High Court Karnataka High Court

M/S Stallion Pharmaceuticals vs M/S Santhosh Tyers on 10 April, 2008

Karnataka High Court
M/S Stallion Pharmaceuticals vs M/S Santhosh Tyers on 10 April, 2008
Author: Dr.K.Bhakthavatsala
CILP No.427l2wl

IN THE HIGH counzr or KARNATAKA AT Bauemogz
DATED Tms THE mm my on APRIL 2003  
BEFORE 1%   , um  T4 T J
mt. aoarnm on. Juamm K.  .   
CRIMINAL PEPFPION  .1" 4'  T « ~ X'
BETWEEN: V' 1'  AV %
M13. Stallion Phasxmamuticals,
No.2222, 1-t Floor, mm 

3"' Elock, Jayanamr East,"   
Bangalore-560 01 1.  '

Rep. by its    A'

(By an': H  %    * '
AND:  " V' V' ' 

,.M[_a.    %%%%% - .
 ya.2,.AM mega; 

 

Rep. by  Pmtner,

1  ' ' Sari P  Respondent

– -4 Sri H Kumascgowda, Adv., for respoxxicnt)

—u

?f’hisCxixninalPc1i!ianisfilcdInxlerSccfion482ofthcCo¢icof

VT Proocdtme, paaying to qumh the impumed order dated
_1_§2.12.2007 passed by the xx! Add}. (3 M M, Em. City, in C C
fIto.38733[2002. consequently 00:15:. in Cr]. R P 30.912008 damn!

_ 22.1.2008 passed by the FTC-IX, Bangalore City, Bmgalore.

CIL? Ne.427f20G8

ThisPcti1it>ncozningonforAdm%M1hisday. the CT-tfiartmadc

Th: pctitionnrlaccused in c 4:: or.

xx: at Banwom city. is mm th=
curler dated 19.12.2907 made in am; the
order dated 22.1.2003 cri.%%:2L 3?” me o1’Faat
Track com-t No.IX at amrlimfion filed by

g éminact for the petitioner submm that though the

applicafmn seckzzag pcm11as1oa1′ ‘ to hem: simmms

via. (1) Bmk mam. Karur Vysya Bank
:52) Station House (mm. Jaymm Ponce Station and
sumiarmn. Advocate. Emma. he does not pm; the

in aofanras imam ofsummons inwitncss Neal and 2

v’u..Ba11kManagcrandSmtionHousc0ficcrandhcpraysthatthc

L/

Crl.P No.427l29G8

application filed under Scction 33.1 ofGr. P C may

m as ifiuing summons to the witness viz… K

Bangalore.

4. Lcamcd counse: for Qsubmitg
that aw-1 has denied 24.7.2007
(marlncd as Ex.D-6) through sxi ya ‘m mpect of
thc cheque bearing N9;3927{$«§ Bmk
Jayanagar of Rs.1,00,000[–.

According Ex.D-6 is concocted and

snmlar’ ‘ :.: *1} adv eaxhcr’ was rejected

to mention that the respondent vim, Mia.

a private complaint agfinst the pwcsent
rm»: o&ncc under Section 133 of the negoaame
on tbs gmund that the cheque dated 7.3.2002 rm a

:és.1.oo.om/~ dxawa on Kamr Waya Bank
V »v Brmch, , was dfi%u1ed, etc. The eompfit
filed by P y. The oompmmt/P mmfiy 53

> byhissonvim, Pfiukmh, as puwcrofattm-my hosdgg,

C111′ No.42712l!B

inthcCritninalCascandhchaabccnc:m1incdasl?,__W-1. The
a:med1m1noaocdamd 24.7.2002hasbecn
c No.3s733/2002. As per Ex.»-6, it has been

Aévocatc on bchaifof P Pralcash (aw-% J1), put

notice dated 24.7.2002. Undcr fig.

noiicc at Ex.D-6 was  ~ 

6. Since p.wg;   dated 24.7.2002

hav1ng'  to     of thc cheque in question. it
is     be pcrm1tted' to cxammc' the

  _ the   Court.

_ V __    11:; view _. of the show, the Pcmitm is pmtly allowed.

the appficafion filed by the accused tmdca-Section 311
‘~.__ ‘of’bC’r.Pcispmtlyaflovwdandthch’ial(k:urt$dm=ctad’ toiusuc

L/

CI-‘LP No.427l%98

summons to the wmcas No.3 ‘uh… K

months fmm the data ofmceipt of ‘V —