High Court Karnataka High Court

Smt Nagarathnamma vs Dr Subramaniam on 29 July, 2008

Karnataka High Court
Smt Nagarathnamma vs Dr Subramaniam on 29 July, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
3
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED mxs THE 2912: DAY OF JULY 2003 H 

PRESENT

THE HOBPBLE MR. JUSTICE   % T' '

AND

THE HOWBLE MR.JUSI'IC.E  "

C.C.C.IV\It1.*;;;27'}?_/_2,G§l{.)"8(C.NiL)

BETWEER   
SM!' NAGARA'i7VHPéji{IuiMA«  
w/0 MUNIRAJU.  A  
AGED so Y.r_«:--.sRs,:';__   ~ A 
R/AT Ham; 2,, KU'i%'i'£i&s"2GE.!ND1!"'iaiYOUT,
NEAR $HEEP'YARp;«SM.rrH.I BLOCK.
NEW BA_M3OO BA?4%RxI.c..R9An CROSS,
BANGAIx;1§§;%2.  ~ '--   "
 .  COMPLAINANT

 . A (By  NATARM...___.A£>V-,)

DR... S'§UBRAMA' 1    'X MAM
C0h€Ml$-SIONER,

 ~.BRUHA'_I' BANGALORE MAKANAGARA PALIKE,

'  --_HmIGAI;oRE.

 ACCUSED

  (fgy Sri K N PUTTEGOWDA, ADV.,)

 



 % j  % ms  by the learned counsel for the

   &@n®fi$§fiflmdmmmnmmwbym$Gwmh1
 % Lk w.P173j4;'éoo6 dated 24.10.2007 is complied with and

  % & A ; .%%kjti:e%%;~epr§aenxauon dated 13.3.2006 has been rejected

2

THIS ccc IS FILED u/3.1 1 & 12 0? THE canmmpr
or» coum' ACT PRAYING T0 INITIATE comifznavr
PROCEEDINGS warms': THE ACCUSED FOR Dzgdsafziia
THE ORDER 1:>rm.24.1o.o7 PASSED mi  
17574/06(LB-BMHWDE ANNEXURE--A.   

THIS c.c.c. comma on Et)R"oaDER5

SABHAHIT J., MADE THE FoLLovm;G;_ T "

0RDEfi %

We  sflunsel apfiing $1'
the    counsel appearing for
the : the avcrments made in the

complgmf   dhjbcfiéns statement.

\5»:..?*

 



after oonsidemfion in awordancc with the directions

issued by this Court.

3. The Immed oounsei 

complainant submits that there is fit}    

order passed by this Court.

4. We have    

Additiona}   Bmlore
wsmnt   by W cm the
 has been oonsklered»
and it   oemplainant is not entitled

 as  the  onier dated 17.2.2004 and his

V.   been rejected.

'A   the cin:umsta11ces-,.wc are satimm

  is oemplianoc of am direction-issued by this

   and there is no wmtm disobedience. However, if

\,f»/'\

 



the complainant is awievmd by the rejectionV.V€2; f'
mprcsentalzitm on merits of the ewe, it is  

ta work out his remedy in  witI1'ia;§i§;..   -

With the above observfitiofiaz,'   
pdition is dismissed V  V. V V   S 'V
Respondent   u '*--  b' =