High Court Karnataka High Court

Neelakanta Rao vs Ningegowda on 3 June, 2011

Karnataka High Court
Neelakanta Rao vs Ningegowda on 3 June, 2011
Author: V.Jagannathan
I .

we mg; men coum' Of? 1<:;xRNA'::<x}fJL1:":R§  1' ' " "

THE: HC*N'BLE ME{.{}US'1'ICE 2i  HAN " 

 2c:2 : T'  
BEITWEEN: V' '

NEEZLAVKANTA RAG,  ~ ._ , 1, ;
3,/0 LATE NARAYANA RA-lo,  '
AGED ABOUT 56 YEARS'.~-.1"  ; 'V
OCC: HEA£):.M>§S':FERL:_GEES,    ,
Lo1~:AsARAf~--.z1L:¥;AG1§, M;»;NGALA'~pos*1*';'
KQ'I'HATI=i'H Hs:>B'L':',''--.._ , "  _  M.  
MANYDA '1"~'AL'~{.& mE;.TR.:'cir. " 

 ««««       ,..PE'I'ITIONE:R
{By Sh K; A CH2%§£'£}E{A$£'V¥_EE{ARA, ADV.)
N1NGE:Gom3A.V 

S/egg; LATE: GE,N_:jE:GC§w13A.
1's.'iAz}C'R gas? A<}'EI§§  ---- ~ *

 " A  :35, <3m_CROss$
' ,.<:",<<3 amK%.smvAmN<:;A1AH*s HOUSE,

A1}«?KAN;9{FP1E2SE'1KVARA NILAYA.

" C§*E}X1\/Ii} Mtg}'€;51~1WARANAe 'FHE:- EQLLQWING; ,   _ ;
ORQEE ._ V"    _

When the matter   gviiteunsel
for the petitiener amount
has been paid by    and
therefore the  in support of
the abeegg  eounsei filed an
applfieeiioei  and (8) of the Cr.P.C
1'/'W   h

'V  I;;e:»;rr1eci Counsel Srifiirisagar has; filed

  respondent and admits the receipt: ef

” VVe:i’}::3:je’~:;'”zimeunt by the eenaplainanii, The

e<§;np§e:i:i'eim§: is else preeeni: before the (fear? and

eeimiie having received the entire amount ef R35

(Rupees five 1ai<;h$}§

/-~.

E
=./’

~.

3

3, in \+’i€\’v’ of the above d€vs?}opmen;: 7.aj:g1,
GVGY1 béaforés the triai Court an apphczxtimi hg;v’:12g’~h%:é:§f
filed <31"; 30.5.11 sthextiing/; that: the 21zn_:.2§1.fi_”=haS.:”b.ecn’ ”

paid by the a<:cus€d to _¢€:§m"pléLi:121._riéi..1*”*C_iOsh:11’€19’fAi:¢E*1e:’

in my view, the matter has pL1t€m ‘end téjin View

of the setilemant bsfziveen _;n is set aside
and the___ .;1cquii£éd:”}éihd he shall be
re}eaVs__<~:_d; be: informed to the

jail g.;uthQfiii£:9_jfhmedia§ely,_'

Séjaé
$33333

. E:?'"_\='1'\:A