IN ‘THE HIGH comm 012’ KARNATAIQ3 f ‘f ~
CERCUIT BENCH AT DIiARVJA}:{
DATES THIS THE 13TH DAY ‘GF.Qc’sf’0B;’E:1é’I.2r:)xG3″.in ‘V
BEFORE. “3 ‘_
THE HUMBLE MR.J£:$”r§’t:E, RAM
CRIMINALA.l§”E’I’§T§CIfi ‘f~Io.’:”3?7’*£}2.”Oi?@906}
BETWEEN: V « V V 2
sax. GULAFPA :-Lzx;~2LT1»»1;::’xfit:51gxP:+’,4g:»%,__
KYATHARL 4.
Sffj). SRI. H$}$L§isig32§«f”}'{:{APP.i I<;'§ff…–*:.ij:f1+1;~.R1',""
mm AI8_f)L?I_$5..j%'E}E%LS,_ "
RETIRED EMPLOYEE, '
RfG. CHOW9ESHWAiEf}$AGr V
RA}\2'2ZB£I~FNIlR TALUKQ _ '
HAVERIDIS'i'.RiC'1". "
(By 31:11.' 'cm. KESQAVA IVEURTHY, ADV. – ABSENT')
. S-§2i.TAc;*§¥§2=:1§§£q.}xa;rssAPPA BASAPPA
C:~iANNAG:31;DAR, '
5}Ri.~ , BASAPPA CHANNAGOUDAR,
AGEQ ABOUT 50 YEARS,
_ RANEEENNUR TALUK,
KAYERI DISTRICT.
.”:Sfé1. NAGAPPA BASAPPA
_ .. CHANNAGOUEAR,
3/0. BASAPPA
CHANNAGOUDAR, MAJOR,
R/O. ASHOKA CIRCLE,
RANEBENNUR °’§’ALU§<£,
HAVERI DISTRICT. Wk
I
''i..,/
FETITIONER.
this pa-fiiiion invcking Section 482 of the Crkie
Pmceduze. ~
2. The Regisuy has _ra;lse£i_ 3;f1 objéétjévn. ()”.:v;:’€}fu’
maintainability of the for the
petitioner is absent, fer ‘fvhue }’espo13.dez1ts
submit that thfr tg;.:_ h?zfii§¢”b_’ii1voked provisions
of Section am} not Section
482, sincgé one of dismissal of the
complaint ‘ ‘
3.”‘”;.Mfim1kéagisgaegbge farce in the submission of the
(}()11Ii:$”t3’E.:f§l.?’I”.”3″_1’1E3 respondezlts. OE-cc objection is
,’ the petition is dismissed.
Sd/-
Judge
KS