar of Co-operative Societies to hold a detailed enquiry into the affairs of respondent No.3 - Society and to ensure proper remedial measures under the provisions of the Act. It is stated that the respondents who suffered the order, have challenged the order dated 24.11.2008 by filing Writ Appeal No.1899 of 48 2008, which came to be dismissed by confirming the order dated 24.11.2008. It is the contention of the petitioners that after dismissal of the writ appeal, various representations were given by the members of the Society seeking enquiry as per the directions passed in the writ petition. The Assistant Registrar of Co-operative Societies (Consumer) was appointed as Enquiry Officer on 30.04.2010 and he submitted his report on 16.08.2012 holding that 11 charges framed against the Directors and Secretary of the Society are proved. An order under Section 68 of the KCS Act was passed issuing directions in respect of the charges framed by the Enquiry Officer and directing the Executive Committee of the Society to implement all those directions and to file the compliance report within 60 days from 26.04.2013. It is stated that there was no compliance of such directions issued by the Joint Director of Society, which led to filing of these petitions seeking specific directions against respondent No.1.

61. It is pertinent to note that the petitioners in the writ petitions have sought for an interim relief to direct respondent No.3 - Society not to allot or transfer or submit for registration of any site or part thereof in any layout formed by 49 it to any person, including its members, until the seniority list of members seeking for allotment of sites from respondent No.3 - Society is prepared, following the reservation applicable to the members and obtaining approval from respondent No.1 i.e., Joint Registrar of Co-operative Societies.

62. It is also pertinent to note that the petitioners have referred to the irregularities committed by the Board of Directors of the Society in the layouts formed by it in general and the relief sought was not restricted to any particular layout either formed in Kudlusingasandra Layout or Chikkanahalli-Kammanahalli Layout. Therefore, the contention of the learned counsel for the accused that the subject mater of the writ petitions is only to the layout formed in Kudlusingasandra Layout and the subject matter of the sale deed i.e., site Nos.355-A or 355-B is situated at Chikkanahalli-Kammanahalli Layout and the same are not the subject matter of the writ petitions, cannot be accepted.

63. The next contention taken by the learned counsel for the accused is that, the accused are not benefited by alienating the sites in favour of M/s.Sai Reniit Projects Private 50 Limited, as the entire sale consideration was received by the Society and not by them personally. The Resolution dated 30.12.2019 produced as per Ex.D4 discloses that the sites bearing No.355-A and 355-B measures 11140.63 sq.ft. and 12521.65 sq.ft. respectively, and totally measuring 23662.28 sq ft. The market value of the sites was Rs.1,100/- per sq.ft., but the same was resolved to be sold for a paltry sum at Rs.700/- per sq ft. only on the ground that there is litigation pending with regard to the sites in question.

64. Ex.D7 is the copy of the plaint in OS No.74 of 2014 on the file of the Senior Civil Judge and JMFC, Anekal filed by one Ms.Munirathna and two others against defendant Nos.1 to 12 seeking partition and separate possession of their share in Sy.No.24/1 situated at Chikkanahalli-Kammanahalli village with the boundaries mentioned therein. It is stated that Site Nos.355-A and 355-B were formed in Sy.No.24/1 of Chikkanahalli-Kammanahalli village. The plaintiffs in the said suit contended that their father late V Venkatesh had sold Sy.No.24/1 measuring 1 acre in favour of defendant No.12 - the Society on 06.06.2009 and he had no absolute right to alienate the same. Therefore, the plaintiffs, being the 51 children of late V Venkatesh, claimed their share over the said 1 acre of land which was purchased by the Society.

65. Ex.D8 is the written statement filed by defendant No.12 - the Society denying the contention taken by the plaintiffs in the said suit. It is pertinent to note that in para 23 of the written statement, a specific stand was taken by the Society that after purchase of the schedule property by it under the registered sale deed dated 06.06.2009, the property was developed to form a residential layout, huge amount was paid to the developer and further after formation of the layout, the sites were already allotted to its members and sale deeds were executed. Thus, it was contended that the allottees have been put in possession of the sites in question. This written statement was filed on 25.03.2014. But strangely, the sites were available with the Society even during 2019-2020 till execution of the registered sale deed as per Exs.P6 to 8, which are dated 03.03.2020 and 07.03.2020. The conduct of the Society represented by its President and Directors assumes importance in the light of the allegations made against it. There is no explanation on the part of the accused as to why such a stand was taken while filing the 52 written statement when, in fact, the sites bearing No.355-A and 355-B were not sold till March, 2020.

