- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 291'?! DAY OF JULY 2009
BEFORE 'I
THE HON'BLE MR.JUS'I'ICE sUBHAs§i?1égV:A.L>1_%%.: "
cnmnm. PE'l'I"!'I0!l
BETWEEN: A» %
M] s Buoyant Marketing Ltd.,
By its authorised signatory
Sr;i.Santos}1 Shetty, .
# 204, is: floor, 12411 main,
5th block, Rajajinagar, " '
Bangalore - 550 010. .-. '".};.j§§Eé"1TI0NER
{By Sri.A.Ananda szgguy. V.
AND: %%%% . M M
Sri.Nagahh_ushan,_
Prop: M] 3 Skanda '
No.38, 10"'-I Crogs, 4*' ~_Bk;~_ck,«.,
5"' mai'_a',}T.R.Naga_1*," " '
' « .. RESPONDENT
Pctition is fiicd under SectKm’ 432 (:1-.1=.c.
praying to the older dated.4/8/2007 in C.C.No.2’2302/O5
93:: the 6;’ the XVIII Addl. CMNL, Bangalom.
~ :T4_his “Pefition coming on for ad1m’ssion this day, the Court
folbwing:
Qflfi
Petitioner has called in question the order dated 4.8.2007
in C.C.No.22302/2005 011 the fik of XVIII Addl.C».M.M.,
Bangalore.
..g..
2. Learned Counsel for the petitioner submits that, the
case was pending before the XV AddI.C.M.M., 011
5.7.2007 afler filing of vakalath by the “Was
transferred to XVIII AddLC.M.M..
was not aware of the date and as the—._
complainant nor his Advocate vycre
has dismissed the ofi’ ~tV_li;t’-, that, file
petitioner has
3. Though’ the this petition, has
mmained
circumstances, as a East chance,
pctitioniflfi by?) -she “inorc opportunity.
.. petition. is aflowed. The order dated
1% 4;8¥:2Q{§i?sj;1»’VC;Q.No.223O2/ 2095 on the file of xvm Add}.C.M.M..
quashed. The matter is remitted to the learned
proceed with the matter from the stage where it
Sd/-E
Tudgé
KNM/~