.1
IN THE HIGH COURT OF KARNATAKA AT BANGJQLORE
I)aied this the 1'?" day of Septembe1' 2010
PRESE1\E'1'
'1'l~IE HON'BL££ MRJ.S.KI*-IEE-iA.R, CHIEF JU'S'i'ICIfZ----___
AND ' bj
'17}-IE HONBLE3 EV1RS.J us'r1c1«: MANJULA C1»-1_:»:i,-i,ft3:§'__jj A'
ccc No.658/2010 8: CCC No.66~4/20}O{(3iVii]fi. %
B PZKW BEN :
1 .
't~.)
SHRI M s GOVINDARAJLE _
s/0 SHESHANNA ' _
AGED ABOUT 68 YEARS 'A
MEMBER, _
SAPTHARSIWIRI SOWHARDA CE€'£il{)I".i7.A
CO--OPERATIVE
R/AT N0.1_08e3/184:, V *
4% MAIN, 93% CROSS" .
v11>YARAg\:&i'AP_URA;M g ..
M'<;*s'oR.r«: 'L-
SHRI. ' SUNE)AF<A.IViI'U\RT.§*{';{
S/0' ,'R,RAN.GAS'.VA«MYV
AGEI) ABOU7' -52'YI5A_~RS
PRQMOTEZR AMI) FORMER
_~ *51:iR;:As_1; RE:,R'3z..'1)\11¢.;(;.:r)1~:.;2;2?»J_I'1vi M.1XI--I_\IV'ROA.I)
»..uJAY,2xN_;'aj;c;Ar2
'my;SQR:«:
V ...COMPLAINANTS
{By S1"i.RA.M_E*3SIi B.ANI§PPANAVAR. Adv.)
V' "AND:
'I'E"'I.EI S'FATIi OF KARNA'FAK.A
DEPT. OF COwOPI"ZRA'l'ION
BY ITS PRINCIPAL Sl7§CRI."3TARY
SE--HQ}. V UMFZSH
AGEID A£3OU'I' 56 YEARS
OCC: PRINCTIPAL SECR.I§'I';'~'J€Y
2
I)I"§P"f'. OF CO-OPERATION.
M.S.BUILDi.NG
BANGALORI3
!-)
RE'ZGIS'I'I?_A.R OF CO#OPEI'QA'I'E\-'F3 SC)CIETIIES
BY SHRI. H V f'fX.RSI"II\7N1\'!TI
AGED ABOUT 57 YEARS
EDEZPT. OI? CO~OPER1'¥i'ION
ALI ASKAR ROAD
BAN GAL-O RE
3. 'mI«: KARNATAKA STATE sO\>vA_I'"<'1;:a--:-=-Iz»x O
CO#OPERATI'VE UNION A in '
BY ITS PRESIDENT
SHRI. s R SATISH CHA.NE*)R_A
AGED ABOUT 5:3 YEARS "
KI-=1 ROAD '
BANGALORE
4. 'I'HE KARNATAKA s"1'A:F:-E: A ' ..
AGED' A1§3'<f)U"1*':i;e;':':- YLZARS '
O;:c;_MANA'r OF COURT ACT PRAYING TO INI'I'IA'E'IROc:e:I~:mNGs AG-AIN'S'I' ACCUSED Nos.1 es: 2
-- _ ' 901? .1-='LAVING lN'I'I';N'i'IONA;[,-I.-Y .3: DEIO.EIi3F3RA'TEI.Y vIOLA'rE;1)
'I'}5jIE OR1;>I.'«:R DA'I'EI) 1.2.2009 IN "\?V.I?'.1.\E0.36 '1 54/2009 AND
-, _,Ix:a.36412-413/2009 (cs-ms) AT ANNECXURICWA4
'I'i"if£SIi CCCS COMINCE ON FOR OR.I.).i€RS TIWEIS DAY.
CEHEEF' J E§S'I'ICI*L MADE 'I'}"'if3 E*'OLLOW"I}\§G:
3
ORDER
J.S.KI-IEHAR, C.J. (Oral) :
Learneci cotlnsel for tihe pet.it,i(me1~s/ c()n1}_;)1a§_1:_1ar1t:.s
statics an the basis on the an-‘c%r:11€13i:s made-:_”
c:o11m:er a.I”;{“idax–“ii: filed on behalf of the 1′<:s;3c).zjéfiIcén.t:éa';~ tf}1§1i: V'
the order passed by this Ccn.ar'£"*'0.:1« 'v§».'I?1i1£:., u
die"-:«p0s-:.ing of W.P-N0s.364:12*13f'2O:é9".
C0mp}1'ed with.
2. In View of i’,I’1€3.=’?§3Z}OVQ.;’\’ift¥ _:Ei1’%§”_S3tiSfi€C}.* izhat. there
is no just.:lfic3.tion in Cvr);’111r’1-1V1.f1’1’g __t:1’i-rii’a.}5fimceedH1gs any
further; “”” -P1}’o(:eé’éii13gs-its-itiatédwagainst: the accused are
a(:c0rdi:i3gIy_ df0_T;§Vp§§<';i..%V V. W 'T
mx-'*
index: 17/