66. Even though, it is contended that since the sites were under litigation and therefore, the Society thought it fit to wash off its hands by selling the same for considerably a lesser price, the suit OS No.74 of 2014 filed by the children of late V Venkatesh disclose that they were challenging the registered sale deed executed by the said V Venkatesh on the ground that he was not having absolute authority to alienate the same in favour of the Society. One more contention taken by the Society that, no member came forward to purchase those sites since it was having litigation, was never substantiated by producing any material before the Court. Even though, it is contended that the members were called upon to purchase site Nos.355-A and 355-B, no scrap of paper is made available in support of said contention. Under such circumstances, it has to be reasonably presumed that the members were not notified regarding availability of site Nos.355-A and 355-B of Chikkanahalli-Kammanahalli Layout for allotment/sale.

53

67. Now the question arises as to what was the necessity for the Society to take a decision to alienate these two sites in favour of a third party, who admittedly, was not a member of the Society. The explanation given by the Society that since the Society was in financial crunch, it decided to alienate the sites in favour of third party is also not probabilised.

68. Ex.D2 is the earliest proceedings dated 28.11.2019 passed in the Executive Committee meeting held under the Chairmanship of K Bhoopala i.e., accused No.1 which was attended by accused No.2 - S N Shivamurthy, accused No.3 - S Sadashivappa, accused No.4 - D Srinivas, accused No.5 - Somanna, accused No.6 - K C Sarala and accused No.7 - C H Shankar. There is a reference to the litigation with respect to site Nos.355-A and 355-B and the offer made by M/s.Sai Reniit Projects Private Limited, represented by its owner Muni Krishnappa to purchase those sites. The Committee decided to allot these sites in favour of M/s.Sai Reniit Projects Private Limited and authorized the President i.e., accused No.1 to get legal opinion and to proceed with the matter.

54

69. Ex.D4 is the Resolution dated 30.12.2019, whereunder, the Committee again discussed about the proposal by M/s.Sai Reniit Projects Private Limited. It has also resolved to sell the sites in question in favour of M/s.Sai Reniit Projects Private Limited at the cost of Rs.700/- per sq.ft., even though the market value of the site was Rs.1100/- per sq.ft.

70. It is pertinent to note that total extent of the sites in question was 23662.28 sq.ft. During cross examination of DW1, the witness categorically admitted that the dimension of the sites in the layout formed by the Society would be generally 30' x 40' or 60' x 40' and in some area it would be 50' x 80' and not more than that. But however, these sites are considerably the bigger sites having the dimension of 11140.63 sq.ft. and 12521.65 sq.ft. respectively. Even though the suit filed by legal representatives of the vendors was pending, the same cannot be a compelling reason for the Society to alienate the sites, which is considerably a larger extent, for a paltry sum of Rs.700/- per sq.ft. It assumes importance when the Society has failed to place any material to substantiate its contention that none of the members came 55 forward to purchase the sites in spite of notifying them and that the Society was under financial crunch.

71. It is also pertinent to note that PW1 in his evidence categorically stated that the accused were benefited by selling the sites in question for a meager sum. Of course, he was not in a position to explain as to what was the nature of favour or the benefit derived by alienating the sites. When on the contrary, the Society has suffered a loss by selling the sites for a meager sum, the accused are required to justify their acts. The burden is on the accused to substantiate their contention that the Society was under financial crunch and further the Society was willing to get rid of the litigation pending in respect of those sites. The Society could have notified its members about its intention to allot or alienate the sites. Even thereafter, if there was no response by any of the members, the Society would be justified in considering to alienate the same in favour of third party. Unfortunately, no such steps were taken.

