-1-
IN THE HIGH COURT OF KARKATAKA. AT BANGALORE
EDATED '1' His THE 2'?"-'1 DAY OF MAY, 2009
BEFORE
THE HON'BLE MR.JUS'TICE SUBHASH B.ADI
CRIMINAL PETITION NO.344~3i2008
BETW BEN :
Yclahanka Merchants
Finance Company Pvt, Ltd., : '
Bye Pass, B.B.Road,
Yelahanka,
BaI1ga1ore~560 O64.
Reprcscntcxi by its Manager
And G.P.A. Homer,
Smt.Girija,
W/0 Garudappa _ ....PE'I'ITIONER
(By Sr.i.V.Srim'vas 8z.V--S:{i;:VVN;S,'t;§1_1:;§3§;1i;§Ii:;ts.::., Advs.)
D.V.Puttash&rfiajah;"-- V
S/' 0. Lat: Venkatappa, ' .
New agsj:d'a!)out 4'9. years,
----------
'Bus Stand,
sximvasa 'cpmpsgx,
N€*am'.a.ng'&1a~ Tow'nV,--' "
Bangalbrc F:11ra_;§..*:*)ist11'ct. RESPOMENT
(By Sri.Sa1:is11 R.Gi1ji, HCGP.)
* --3'§fis Cr1.F'etitio1:r. is filed ms, 482 _CR.P.C by the advocate
" '~f.:>1*4;he pctitionar praying to get aside the order dt.31.1.08 in
V{2.MC_;VNo.1£}OE">8/04 passed by tbs XX Addl. Small Causes Judge
XVII! ACMM, Bangalore, and the proceedings in C10.
«~N().1038[O4 be: resisted by providing an opportunity to the
complainant to proceed with the matter.
This petifion coming on for Orders, this day, the Court
maria: the foliowing:
ORDER
By order dated 31.1.2008, learned Magistrate has
(iismissed the complaint for not taking steps.
2. No doubt, this criminal case pertains to
2004 and though the petitioner had taken
summons served on the mspondent,v-“bi}t– same a1e”~notV serveazi
and Court issuezi NBW. despite 1espf:ae;1de”1_:ifT is:
alleged being under Section 13$-e f..Negéfiab1e Act” V
invoiving amount of Rs.2;,89,75Q-ifin’my G’pfiiIiiQ11..–‘§(3I}C more
chance could be given to A.
3. Aocordingi§;f .’iJ3is:=.’ Impugned order
dated 31[,”1%;éi30s.:eis Mate; is remitted to the iearned
Mag’stx’ate’;~.i?etii:iVon.ei’ to take efiective steps. Learned
Magistzrglte is 5139 fiidileet the concerned police to take
3 presence of the accused.
Sd/-
Judge
&