High Court Karnataka High Court

Hucchegowda S/O. … vs State Bank Of India on 6 October, 2009

Karnataka High Court
Hucchegowda S/O. … vs State Bank Of India on 6 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 6*" DAY OF OCTOBER 2009

BEFORE

THE HON'BLE MR. JUSTICE JAWAD RAHIM

CRi_.R.P. N0. 156 OF 2009
BETWEEN:

HUCCHEGOWDA S/O. SANNAMALLEGOWDA

R/O D NO 110, MALLUPURA VILLAGE

BILIGERE HOBLI

NANJANGUD TALUK

MYSORE DISTRICT

 PETITIONER
(By Sri P MAHESHA & KRISHNA B J, ADV.,)

AND :

STATE BANK OF INDIA

NANJANGUD BRANCH

REPRESENTED BY ITS BRANCH MANAGER
JASWANTH LAKSHMAN SHANBHAG

NANJANGUD TOWN

MYSORE DISTRICT

 RESPONDENT

CRL.RP FILED U/S. 397 81 401 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING THAT THIS
HON'BLE COURT MAY BE PLEASED TO SET ASIDE THE
JUDGMENT AND ORDER DT.15.12.2008 PASSED BY THE III
ADDLDISTRICT & SESSIONS JUDGE, MYSORE IN
CRL.A.NO.270/2007 AND THE JUDGMENT AND ORDER OF
CONVICTION DT.1G.8.2G07 PASSED BY THE ADDL.CIVIi_
JUDGE (JR.DN) & JMFC., NANJANGUD IN C.C.NO.i92/2006.





2

THIS PETITION IS COMING ON FOR ADMISSION THIS
DAY THIS COURT MADE THE FOLLOWI§\EG:-

ORDER

This case was calied in the morning session and
noticing the absence of the learned counsei for petitioner it
was passed over. Again the matter is caliect in the

afternoon session, but none represent the petitioner.

2. Noticing that right from O5~O6-2009 the petition

has been adjourned at the request of the iearned counsei for

petitioner but no progress is made, I am constrained to

dismiss this petition for non»-prosecution.

sd/-

JUDGE

\/K