High Court Karnataka High Court

K Halesh S/O Shekharappa vs Huchappa R S/O Ramappa on 3 December, 2009

Karnataka High Court
K Halesh S/O Shekharappa vs Huchappa R S/O Ramappa on 3 December, 2009
Author: Huluvadi G.Ramesh
E

IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED nus THE 3*" DAY or DECEMBER, zoos

BEFORE

THE HON'BLE MRJUSTICE HULUVADI  A'
CRIMINAL PETITIONv.Nc_. 5ass;»;.;~oE   

Between:

K Halesh

S/o Shekharappa,

Aged 41 years,

Occ: Agricuiture, .  
R/o Kukkalaie viiiage,   _ 
Kerehaili Hobii, 

Hosanagara Taiuk, .   1 
Shimoga Dist~ri'ct;.Ve>,Z'--  1;   f Petitioner

V'(--.By-- $ri~  Advocate)
And: V it it

Sri*'i':1uchaD;3a.iR"--'E... ..... 

 S/"o Rai'rhabpa,
 ' Aged ~4._5*years,__Occ: Asst. Teacher,
 Grove':'n,m.er:t,"i?rimary School,

'R/o--wti<aperifna'ne,
Pu*rapp_em_a,ne Post,
Hosanagara Taiuk,

 Shimoga' District
 Presently:
' Assistant Teacher,

Goernment Higher Primary Schooi,

i   ..._.Harathalu At 8: Post,

Hosanagara Taluk,
Shimoga District. Respondent

W

Criminal Petition is filed u/s 482 of the Code of

Criminal Procedure praying to set aside the order–‘”dated

18.8.2009 28.6.2008 passed by the Civil LiudgeA,.(J_’t.V:§rt}.list1

M F C., Hosanagara in CC No.31?/2006

criminal case No.31?/2006.

This Detition coming On foVr~..adfi1issi(.?’.ri’,»’beforeé’the”««,

Court today, Court made the foclVlVowing.:

Though th.e”ifesloon’d’e”nt is served with notice, has
remained a’5’seVnt.’»

The case rizédby the petitioner under Section 138 of

C’shiegotiab-l.e”4V%VI’ns_i:ruments Act before the 3 M F C.,

Hos,anaVg~ara,§’..–in CC No.31?/2006 came to be dismissed for

,??To afford an opportunity to the petitioner, the

_,,_i.mpugned order of dismissal for default is set aside. CC

3?”

akdac . VA _ h ‘

3
No.31?/2006 is restored to the file of J M FC., Hosanagara

for disposaf in accordance with law.

Criminat Petition is alfowed accordingfy.