High Court Karnataka High Court

Nagesh Honnappa Gaonkar vs Nagendra Premanand Banavali on 19 December, 2008

Karnataka High Court
Nagesh Honnappa Gaonkar vs Nagendra Premanand Banavali on 19 December, 2008
Author: N.Ananda
IN THE HIGH COURT ()1? KARNATAKA ~j  1%

CIRCUIT BENCH AT DI-iARWA{).;4  

DATED THIS THE 19TH DAY OFA»vDEj(3E.ZQI§ EI~§-,VI,2f5O$_j_  

BEFoRE';.'  V
THE H{)N'BLE MRJ_I J'SfrIcE'v-3i. .aN;'~;isii:7:;5'<-V-V' 
CRL.__R.P.NOV,1 2i;7s4_i'23Q07 " ~ L

BETWEEN: V  é "
Nagcsh Honnappa {}ao;:z3<;a:@:  '. _  " 
Aged 38 years,    _.  2
Service, I 

Ankola, Uttara'»_Ke§;1n -71'€:z--.I} i$'¥."I'i'(§f.  .. PEFITIONER

(By Sri. P-¥ 'rr';I'€ Aélv)

;A_N_.Q_=- ..

 V.  , 1,  Magenéza  Banavali,

 1'.'+'3€:'35}~'¢aI'Ss
 _ 'V ' T.!vi&£31ak5:ri,..Ax1ko1a Taluk,
  , Ta1i1}:;Az;ikO1a,
' 91_s1:;'Ui.._;{'.

 2.  State of Karnataka,

AA , *' Repmsented by the
V  State Public Prosecutor,
V '  High Court of Kaxnataka,
Bangalore» 1. .. RESPONDENTS

(By Sri. P.H.Gofl{hin(:1i, HCGP Far R2]

This petition is filed under Section 397 I’/W 401
C3:.P.C. praying to examine the lcgaiity propriety ané

correctness of the proceedings of the impugned oizier,

dt.22.07.2005 passed by the JMFC2, Anko3a_”‘–«_V 33:1’
C.C.No.10-44/2002 and the order dt.21.08.2006~*’pa$§:g:c1.j’hyv~.
the 3.3., FTC»-11, Karwar in Cr1.A.No.95/2005 ,3-;z~;ot set’vS1s5.{‘Ie–e
the order dt.22.07.2005 passed by the JMF_’_C.’;…A::{ko1a in
C.C.No.1044/2002 and the order é.tv~2’1.O81’2GO6″‘.EA’a.SS€:d~V§E{V ‘

the s..1., FTC-1 1, Kalwar in cr1.A.Np.95_;’2oos. -I ‘A — ‘–

This petition coming ozxfor oI%i§efs~._t31is the

made the following;

oRD§Rj_.

There is delay VA There is no

zepresentatioryv Therefore, petition is

dismis:v§e'(AiHfoI’ V V T,
fudge