72. Admittedly, M/s.Sai Reniit Projects Private Limited was not the member of the Society. The Society was formed 56 to purchase the lands, to form the layouts by developing the same for the purpose of allotting it to its members. The Managing Committee of the Society in its meeting dated 30.12.2019 as per Ex.D4 resolved to give membership of the Society to K Muni Krishnappa who was representing M/s.Sai Reniit Projects Private Limited to enable him to purchase the sites in question. Therefore, it is clear that the accused were very much aware about the aims and objectives of the Society in acquiring the land for the purpose of forming the layout and to allot the sites to its members alone.

73. In the meeting dated 28.11.2019 as per Ex.D2, where the Committee discussed about the proposal given by M/s.Sai Reniit Projects Private Limited to the Society to purchase site Nos.355-A and 355-B and it was resolved to allot the sites in its favour by accepting the proposal and authorizing accused No.1 to take necessary steps in that regard. In the meeting that was held on 30.12.2019 as per Ex.D4, the Committee again discussed about the subject and the consideration amount for the sites was fixed at Rs.700/- per sq.ft., even though the market value of the sites was Rs.1100/- per sq.ft. and also it was resolved to give the 57 membership of the Society to K Munikrishnappa, since the prospective buyer was not the member of the Society.

74. In the meeting that was held on 28.01.2020 as per Ex.D5, the draft sale deed submitted by M/s. Sai Reniit Projects Private Limited was considered, the same was accepted and it was resolved to sell the sites in question by again authorizing the President to take necessary steps for execution of the sale deed. It is pertinent to note that only about a month thereafter on 28.02.2020 as per Ex.D3, the legal opinion was obtained.

75. Under Ex.D3, the advocate representing the Society has referred to the decision taken by the Society in its meeting dated 28.11.2019 resolving to sell the sites in question for Rs.700/- per sq.ft. and also referred to the interim order dated 10.03.2016, where there is a blanket interim order not to allot any sites in any of the layouts and again referred to the interim order dated 07.08.2017 restraining the Society from allotting the sites in favour of its members without getting approval of the seniority list from the Registrar of Co-operative Societies and opined that since 58 Writ Petition Nos.9869-9876 of 2016 were with reference to Kudlasingasandra Layout and there is no reference to Chikkanahalli-Kammanahalli Layout and since a decision is already taken to sell the sites, the interim order does not come in the way of executing the sale deed. It is also stated that if the purchaser is admitted as a member of the Society and thereafter if the sale deed is registered in its favour, there will not be any legal impediment for such alienation and it will not amount to contempt of Court.

76. This opinion given by the advocate representing the Society could not be justified in any manner, when the writ petitions referred to above were never restricted to Kudlasingasandra Layout alone. But as already discussed, the writ petitions refer to the irregularities in allotment of sites in various layouts formed by the Society. Under such circumstances, it cannot be concluded that the writ petitions were restricted only to Kudlasingasandra Layout and not to Chikkanahalli-Kammanahalli Layout. Moreover, the Committee had already taken a decision to sell the sites in question in favour of M/s.Sai Reniit Projects Private Limited, the consideration amount was fixed, draft sale deed was 59 approved and the President of the Society was authorized to execute the sale deed and only thereafter, the legal opinion was taken on 28.02.2020.

77. It is also pertinent to note that on the very next day i.e., on 29.02.2020 as per Ex.D6, the Committee again met to resolve to execute the sale deed in respect of site Nos.355-A and 355-B in favour of M/s.Sai Reniit Projects Private Limited, authorizing the President, K Bhoopala i.e., accused No.1. Accordingly, three different sale deeds as per Exs.P6 to 8 were executed on 03.03.2020 and 07.03.2020. The sequence of events i.e., passing of the Resolutions in the meetings, obtaining the legal opinion and executing the sale deeds further strengthen the contention taken by the complainants.

78. The accused who constitute Board of Directors held meetings as per Exs.D2, 4 to 6 to resolve selling of the sites in favour of M/s. Sai Reniit Projects Private Limited and only at the eleventh hour took the legal opinion as a precautionary measure, disclose that the accused are trying to hoodwink the Court by placing the legal opinion as a shield. 60 In fact, the advocate who has given such an opinion has also committed contempt of court by misinterpreting the order passed by the Court. The order dated 07.08.2017 passed by the learned Single Judge is in very simple and plain term. The said order is not capable of more than one interpretation to give rise to variety of consequences. Under such circumstances, the accused may not have any justification to violate the order and act contrary to the same.

