High Court Karnataka High Court

B P Srinivas vs M/S Compudyne Wifosystem Ltd on 9 June, 2008

Karnataka High Court
B P Srinivas vs M/S Compudyne Wifosystem Ltd on 9 June, 2008
Author: H N Das
 3 V' "M/S 'é:6ME1IDY.NE WEFOSYSTEM LTD
 com-uQYNE.HeusE, KUDALY GATE
HC¥SUR--RO..4f\I}, EEAISEGALORE-68

 VFOR,f1HE"PETIT'IONER PRAYING THAT THIS HONBLE COURT
 ._ WQLAY 'BE PLEASED TO RELAX THE CONDITION N02 IMPOSED
O . DP_ON--H]1\<[ BY THE XIII ADD}... CTFY CIVIL JUDGE, B'LORE CITY,
  CRL.A.NO.1506L*O6 BY ITS ORDER DT.}3.4.06 AND EXTEND
   TIZVE LIMIT ORDERED BY THE APPELLATE COURT AND
 BE PLEASED TO DIRECT THE APPROPRIATE COURT
" BY MODIFYING AFORESAID CONDITION TO THE EFFECT THAT 7

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TEES THE 9"' DAY OF JUNE, 2003 O 
BEFORE Q § L
THE HON'BLE NR. JUSTICE H.N.  4. _ 1;"  
CRIMINAL PETITION E.$59;gj_;_g)g':   "   X
C/w. CREri}ZNAL PIsIf1'I'I4_"I0h4"1'-%¢_1O_V;'_';_§349[3(.':€§6'VV:..   
Qri. E. No         

BETWEEN: ~  --  

----_---m.---------_

SEIBPSRINIVAS   'E ; 
CEO, M/S INDBZ_AW.ORLIL)§ fm'I~+.'AN€;_}'E..& 
REFINANCE CQRP(9RA'i'IONV._ _  
SUBBU Es'rArE, BELLAVI .   'E ' "

TUNH<URDIS17Rl{?T}_n    1} A ...PE'I'I'I'IONER

(By Sri.   VAI:}v,,  A I _'
Sri. C H IEf\NL?E«E~.€~s1ELaEAY;4_,'?E.pv.)

AND:

---a----

(REP BY 1"rs"_M,mAGE~IG DRECTOR &
 -  *  RESPONDENT E

TI-1IuS’:.CRL.P IS FILED U/8.482 CR.P.C BY THTE ADVOCATE

THE PFIIR. SHALL DEPOSIT 10% OF THE FREE AMOUNT WITI-EN
A FURTPER PERIOD OF 8 WEEKS FROM TODAY.

{ELM

BETWEEN :

wan..-

sri. B P SRINIVAS
CEO, ws INDIRA

wORLOw};OR FINANCE 3; .

REFINANCE CORPORATION
SUBBUESTATE,BELLAVI ” -_ . ”
TUm<:URD1s'rR1<:'1*. _ PETITIONER ';

(By Sri. G SURESH, ADV., FOR C» "
Sri. C

AND:

—-q-n

M/S COMPUDYNE W1FOsY:;’1’Eza4.1;TD ____ H
COMPUDYNB HQIJSIQKUDALU GA 1.; j; .

HOSUR _ V.

(REP BY ITS &, MANAGi:£iO

DIRECTORE.” . RESPONDENT –

:tms*<:RL.P 1svRi=i;;EO"15;R;432 CR.P.C mm A PRAYER TO

RELAX THE CONOHION 'No.2 MIJOSEO UPON HIM BY THE ml
ADDL. .IU1:rGE,* B'LORE CITY, IN CRL.A.N0.l5062/%

ITS, ORDER D"F;V18_.§_._Q6 AND EXTEND Tifli TIRE Lfi\rflT

" ORDERED .'.I'I£E APPELLATE COURT AND FURTHER BE»

z"–.PLE'AsE1: O IO, 'DIRECT THE APPROPRIATE COURT BY

2&»1Oi31F'x'm{O..CV§A:?OR.!3sA£O CONDITION TO THE EFFECT THAT
PETR. SHALLBEPOSIT 10% OF THE mm AMOUNT WITHIN

' D' A FIJR3;HER.PER::.OD OF 3 WEEKS FROM TODAY.

.. , CRIMNAL PETITION Comm ON FOR 'GR.ZD'E'IZS
"*'HI-SDAY, "rm COURT MADE THE FOLLOWING;

QKQEE

Leamed counsel for the petitioner submits that these petitions may ~

be dismissed as withdrawn. The submission of the lcazncd counsel for the '

petitioner is placed on record. The pefitions are hereby dismissefd as

wifitdrawn.

‘ ‘ ‘, :–: (1% _
.m-‘ Judg§ §”

LRSf10062008.