Karnataka High Court
C Vobe Gowda S/O Obe Konda vs Syed Unnis Peer on 9 June, 2008
IN TEE HIGH COURT OF KARNATAKA AT BANGALORE: ,
DATED THIS THE 9"' DAY 0;? JUNE, 200% f "
BEFORE
THE HON'BLE MR. JUSTICE H.N.:&}k3_Ar.1ofi.w 'V " _
CRIMINAL PETITION N§;'1s*i2I20o6 - * C K
BETWEEN :
-u<-onu.q---.-----»-----.-
Sri.CVOBEGOWDA
s/0 OBEKONDA .~
AGEDABOUT SOYEAS '
R/ATN01z29,6"'C;Ru:w.ss, ;' ' _ -
VINOBA ROAD, "
MYSORE. " . " " V '
(By Sri.
AND:
-------_--
SYED UNNIS PEER R. *
(FA'I'HIiR'S 5NA1\@'NOT KNOWN)
'V ' . v .. ..... ..
T RAILWAY
T , "m:{:"~:A.r:,1ii..P FILED UfS.482 CR.P.C wrm A PRAYER TO SET-
" "--._AE£I})E ORDER m:21.9.o5 IN C.C.NO.938/03 ON "IHE FILE 0;?
T11-E 'MC-m comm', MYSORE AND ALSO SET ASIDE THE i
*DT.28.11.(}5 IN CRL.RP.NO.175/05 ON THE FEE OF TI-E
'XPRL, DIST. & S.J., MYS-ORE. AND FURTHER BE PLEASED TO
* TO RESTORE T}*IE COIVELAINT IN C.C.NO.938/O3 ON THE
' " OF THE JMFC-HI COURT, MYSORE, AND FURTHER DIRECT
THE SAID TRIAL COURT TO PROCEED AGAINST THE
RESPONDENT (i.c., ACCUSED).
THIS CRIMINAL PETITION COMING ON FOR ORDERS
THIS DAY, THE COURT MADE TIE FOLLOWETG;
C7L’V'”
Despite granting sufiicient the petitioner ”
the process fans and has not finrfished the correct address. H
time the matter is agpearing before the Caurtv’f<$Ai9 tékin_g"steps.'
of the leamed counsel for the petitioner "
petitioner is not interested in mnsmmifigvfiié
rejected for non-prosecution.