79. The materials on record sufficiently prove that there is disobedience of the interim order dated 07.08.2017 and the conduct of the accused, as discussed above, makes it clear that each of the accused were having the knowledge of the interim order dated 07.08.2017 passed by the learned Single Judge restraining from allotting sites/executing the sale deed without following the seniority list of its members as approved by the Registrar of Co-operative Societies and inspite of it, intentionally and consciously took decision to sell the same to a non-member for a paltry sum without there being any justification. It is a calculated and deliberate act on the part of the accused with full knowledge of consequences flowing therefrom. They also took precaution to get an 61 opinion, which is in fact illegal, to shield their misdeeds. Therefore, it is to be concluded that it was a willful disobedience of the interim order on the part of the accused and it amounts to civil contempt. The sequence of events, in light of the conduct of the accused from the materials that are placed before the Court prove the commission of offence of contempt of court as defined under Section 2(b) of the Act, beyond reasonable doubt.

80. Learned counsel for the accused contended that if the context under which the interim orders dated 10.03.2016 and 07.08.2017 were passed are taken into consideration, there is no basis for initiation of proceedings of contempt. Admittedly, the order dated 10.03.2016 passed in Writ Petition Nos.9869-9876 of 2016, reads as under:

"The learned Government Advocate to take notice for respondents 1 and 2.
Emergent notice to respondent No.3.
The learned Government Advocate is directed to seek instructions as to why though the order was passed under Section 68 in the year 2013, no further steps have been taken, which 62 appears to be the main grievance of the petitioners.
The third respondent is restrained from making any allotment of sites as on date."

(emphasis supplied)

81. After passing of the order dated 10.03.2016, the Society has filed an application as per Ex.P3 i.e., IA.2 of 2016 under Article 226(3) of the Constitution of India seeking vacating of the exparte interim order dated 10.03.2016. A specific contention was raised by the respondents that, since respondent No.3 - Society was restrained by making any allotment of sites as on the date, it has prevented from its obligation to take up new projects for formation of layouts and it also come in the way of implementing the order of the Hon'ble Apex Court regarding allotment of sites to ex-land lords. Therefore, it has sought for vacating the interim order. Considering the same, the writ court passed the order dated 07.08.2017 which reads as under:

"Heard learned counsel for the parties on the application filed seeking vacation of the interim order dated 10.03.2016.
63
2. By the interim order passed on 10.03.2016, this Court while directing learned Government Advocate to seek instructions as to why the order passed under Section 68 of the Karnataka Co-operative Societies Act, wayback in the year 2013 was not enforced, has restrained respondent No.3 - Society from making any allotment of sites.
3. In the application now filed seeking vacation of the interim order, respondent No.3 - Society has contended that the Society being under an obligation to take up new project for formation of layout for allotment of sites to its members has undertaken the task. Though several contentions have been urged in the application filed stating that no illegalities have been committed, it is not necessary at this stage to go into this aspect of the matter.
4. During the course of arguments, learned senior counsel appearing for the petitioners, on instructions from respondent No.3 submits that apprehension of the petitioners that allotment of sites would be made here afterwards without considering the seniority of the members would be addressed, if it is made clear that any further allotment to be made by respondent No.3
- Society could be only based on the seniority list 64 of the members approved by the concerned Registrar of Co-operative Societies. This submission, in my view, would address the major grievance of the petitioners. It is further rightly submitted that if the interim order is not modified, it would certainly affect the other genuine members who are waiting for allotment of sites formed by the Society.
5. It is also urged during the course of arguments by the learned senior counsel that the Society has undertaken the task of formation of layouts in different areas and if allotment of sites even in these areas is prevented, it would affect the Society and it members seriously.
6. Keeping in mind the facts and circumstances of the case and also the interest of the petitioners as well as respondent No.3 - Society and its members, I am of the view that the interim order granted on 10.03.2016 deserves to be modified. Accordingly, the following modification is made:
It is made clear that pending disposal of these writ petitions, respondent No.3 - Society shall not make any allotment/execution of sale deed without following the seniority list of its members as approved by the concerned Registrar 65 of Co-operative Societies. Interim order passed on 10.03.2016 is accordingly modified."

