Crl.P 1510.176?/2008
IN THE HIGH mum OF KARNATAKA AT
DATED THIS THE 17111 DAYQ1? APR:~i;~.m'i:;s "if _
BEFORE 1 . _ _ % _
um Howsu: m. .ma11¢3m.%_K. A
CRIMINAL PETrrrofi'r§<_).1769)~2Q§6*é
BETWEEN: _
1. Sri Vishnu G Bhat,
S/o
A86: M33933 _
Occ: Business, _.
Opp. Bus Stand; .:
Honava1'Taluk,_ "
U K District}. "
'2. M/s.
Opp. toBusSf£?-Ifllda, '
Honavar'I'ajuk, VV
""" Pemfiomers
row=mow'
_ _M,'s. Enterprises,
" Rcp.=.l )'y~it.5 partner,
' fj (3 Yclamefl. Respondent
Ctl.P No.I769/2008
This c:mmna1′ ‘ pm» ‘ is filed under Section
Criminal Pmccdurc, pzaying to allow $33tV’3″fi.C’* tl1VC’_
order dated 19.3.2003 passed in ca. RP Na.’41;~2oe3e.oa_ the %
the I Addl. Dist. & s J, Dhmwad, sitting ‘at Hgubzi, tmm:_t5;-
the Revision Petition filed by the t1’:xe”orticr
dated 26.2.2908 passed in c C no.1:z_4[2m5 an
Court at Hubli.
The C”-€….li§o.l24I2005 on the 5;: <1!
awe-1 at Huh}: punishable under secuien 133
of the 'arc bcfim: this comt. pmyim for
qtgashingfiié onicaé 19 .3.mos weed in Cr}. R P No.41/2008
on 7 Jlflgc, Dhatwal, sitting at Hubli.
Iéithc trial Court dated 26.2.2903 made in c c
"~iV'n. . "
3. Learned Counsel ibr the pctitiomrs submit: that as the
;}ctifioncr No.1 is the propnctm” of ma. Swasflk Enta1pnaae’
C11,!’ No.l’!69)’2093
(pctitxmcr’ No.2) and as he was mking treatment
‘!’hcrcforc. an applicaflon was filed seeing: ‘ ‘g’
appearance of the aocu% on that day.
canccllation of bond and .iss1w§i—hVi¥5¥V”‘tp the Fa-mg
aw1cved’ by the order of petitioners med a
Revision Petition in CrI.=R P m,;41A;emppm%aw 5: Sessions Judge
gq_h,¢>- = “””
at Hubfix arm: trial com.
4. It that thc matter was posted for
compnommr’ , But No.1/aocuacd could not arppm’
béfdxa. on the ground that he was not
is mcprcscniaed by petitioner No.1. The trial
” ,_(‘,qutt tbs cxacmpfion application and excmptcd
of the accused No.1 as a lmt chance. But, on
the kzamod Judg mac’ ted the exemption
issued notice to the sum and NEW to the accused.
.4 3 5. 011 31.3.2008. the pctitioncrs/accused couki have appeared
Baron: the trial ‘Court. but they haw: moved the lcmned Sessions
K
CILP No. 1 76912008
Judge as against thc impugned order of the trial
Sessions Judge Me erred in considering the ..
6. Kccping in View the medical
mcct thc ends of justice to of ‘ ‘V .’L
7. :3; the result. the Pcti’ .<jvispo§IC!.i_of the
pctituioncrs to appear the next data of
manna' :::'f ' and fik: an applicaflon to
rccafl NEW and the: n '*5.
Sd/-é
Iudgm