EN THE HIGH COURT OF KARN ATAKA AT BA.NC3ALORI.3___
Dated this the 2"'! day of December, 2009 i
Before A
THE HON'BLE MR JUSTICE H UI.UVA_DI "I{A1i2i.ESH - _
Criminal Petition i V V i V
Between: : 2 'V
Sri G S Anunthu Rzio, 63 yrs
S/0 Subba Rao, R/a Guddethtita" 'V , L .
Megunda Hobli, Koppa Taiuk -_ 3. . ~ Petitioner
(By Sri G Veni~;:1tacha121._ Adv.) h
_ Sri M N Chengt113Vp21';:._ti£9_yrrr" ' in
S/o Mai1ja.ppi£1';"3f(V)"L1p i\/l§'£i*.:_¥.1E~i.g€".?"&.~.__v. ii
GPA Holder ~ B1ia'd'if--21 Es'tvaitc::.. '8ZI"~E'1."l{ii.It.H.'[1'-1.(i:a\ Ltd -
DU1'g£1d'c1b€1I,'E21,"KOp§)E.1VT;?;i~E,1i(' ' ' Respondent
{By Sri A Rzryirsliiiitkarii. Atim '
iT§i-iist Criininal l5é:"ifi't"ioii is filed under S482 of the CLPC praying to
Vine.' mpcie.;~"-t:i.a:eci 3().9.'2()08 in Revr1.Pem. 218l2()()6 by the Fast Track
' .,}uo.g.c:, Ch_i'c}g_1iii:i;igz:1_u"1f., etc.
A Ti1v§.¥'-.C1':i;1'J:i.ni1i Peiiiioii comiiig on for Admission this day. the Court
made" the i'()1"iciwing:
ORDER
The application filed by the petitioner under S31 1. Cr.PC,T to reopen the
case and issue suirriraoris to the witiiess has boon rejected by the trial court which
2
33*’
Ix)
order has been confirmed in Revision by the Fast Track Court E1. Chiekiiiagalur.
Hence. this petition.
Heard the counsel “for the parties.
hi the cii’etmistzinee.,«;, the order of the Fast Track Court-._dism.i’ssi’rig the ‘
revision filed eoiifirining the order of the }MFC;i’iI{opp’;i i_1i’-CC.;67;i87°2O()2′
aside. Application filed by the petitioner tinder _CrPCi§S_–iiIIci»wed.” ._
is reanatiiried back to the trial court f”()i’~v.V_Ci’i’f–:;€)()Si11’iii,kiC€2Qi:dt1Ii’tS€iv’VW1{‘i] iaw’
expetiitiousiy, after Ltfforcfiirig opportunity to-the
Petitio11_£s_t:I1owe(i. 51.;
A E”!