- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2973 DAY OF JULY 2009
BEFORE
THE HOBVBLE MRJUSTICE SUBHASH B.AI) I._ - "..,_
cmmzm. Pmmox 30.40961 " '% I:
BETWEEN:
';'"'i's'. Mahendra Kmnar Singbi,
S/o Pxithvizaj Singhi,
Aged 44 years,
Proprietor,
M] S Singhi Metal,
No. 104, Money Point,
K.H.Road, . " j' V " "
Bangalore - 560 027. _ g ".g;v%.Pi3TI'FIONER
(By Sn'.Vcnkatcsh R..Bhagaa4;¥.:iv.)'~ " V
1 S1iva1i"'l\{!etaI Wr3s:is
E514, SIDCU V. Phasé;
'A A ..... ..«
, a 1'Rep:es€11it=ti by Sri. G.vic1ya Babu,
2 $:i.G.'V2i§:E3_'§{Babu.
'Hagar,' -.
Managing Director,
.A T Metal Works (P) Ltd.,
" V V 13:14, 311300 VPhase,
*-Hcsut ---- 635 126.
Tamil Nadu,
H ' Smt. Vinoéha Vidya Balm.
W/or G.Vidya. Baku,
Eircctor,
Srivari Metal Works (P? Ltd.,
13-14, SIDCO V Phase,
Hosur -- 635 126.
Tamil Nadu. .. RESPONDENTS
(By Sri.H.Udaya Kumar & A-ssts., Advs.)
This Criminal Petition is filed under Secm;i .4S£?§j
praying to quash the order dt.2G.9.2{)06 byiize
ACMM., Bangalore in C.C.No.5063/05 and
No.5063/O5 on the file of the XIXV~JAddl-.ClV£&M._:,. _i5a:n_1ga’}care f
allowing the above Criminal Petition.
This Petiticn coming on
made the following:
V ;Z:eQ_.. I.§ l Petitioner ._em1er dated 20"'
September 2006:” Oiigfhe Bangalore in
j
2. dismissed the complaint on the
the — ccznplainant remained absent. He
elespite giving sufiicient time. the complainant has
“He also xeferred. to earlier application I am
_u1xder “= 309 of Cr.P.C. and has observed that the
‘ ix’ is not interested in pI’%t1tIng’ the matter and in
tJ_;rii:§ tw£:g;é&3It:i. be invoked the provisions of Section 256 of C1”. RC.
‘and; ordered that the examination-in~chief of PW4 as not
‘A ‘ “Submitted for cross~exan:u’nation.
3. Learned Counsel for the petitioner submits PW-1
had gone to Rajasthan and in this regard. ‘the
petitioner’s Counsel had sought for two weeks’ ”
three occasions, petitioner remain’ and abastnp héu ‘ f n
will get the paint’ :3 present for cms§:;«:cxam:–._’_ fin
date of hearing.
Considering the ;::.~;d_ tfie Icarned
Counsel for the mspondengéé, The order
dated 20th sepgemfi,-gr XIII Addl.C.M.M.,
Bangalore aside. The matter is
remitted ~:o%’%m§; proceed with the cross\
cxaminatioyx ~ is directed to appear before the
4. ~ the pgitifiogjer –bv::___p;r;scnt for cross-examination.
Sd/-u
Judge