High Court Karnataka High Court

H D Sudheendra Rao vs M/S N G E F Ltd on 8 July, 2009

Karnataka High Court
H D Sudheendra Rao vs M/S N G E F Ltd on 8 July, 2009
Author: A.S.Pachhapure


1 Cr1.Ri’ E’?’?3f2{1{§{S
ZN TEE HIGH CfiC}UR”I’ OF KARNATAKA AT BANGELGRE

DATED TEES THE 08TH DAY OF JU LY 2009

BEFORE

THE HON’BLE1 MR.Ji;}’S’}”I(3E A.S.PACHHAP_§5’%€B’…’ A’

CRIMINAL REVISION i?’E.”1’i’¥’I()N N0.177:;i”2sQ’é.T.::’ ._ 3
BETWEEN ” ‘ n V’

H,[). Sudheendra Rae:

Aged about 45 years

Prop: M} 3. Ashjzwaci Trading

Corporatioxz

No. 398, Service: Road . _ .

1 Stage, Opp: Power Housef”. _ 7

III Phase, Manjunathaglagm’, V 2

Bangalore 560 9:0… _ jj – _ .,,”‘PETITiQNER/S

(Sri. pmsaanms r~z.. 1+:v}é:jgr:j*e’,v. ..

AND

” “M! s. Ltd.” « ….. .. –

Régigfial Salas Qfice
V~€3ha11{irais::Iafl ‘ E911’ Floor

Na». 1a ;A, -Kastux’4ah–a Road
9.3; .N’c.; s19<)",j;B::nga3om 560 cm.
Repi.'~¥r}y its .

‘suyefinfgfideht
Basgefiiaxaj RESPONQENT/S

s%%iSr:.sfiséepax, Adv.)

fiiwirk

‘¥’his Criminal Revision Pefition is filed under Season 39′?

403 Cr.P.C praying to sat aside the judgment/order

c1t.31.?.{)6 in C3r}.A.No.1’7{}/O2 on the filz: of the XXXVI fiddi.
S.J., Bangaiom, thereby cxonfirmixlg the judgment of the order
sf ocmvictionj judgment dt.5.3.02 in C.C.Ne:3.3()8 10/ 2000- on the
file of the X111 AGMM., Bangalom.

8 C§1.RP E’§”2’3.?3096

eommitteti an illegality and $0 also by not marking the
document Ex,P.9, the Trial COEIT Committed an error and
therefore, the orders of the Courts below will have tov’–he set

aside as they are illegal and perverse. In the I

answer point No. 1 in title aiiirmafive and procec:i§1:”to-oéies

foilowing: V
oeoee 7*’
The oetition is allowed. The judg1xVie;.:I.if, of ‘£,i1e

Courts below axe set aside. the is back to

the Txiaiv 7f;;:; r3 i1*eoti.o1;’._’ioV’ give an opportunity to the
aeeusedvxto ewes. and continue the proceedings

from the of efiielefloe of the complainant and diagnose

V. of thveeaso’ aocoiiiaraee with Law. As the matter is of the year

is directed to expedite the disposal of the

case that the case is disposed ofwithio one year from

jéate ofoo’m.E:fi1nieation of the order.

Sd/-

ILHDCEE

JL