EN THE HIGH COURT OF KAR%\1A’l’AKA AT BANGALORE
Dated: This the 15*” day of If)e(rembe.1′ 2009
PRESIENT
THE HONBLE3 MRS JUSTIC E MANJULA cs} =
AND
THE HON’BLE MR JLJSTICI§;:’\/.Jbf:\ (31f\E \’ N22-.ifH_.:A’s\I,V ‘ _
c.c.c. NO. 73§1%2009%– .{_CI–\/11,) _ ”
BETWEEN 2
SR1 C V NANJAEEPA, _ ,
8/0 H N v’EERABHAD’R_AfCHA’R{ ‘
AGED AB0UT4:HyE:A;<s. j ' . _
R /AT RAJAE{AJ FjSI?IV'».'A.RI 'NILAY-'A«.._
AGARAH.}'i;R-A STREEEYF. A ' x
"
‘~ _ . COMPLAINANT
(By sir: M N MUNI:-.E§E1)i;3.y.”A:3V .)
AND :
C} s NARAYANA SWAMY.
” iS.ECRETARY”””1’O THE Rf-3V¥3NUE DE3PAR’l’MIi1N’E’,
_ sfzumag .012′ KARNATAKA.
2 1’=x{V.S.BvUIL.DENG, DR AMBEDKAR ROAD.
“BA_N_GAL’OER–56000 1 .
SR1′ MANOJ KL’: MAR IVIEZEZNA.
‘~ THE DEPUTY COMMESSIONEIR,
VCHAMARAJANAGARA DISTRICT.
CHAMARAJANAGARA.
3 SR} CHAN DRASH EKARI.AI”{.
TH E TAH SILDAR.
C HAMARAJANAGAIU-\ TALU K,
CHAMARAJANAGARA DES”E’REC”I’.
C HAMARAJANAGARA.
-2
1
the Iearned Smgle Judge which the ssubjed matter
of an appeal before the Deputy Commissioner where
the accused have approached the
Authority, we do not find any good reason ”
proceedings pending as there is co’r’npiian-:ce_’oi’_
direction.
Accordingly. the proceediifigs are i
_ Sd/_
….. jUDGE