(emphasis supplied)

82. A bare reading of the interim orders dated 10.03.2016 and 07.08.2017 in the light of the allegations made in Writ Petition Nos.9869-9876 of 2016, makes it clear that the allegations made by the petitioners was in respect of the functioning of the Executive Committee especially in the matter of allotment of sites without getting the seniority list of members approved by the Joint Registrar of Co-operative Societies in contravention of bye-laws, which led to passing of the order dated 10.03.2016 and modification of the order dated 07.08.2017. By no stretch of imagination, it could be said that the interim order dated 07.08.2017 only refers to the sites formed in Kudlasingsandra Layout and not Chikkanahalli-Kammanahalli Layout. If the averments made in the writ petitions and the interim order passed by the writ court are taken into consideration, the intention of the Court was very clear in restraining respondent No.3 - Society from making allotment or execution of sale deeds without following the seniority list of the members as approved by the Registrar 66 of Co-operative Societies. There is absolutely no ambiguity in the order to convey a different meaning.

83. The next contention taken by the accused is with regard to the non-joinder of necessary parties. It is contended that even though a joint decision was taken by the Managing Committee to alienate the sites in favour of M/s.Sai Reniit Projects Private Limited, only accused Nos.1 to 7 are arrayed as accused, which is bad under law. Even though, it is tried to be contended that the first complainant was also part of the Resolution that is passed and resolved to alienate site bearing Nos.355-A and 355-B, the same was denied by PW1 and there are no materials to substantiate such contention. Moreover, admittedly, accused No.1 executed the sale deed Exs.P6 to 8 representing the Society and accused Nos.2 to 7 have signed it as witnesses. None of the other Directors of the Society have taken part in executing the sale deed. Mere taking a decision to alienate the property may not give rise to initiation of the proceedings for contempt of Court, but willful disobedience of the order passed by this Court is as a result of alienating the sites in favour of third party under the registered sale deed, which is a deliberate and calculated 67 move on the part of the accused which would amount to contempt of Court. Therefore, the contention of the learned counsel for the accused in that regard, cannot be accepted.

84. The other contention taken by the accused that accused Nos.2 to 7 have signed the sale deed only as witnesses and not as executants and therefore, they have not committed any contempt of Court also cannot be accepted in view of the fact that accused Nos.2 to 7 have taken part in the meetings, where a decision was consciously taken to alienate the property, the President i.e., accused No.1 was authorized to execute the sale deed and further more, accused Nos.2 to 7 have signed the sale deed as attesting witnesses. Under such circumstances, the contention of the learned counsel that the attesting witnesses are not supposed to know the contents of the documents and therefore, they have not committed any offence, also cannot be accepted.

85. An attempt was also made to contend that the proceedings for contempt of Court is barred by limitation. Section 20 of Contempt of Courts Act describes the limitation for action for contempt within a period of one year from the 68 date on which the contempt is alleged to have been committed. The contempt in the present case is alleged to have been committed on 03.03.2020 when sale deed was executed alienating site Nos.355-A and 355-B in favour of third party. The petition for contempt was filed by the complainants on 29.09.2020. Therefore, it cannot be said that the petition is barred by limitation. The contention raised by the learned counsel for the accused that the interim order of was passed on 07.08.2017 and from that date to the date of filing the petition, is beyond the date of limitation, cannot be accepted on any count. Therefore, the said contention that the petition is barred by limitation is to be rejected.

86. The contention taken by the accused that the Society was under financial crunch cannot be a compelling reason to disobey the order passed by this Court. If at all, there was any confusion regarding application of the interim order dated 07.08.2017, the accused were having liberty to seek clarification from the Court at any time. But they have not chosen to do so. On the other hand, by an ingenious idea of getting legal opinion to the effect that if the sites in question are sold by executing the sale deed, the same would 69 not amount to contempt of Court, the accused are trying to hoodwink the Court, which is not permissible under law.

87. The contention of the accused that the Society has not acted hurriedly in alienating the property also cannot be accepted in view of the sequence of events referred to above. The intention of the accused was only to make a ground to somehow alienate the sites and at the same time, try to avoid initiation of the contempt proceedings. The accused have made sufficient efforts in that regard which are apparent on the face of the record. We do not have a shred of doubt about the intention of the part of the accused to commit willful disobedience of the order of this Court. Therefore, we are of the opinion that the complainants are successful in proving the guilt of accused Nos.1 to 7 beyond reasonable doubt.

