High Court Karnataka High Court

M/S Shrirama Investments Ltd vs Mr.Akram S/O Saleem Ahmed on 23 July, 2009

Karnataka High Court
M/S Shrirama Investments Ltd vs Mr.Akram S/O Saleem Ahmed on 23 July, 2009
Author: Subhash B.Adi
1 Cr1.P.2525]{}9

IN THE HIGH mum' 01? KARNATAKA AT §3Az€:}ALi)Rg %  " * x 

DATED 'I'H§S THE 23129 1:)AYi.%%oF5%n¥iiL?;'%of€}%    *A

BEFORE.' %
THE HONBLE MR.JUSTI(§E;'-SLF}3HAS'H: 
CRIMINAL Pmfifzom N;;3%%"252 5/2.009

 :~ . 
M/S SHRIR.?iM'A'5£NVE'STMEN'FS"LTD
NO. 29/A; ,:<:;--Ea:;. ,RER,_ 
MR;'MA.DHU;§1E%DAN'M.'R.   %
NOW'.AMALGAi%{ATE1}"A$
M/S SE~E RiRAM fI'£?ANS,??'QRT
mmcg (3Q_MPANY*.LIMfI'ED
VIBE %0RDE£,
TB.ANG.aLC3.}€E -»~ 27.

"  _    PETFFIGNER

 Q " '{B_}* Si€i.PRASANNA V 12, Ads:.,)

MIZAKRAM S/O SALEEM AHMED
AGE: MAJOR, R/AT NO. 2, K.G.HALLI
BANGALORE -~ 560 045

 RESPONDENT

4 Cri.P.2525/’09

Magstrate on 06.08.2009. Tnc petiticm.%jg.ka}i:§wed4 ~ J

subject to the petitioner deposifingiflja ‘cf
(Rupees One Thousand) before: phe .
Authority. g j V

dh”‘