High Court Karnataka High Court

Sri K M Neginal vs Sri Sayeed Sadiqui on 8 October, 2009

Karnataka High Court
Sri K M Neginal vs Sri Sayeed Sadiqui on 8 October, 2009
Author: Manjula Chellur V.Jagannathan
     

IN THE HIGH COURT OF KAiI-QNATAKA AT BANGALORE
Dated: This the 891 day of October 2009

PRESENT

THE HONBLE MRS JUSTICE MANJULA CHELLIJR  _

AND

TIIE IIONBLE MR JUSTICE v.JAGANNgmI:A1\IjV'_I'V. V" 

c.c.c. NO.283/20O9JICI'VIL}4._ .: 7

BETWEEN:

SR} K M NEGINAL
Aged 63 YEARS

S/CLMALLAPPA   * 
OCC:CLASS«~ICON'I'RA(Z1TO_R'._  " '
2ND CROSS, TIPTUR  

   COMPLAINANT

{By Sri IABIIINAV: R: 
M/S KUMA_R~Is; KUMAR) 

A__&Qi' "

If   sI§I'«sz§I*EED SADIQUI

I " I M¢§JO.R, 
 Trim/LAI$rAGING DIRECTOR
I '  CAUVERY NEERAVARI NIGAM LIMITED
 CQFEEE BOARD BUILDING.
AMBEDKAR VEEDHI,

 ..  B.5fi'3GAI.ORE--1

I 2:;  -IIJAYACHAND

MAJOR,

THE CHIEF' ENGINEER

CAUVERY NEERAVARI NIGAM LIMITED
GORUR

IIASSAN DIST.



3. SRINIVAS

MAJOR

THE SUPERINTENDING ENGINEER
CAUVERY NEERAVARI NIGAM LTD
HEMAVATHI PROJECT CIRCLE
GORUR

HASSAN DIST.

4. PRAKASH

MAJOR,  

THE EXECUTIVE ENGINE-ER ._
CAUVERY NEERAVAR1 NIG;A.,1\/I LTD '
DAM DIVISION,    U  
GORUR ' 1. '=- 5
HASSAN DIST _
J     _  :;,'§;.Z3:7CTL¥S$_<'§;"iZi.' _.
(By Sri M R c:_  FOR A1, A3 '3T;~1'\4~)

cc-O,EETQEDJJ/S.i'.1~1:"&  THE CONTEMPT OF
COURT  TO INITIATE CONTEMP1'
PROCEEDINGS THE ACCUSED FOR
DISOEEYTNG 'THE  DATED 18.02.2008 PASSED

 , « 1N..'a%§;.1é.No.3150,r2007.,

  COMING ON FOR ORDERS THIS
'DAY, Mmmrjm CHELLUR J., MADE THE FOLLOWING:

ORDER

Learned counsel appearing for the accused

VA V. ._..:S1.1bI1’litS that all the demand drafts and cheques are

kept ready to be dispatched to the complainant.

Under these circumstances, proceedings are

closed reserving liberty to the complainant to I’€Vi\(€f._ ‘

k

the same, ifneeessary.

1e@@E ie