Karnataka High Court
K R Balasubramanyam vs M/S Mandovi Motors on 3 April, 2009
J V're1.;s.1\;éANI::Qvz«M0'réR;€;;"" "
REPBY ;3.'£'..*2£%MA{AH,
$E"ms1DE THE JUDGMENT PASSED IN <::R1..A,r~:o. 126:2/O5 ON
"':"I*:i:,E 0? 9.9., F'T'C~fV, BLORE, ON 21/2/G6 as THE
..,,¥_i,Ifi(:::~4E:~s'I' PASSED BY THE 13% ACMM {N C.C.NQ.16852/96 are
V"-._""3;?fe3.
IN THE HIGH COURT 0}? KARNATAKA AT T'
DATES THIS THE 3133 DAY:.Jfi§»P»:APl§'i !,
BEFQRE a x '. "
THE HONBLE
CRIMINAL REVISION' PETITI§i3§\?V'V""?§_O. 161:1 /ézooe.
BETWEEN:
K.R,;3Ai.AsuBRA:.§A§:Fr'AM; '
S/0.LATE.K,RAMAsw?A-MY S--HE'§'i'Y,
AGED ABOUT Y¥§'S~.,,_..'f. " .j
R/Q.N().6AN}3 7, ,: .
H.H.COMPLE;X, " "
cUBEON.F'ET; " n .. 1'.
BaNc;ALo.;2E¢.55o'--i:tr32:.''«V% -- J .. PE"I'I'1'iC)NF§R
(B? 332.; i%iARiSvH§2§.»'§:}§§§"E?§'?A§{A, Ama;
AND:
'r.~IQ.=:38."S§;.':xa'AR.K's_R*QAn,
BANG:'&_LORE"=_56(j00l. ,, RESPONDENT
iiiii-at
T;§is11§:RL.¥2.P. IS FILED Ufs. 397 1’/W 401 CRRC. PRAYENG
THIS PETITION COMING 0N FOR ADMISSION THIS DAY,
COURT MADE THE FGLLOWING:
if .
>:,,../«M
.»»”‘V’ 9
N
“3
Learned counsel for revision is” n ot, ._
Needful is not done even thougli ‘Ifiiésion is the ”
year 2096. Acooldingly. fhf: iés ‘dismissed for
non-prosecution. ” VA _T ” ” ‘ .
*n1vs