Karnataka High Court
Smt Jayamma vs Sri Ramappa B on 31 March, 2009
RESPONDENT FOR. THE OFFENCE P/U./S. 138 OF N.I.ACT, AND
IMPOSE SUITABLE PUNISHMENT. V’H
THIS cRL.A. COMING on FGR ORDERS, THIS DAY. ffifi CQfl?T
PASSED THE FOLLOWING: r,
EJEJLELE “W
The learned counsel for the appella-nt.jiv;ts..net’-‘preeent.
Perused the order sheet for the previciust’-datesrnf” 1’i’ea’ri’1:.g.*..L
On that also none represented 1nét_ter_. ‘more”
opportunity is given to the ce’u«ns.el for the
appellant for complying Qffi;g:evvt”object’j.ens within
two weeks. Failing whi”n–:%.»;ii:.1:§o_ut..V’. reiftetrence to the
bench. I . ‘V
sD!~’JUBGE
M
_ Deg}; F-‘:%§§$§¥’§?
.. ” * Hig.h_€»c}u:<t of Karnaiaka
' -' 3*' Bgmgai-me — 580 om