88. It is pertinent to note that an attempt was made by the accused to impute ill-will motive against the complainants in general and against PW1 in particular to initiate contempt proceedings. The accused have gone to the extent of suggesting to PW1 that he had demanded Rs.60 70 lakh from the accused before framing of charge. The suggestion was categorically denied by PW1. There are absolutely no material even to probabalise such contention.

89. Even though the accused have contended that the order dated 07.08.2017 refers to the site formed in the Kudlasingasandra Layout and not in the site formed in Chikkanahalli-Kammanahalli Layout, the said contention was rejected by this Court vide order dated 26.11.2021 holding as under:

"17. Though a contention was raised by learned counsel for the accused that the properties in Schedules "A" and "B" are situated at Chikkanahalli-Kammanahalli and not Singasandra Village and therefore there is no violation, the same cannot be accepted in view of the fact that, it is also not in dispute that the Society formed four layouts in different villages. The dispute raised under Section 68 of the Act in respect of the entire Society and the interim prayer sought by the complainants to direct respondent No.3/Society not to allot or transfer any site formed in any layout by it to any person including its members until the seniority list of members, who are seeking for allotment of sites from respondent No.3/Society, is prepared following the 71 rules in respect of the Scheduled Castes and Scheduled Tribes(Prevention of Atrocities) Rules, 1995 is obtained by respondent No.3/Society."

(emphasis supplied)

90. The accused have taken a specific defence in paragraph 9 of the reply statement dated 15.12.2020 to contend that on wrong advise, the accused have executed the sale deed and it was not an intentional or willful disobedience. On the other hand, it is a bonafide mistake due to the wrong legal advise given by their advocate. By referring to this stand taken by the accused in the reply statement, this Court vide order dated 26.11.2021 referred to above held that it is nothing but admission of violation of the interim order passed by the learned Single Judge by alienating the site under the registered sale deed. The Court in paragraph Nos.23 to 25 held as under:

"23. It is well settled that the litigants approach this contempt Court after completion of all other reliefs as the last resort before this Court. When a contempt petition is filed alleging disobedience, it is the duty of the Court to verify on the basis of the record after giving an opportunity to the accused persons whether they have violated the order of the Court or not. After 72 carefully perused the material available on record and on hearing the learned counsel for the parties, it clearly indicates that there is a wilful disobedience by the accused persons.
24. It is also not in dispute that the complainants were members of respondent/Society like others have become members of respondent No.3/Society with a hope and trust that they will be benefited from respondent No.3/Society and the Society was formed to protect the interest of respondent No.3/Society and admittedly, both the complainants and the accused persons are employees of M/s. Hindustan Aeronautics Limited ("HAL") and respondent No.3/Society was formed with an intention to ensure protection of all the employees of HAL. The complainants and others who enrolled as members of the respondent No.3/Society to get a site with their hard earned money out of their employment. Though the accused persons are also employees of he Society, merely because they become the President and Directors of respondent No.3/Society, they cannot cheat the other members of the 3rd respondent. That is not the intention of formation of any co-operative society. Therefore, the contention of learned counsel for 73 the accused persons that there is no violation of the interim order cannot be accepted.
25. It is well settled that the society to act as a trustee of its members, it cannot ditch in another member merely as President and Directors. Like any other organ of the State, judiciary is also manned by human beings, but the function of judiciary is distinctly different from other organs of the State, in the sense its function is divine. Today, judiciary is the repository of public faith. It is the trustee of the people. It is the last hope of the people. After every knock at all the doors failed people approach the judiciary as the last resort. It is the only temple worshipped by every citizen of this nation, regardless of religion, caste, sex or place of birth. It is high time the judiciary must take utmost care to see that temple of justice do not crack from inside, which will lead to catastrophe in the justice delivery system resulting in the failure of Public Confidence in the system. Therefore, it is the duty of the Court to protect the interest of the litigants in accordance with law."

