Karnataka High Court
Sri V Narayanaswamy vs M/S Bhojayya & Sons on 13 August, 2008
1
CILR P NeV3Gfi1'2(){}'?
EN 'I'}~iE mega COURT 0:? KARNA'I'AKA M' BANGALORQ
DATES THIS THE: 13TH DAY OF AUGUST 2008:
BEFORE _ V ' T T
THE HOIPBLE DR. msrrcm K. 4- _ _: "
caxmmm, RE'v'ISi{)N PE'I'I'I'}{Jél}'J 1§§.§§;39d,; _ [ 'T
BETWEEN:
Sri V Naxayanaswamy,
S} 0 B 'T Venkataramaiah,
Age: 57 yfiarst,
R] at Ne.2{)3, 185* Cross, _
Sadashivanagm", _ --. 2
Ba;:1gajlorc-56{)08(}. .4 ' ' Pctitioncr
(By Sri shaumukggggpa R_Sh#޴}:1a]a, Advs.,
for PEti'£.ion.£:1') " V' '2. M "
AND:
1.-"3. .¥3}}*3j;s;_y'y.:~gVA:3r, f:$u-"13;-,5, _____
Pi' Pari11créhip° . '_
Noiv.Aca$1é(i 3.5 .,Shflp£{ ';'3i}ks,
1'~Io.2,'---K' *.::-W called as Shilpa Silks. Respondents
Nc:.,2,'”K R Circle,
‘ L : Q My.~:om-560 001 .
-us—-
CTLR P N<}.30Gf2007
This Cn'm1'11a1 Revision Petition is filed t1ndc;r_Soctiou.'o:'39?*ofthe
Code of Criminal Procedure, praying to set aside-'._ th¥:;"vorrier"d_at6d
18.11.3006 in C C N0.I5557/2003 '
Bangalore City.
This Petition
on» the fi2e”of.:ts’:-ta Aomm,”
coming on for th’i’s_-..d’ay’~, n
made the following: _ ” ” V, . ‘
mm;
In tho light of the Counsel for the
petitioner, the Rcgstty is Criminal Revision
Petition as :5Po_t1fio’Ia aaod iitovvtvzcforc the appxopriate
roaster Bench. ” _
sd/vi
.4 Judge
BJS