1N THE HIGH COURT 0? KARNATAKA
CIRCUIT BENCH AT DHARWAD_....__ 4 j j %
DATED THIS 'THE 27% DAY 01? NOVE}1_\afI B.:EI?i;_.~f..§{){2\8 .' Q'
BEFORE
HON' BLE MR. JUSTICE I§;Sf<§)EDHAnRi. A
% %
HON’ BLE MR. JUsTICE’%3{sREENwA:aE GQWDA
CCC NC) QIVIL)
BETWEEN”
NAGAPPA B_ASAPP2%.,._D.QDDAMANI
AGEDLABQUT 62′ .
RETD. AR’I’ES1AN”<NW§€£SR'TC,
R / 0, NEAR ..KA1NN._A[).A 3 CHOOL,
BI1:g'NfisI; vI;,m(}E, TALUK: HUBLI,
* % DE'S"'E'I?:1C';'.; DHAR'J–.1AD.
'(3Y'S:1"~3i_.:VB;i5;'.5gA':{ARAJ M. IVIEIKKI, A1}V.,.)
AND
K.H.MURGESI-I
ASST.P.F. COMMISSIONER (PENSION)
SR1} HUELI, SRINATH COMPLEX,
NCM HUBLI.
EMPLOYEES PROVIDENT FUND ORGANISATION
(MINISTRY OF LABOUR, GOVERNMENT OF INDIA)
SUB RECHONAL OFFICE, IV FLOOR,
3:
… CQMPLAINANT.
SRINATH COMPLEX, P.B.NO.620,
N.C.M. I~IUBL1- 539 0:29,
DISTRICT: DHARWAR, _
REPTD. BY ITS RECHONALP.F.Cc1MM:ss3ON3R;.. ‘
2. S.K.PARAMESHWARAPPA@, PARMES}i–.,V _ –
THE MANAGING DIREC_3’i’OR,a_ * A
NWKSRTC, GOKUL ROA:>, ‘. A ‘C
HUBL?i,DIS’1’RICT: DHARWAD,
NOW WORKIN{}..AS ‘rE’CH[N1CAL DIR’i’€{ff’OR,
CENTRAL OFFiC1a, BANGALORE,
3. A.S.R.N!1MAJI,”””—if
THE D’iV£S .iON’=ALg CONTRQLLER,
DMSIOHICCCIFFICE-,CV p
NW’KSR””£?C, ‘<;O'KJ§1L'
.H1JBL,1",' fR'OAD.,s 7
DIS'E'=R~I_CT:V':.DHARVJAD.'W
v ='.'TH C'g*a'- u.ACCUSED.
(BY sRI.1)k11~1E?s1ai":éAO;C%»%ADv. ,.)
(iCC" F'ILED U/S :1 AND 12 OF THE
' ,:."€Oi\V1'EMI'P._OF COURTS AC'I', PRAYING TO INITIATE
C -.CO'I4TI'EMPTV QPROCEEDINGS AGAINST THE ACCUSED
fiI+'OR DISCJBEYING THE ORDER DATED 16/8/2007 IN.
.P.v_NO_. 417588/05 (S.K.)
'v,,.A;i'HiS CONTEMPI' PETFFION COMING ON FOR
'ORDERS, THIS DAY, KSREEDHAR RAG, J., DELIVERED
-THE FOLLOWING:
%/
Sri. Dinesh Ra), iearned rd:-. g»-
respmflents submits that ‘”comp1k:’d
with tin order. ,–view S»1,§bIfii§Si{).'{“1.,v § (:omp}aint
petition closed. ‘ ‘
Judge
sax;