Karnataka High Court
Sri H B Kolyappa vs The State Of Karnataka on 5 March, 2010
,1..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5"} DAY OF MARCH. 2010
PRESENT
THE HONBLE MR.JUS'FICE NEUMARW 5 Vi'
AND
THE HQNBLE MRJUSTICE ARALI :\I:;§--r3.,é§;EAJA[:
CCC N0.880/20€i§3{Ci'vi1)7._ .;
BETWEEN:
SR1. H.B.KOLYAPPA,
S /0.LATE NAGAPPA, .
AGED ABOUT 90 YEARS;
R/A.NO.1, '
SWAMI VIVEKANANDA NAGA'F;__VVA D
JOGIMATTI ROA}},__
CH1'rRADURc;Aw'.§7.7 55,1. =:
[BY ,)
AND:
THE S'TA'?E OF
REPRESENTED .33: ms "
sE<;;.RE*{tARY, A. _
" _ DEPAEC-EMEN'F OF"?-ERSONNEL AND
, ;:».D1x»1IN'1.sTR;emVE REFORMS,
{PO'Lm.CAE;"~P,ENs10N)
.VH._JHANA..,SOI}}E§HA,
BANGALOREZSGO 001.
(BY :3Ri;~;_aAGAD1sH MUNDARGI, AGA)
THIS CCC IS FEL-ED U/S.11 AND
'CQNTEMPT OF COURT ACT PRAYING TC)
' V. ....C0N'rEMPT PROCEEDINGS AGAINST THE ACCUSED FOR
...COMPL.AINANT
...ACCUSED
12 OF THE
INITEATE
DISOBEYING THE ORDER DATED 27.3.2007 PASSED IN
W.A.NO.2730/2005 (GM--FF) AT ANNEXURE~'A'.
THIS CCC COMING ON FOR ORDERS THIS DAY.
KUMAR J. MADE THE FOLLOVVING:
L»:/~
"gr
0 R D E R
The Non~Baiiable WE1i'faI11. issued is reca11ed.'I'he
respondent has complied with ihe direction iSsued"'bd\:}"'«..'_driis
Court. A Demand Draft of Rs.2.24.250/- is hafidedf V.
the complainant. _
Proceedings are dropped.
.' A i IUDQ3