(emphasis supplied) 74 This observation made by this Court is relevant till today while considering the contention of the parties after adducing the evidence.

91. Learned counsel for the accused placing reliance on Section 13 of the Contempt of Court Act, contended that in certain circumstances, the contempt is not punishable. Section provides the instance where the Court is not satisfied that the contempt of such a nature that it substantially interferes, or tends substantially to interfere with the due course of justice or if there is justification by truth as a valid defence. The Court if satisfied that it is in the public interest and the request for invoking such defence is bonafide, whereby Section 13 of the Act could be invoked, but not otherwise. The facts and circumstances discussed above does not in any way satisfy any of the ingredients of Section 13 of the Act. Therefore, the accused are not entitled for the benefit of said provision of law.

92. Learned counsel for the accused at the end of his arguments submitted that even in spite of materials on record, if the Court were to come to the conclusion that the 75 accused have committed the contempt of Court, then the accused Nos.1, 3, 6 and 7 will tender unconditional apology and the charge against them may be dropped.

93. Section 12 of the Act deals with punishment for contempt of Court. It also provides for discharging the accused or remitting the punishment awarded on apology being made for the satisfaction of the Court. The explanation appended to the proviso reads that the apology shall not be rejected merely on the ground that it is qualified or conditional if the accused makes it bonafide. Therefore, even though the apology was offered to be tendered by few of the accused, the Court must be satisfied with regard to the bonafides of such accused in tendering the apology.

94. The contempt petition was filed during 2020 making specific allegations. In the reply statement as extracted above, the accused have specifically admitted commission of contempt of Court blaming on the wrong advise given by the advocate, but in spite of that, they proceeded to contest the contempt proceedings on various grounds, most of which, are flimsy. The conduct of the 76 accused even in executing the registered sale deed and alienating the site in favor of M/s. Sai Reniit Projects Private Limited, as discussed above discloses that there are no bonafides on the part of the accused, but on the other hand, the accused have taken sufficient precaution to avoid the proceedings for contempt of Court and getting the opinion after resolving to sell the sites in favor of third party, approving the draft sale deed and authorizing accused No.1 to execute the sale deed was only a rouse to avoid the future complications. Therefore, we are of the opinion that there are no bonafides in the act committed by the accused or in the offer made to tender unconditional apology by few of the accused at the fag end of the trial, to accept the same.

VI - CONCLUSION

95. In view of the discussions held above, we are of the opinion that the charge framed against accused Nos.1 and accused Nos.2 to 7 are proved beyond reasonable doubt and they are liable for conviction. Looking to the seriousness of the offences committed by accused Nos.1 to 7 in disobeying the order of the learned Single Judge, willfully and alienating two sites in favour of third party, who is not a member of the 77 Society in clear violation of the interim order dated 07.08.2017, we are of the opinion that the accused may be sentenced proportionately. Hence, we proceed to pass the following:

VII - RESULT
(i) The contempt petition is allowed.
(ii) Acting under Section 11 of Contempt of Courts Act, 1971, accused Nos.1 to 7 are convicted for the contempt of Court as defined under Section 2(b) of the Act i.e. for willful disobedience of the interim order dated 07.08.2017 in Writ Petition Nos.9869-9876 of 2016 (CS-RES) passed by the learned Single Judge.

(iii) Acting under Section 12 of the Contempt of Courts Act, 1971, accused Nos.1 to 7 are sentenced to undergo simple imprisonment for a period of three months with fine of Rs.2,000/- each and in default to pay the fine, each of the accused shall undergo simple imprisonment for further period of fifteen days. 78

(iii) Registrar (Judicial) is directed to issue the warrant of commitment and detention in respect of the accused-contemnor in Form No.III as contemplated under Rule 16(i) of the High Court of Karnataka (Contempt of Court Proceedings) Rules, 1981, forthwith.

The service rendered by Sri G V Shashikumar, learned Additional Government Advocate, who was appointed as Court Commissioner to represent the complainants, to arrive at this conclusion is appreciated and the same is placed on record. The High Court Legal Services Committee is directed to pay remuneration of Rs.10,000/- as Honorarium to the learned Additional Government Advocate, appointed as Court Commissioner.

Sd/-

JUDGE Sd/-

JUDGE PN * &*bgn/-