High Court Karnataka High Court

Meerajuddin N Patel vs L N Agarwal on 25 July, 2008

Karnataka High Court
Meerajuddin N Patel vs L N Agarwal on 25 July, 2008
Author: N.Ananda


IN ME PHGH Comm’ 0? KARNATAKA
CIRCUIT BENCH AT’ GULBARGA % _
mrrgs THIS THE 25% BAY 012 JULY, 2oeS%:A’%f n
BEFORE A % j i N
THE HOPPBLE MR. JUSFFQE :§A:§ANDA%i4′..’A% ff ”

Crl.R No.1134/26¢?

Between: ‘

Meerajuddin N Pat_e1,~._
s/omjamuddin Iéaite1,;i=* _ . ‘-
A366 bout 45 yearfi, ~ -:–

Occupation: Businé.ssg ..
C11a.ix’% &sv’IvE>2-.t1_aVg’ing’I;?iz:ect<)r,.

8 K S K awaited Mega &

Omce at Mannackhcli; A. _
Taluk i~Iumna b_ad,_ ' v <
District : BidarFa$85 " .. Petitioner

(35; Sri :<4f5§;pa Rao,V Ac§_v,_}j 1111 A .
% ..

L N Agarwai,

‘ bout 53.33am’; Occupation 2 Businsss,

Rf 0.5-4»-“3313, Stériing Aparfiment,

. . Ran.i»G111::j,
“(A P) –~ 500 003. BR Respandcm:

( _B¢_fg_ ZS Bhagawan, Adv.)

V T This criminai pefition fiicd under Sectiim 482 of C£°.?C,

pftaying to quash the order ciatzd 3’2.2(}G’?’ in CC

*F~f0.76’2f 2003 passed 33;” flifi Additianal JMFC (301111,

” Humnabad, an the appfication filad by the petifioxzer under
Sressticsn 3} ii. C:r.P{3.

This criminai peiition cemiag on for admi-ssiéjzzts.

ciay, the Oourt made the following: –
CREE}? I

Srj K Appa Raw, lea1″nér(§iv._V:vftim_.211sc§.I’ “£0145
petitianer, would submit t}:}_at ‘ Ems Mfieen
tmnsfezred from the courtv ;bz;ioW_Vcompetcnt
jurisdiction in Andhra vPra£:§::si;;,« ii: 1:: learned
counsel for ;;:etitio;1é§:r4 has become

infructuous. The «s1z’i2::;:*;issic-i1’ésA’L*§,ii”€ii <)1:ifrecord.

Petitioif; is" 'as. become infmciuous,

SC,/_
JUDGE

Bkm.