High Court Karnataka High Court

M S Shanmukhappa vs M/S Microtech Agro India Ltd on 31 July, 2008

Karnataka High Court
M S Shanmukhappa vs M/S Microtech Agro India Ltd on 31 July, 2008
Author: Subhash B.Adi
-1-

IN THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED THIS THE 31" DAY OF JULY, 2008

BEFORE

THE HODPBLE MRJUSTICE SUBHASH B.Aa::i  '  

CRIMINAL PETI'I'ION No.319s'g°-;Qg§_«' "  %
BETWEEN:    

M.S. Shanmukhappa

S/0. Shivappa,

Aged about 24 years,

M/s. Narada Agni: Centm,

Santhebennuc,

Charmagiri'I'a1uk, " _ Q 1   __ 

Bavangerc District.  V  " 1 ,.,';=. PETITIONER

  B.  

ME' .... _,

M/s. Microtcch Agra    %
Represented by its   " 
Director S1-i. M.J..__N%aga1*a,j A ~

310- Jayapz-rs  ._   '-

Aggéfl ahoi,H_§ 31 years Qndhy its

 K; P. A

Sfszz. K.S.Put_ta'i3ps; 

Aged _abo1;t'31"v3;e:a2t*s,_ " i

K. R. 

  =1'.-3,! 0. Not'  its irflmplaiant
 Age.-:1 about 31-..Vyea;:i4s:,
_ _ 'P3;>t No.10 {Pan}.-1)

KJIA, 33. ea. Industrial Area,

 Read, Davangerc.  RESPONDENT

 T   ...This Cr1.P is filed U/S3482 Cr.P.C. praying to direct the
 Court to proceed with the matter at the earliest in
 '* C.'Ci'.No.1613/02 (PCRJ203/01) pending on the file of JMFC
 v(i' Court), Davanagere.

This pctifion coming on for adrmssion flzis day, the Court
made the foliowing:



-0-

L and

ORDER

The only relief sought for by the petitioner in this case___is.

a dixection to the learned Magistrate to expedite the

pending in C. C. No. 16 13/ 2002.

‘.2. The compiaint for the ofience in

138 of Negotiable Instruments Act is

older sheet of the learned Magis11*a’.:e”‘§s it It
appears that. for cross-exami:ia_tion&.:3’f “the matter being
adjourned from time to time it it that the

accused not being pr_ea.ent._ ‘

3. In age since 2001, it is
appropriate the: to expedite the
proceedings, _v if it the_’ not present, the learned
stitch-ateps as permissible in law and

4.ii’3:1 the ‘ of the above observation, the petiticn is

i it : :d_of a direction to the learned Magistrate to expedite

“‘1;h4e Ifiivéeetiings as early as possible not later than six months

date of receipt of the copy of this order.

\\ V ‘AP, –

Sd/…

Judge