Karnataka High Court
D Nanjegowda vs K Eranna on 6 June, 2009
as mwwwm wr nmmawmemaxn HEW" a.=uz§.fAaw._.§zr KAMNJHAKM Wflfiéfl KQLUUKT £3?" KARNA7fA§§fi2 Mififi Gmim' fl? Kflfififlgfififi HEQH COUQT OF KARNATAKA HEGH C05.
IN THE HIGH COURT OF KARNAEAKA, EANGADORE»
Damn 'PI-{IS was awn :33? or sum 29:15'"- j'-, "~..
85305.8
was HON"B£.E Ma. .33.xs*£'Ic:r~~s3,t31ai5'sx Ié;* mi'
9.3.199 N0.4?BU;"'9F
BETWEEN
D.Nanjegowda, 58 yaara _m
fiaad Master, Govt.fiiqd1u"
school, R!at.D.Na.19l2,l_ JV
aehind Kashava Swamy Templa!
Hagamangala ?9wn, _~" r<v=Aj 't F,"
Mandy; Di3tSi§§e 1 I g:._*f»,;.V?I!I!I0lI1
my an
K.$ranna,'3fa.K.Mifig2jjaa*«=
Aged about is Years. X
agriculturist; filat=G¢paaa11y,
Cha11aawrerTa1ukaH
chsttradurga n5,atrie:t--.----~ " . . . ml-cram!
'WfhisV'§:§fiina1 petition ia filad under
_ figctidfi *§82": Cr.P.C. praying to quash the
""5 ¢§fi91gin£.; and Iuzthaz preceedinga in
_ :".c;§.x§}fi65/98 pandiag on the file of the
=, ?rl}$gJ.(Jr.Dn1 and JMEC., Cha;1akezc.
*' _ "» 'This getitian cming on for cadets this day,
u*.'tha Caurt made the £a11owing:--
w mwwmfi wr mxnmmmxmawa mwm w.¢wwm_wr aeaaammwnma. wmzm uwmmz my MKNAEAM Mlwfi ammm €25 KAKNAEAKA MEG?-§ CQIJRY Q? KARNA?A%fie. EHEQQW 6%!
ORDER
Learned counsal fur the putitionar
that petitiona: may be permitted to ”
petition.
2. Accordingly, patit.{‘::g:§:”‘%.ia £i..iV_§mi:’s:sd£i: was
withdrawn. V ‘ ‘
Sd/-‘
Wff;,€Q%%§$ Iudge
zatsu ~~~~ M