High Court Karnataka High Court

C V Nanjappa vs G S Narayana Swamy on 15 December, 2009

Karnataka High Court
C V Nanjappa vs G S Narayana Swamy on 15 December, 2009
Author: Manjula Chellur V.Jagannathan

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