High Court Karnataka High Court

Rudraswamy vs T P Narasimha Murthy on 3 August, 2009

Karnataka High Court
Rudraswamy vs T P Narasimha Murthy on 3 August, 2009
Author: Subhash B.Adi
5 V' ., THIS I+*i:.**r1'rI0:~I COMM} on FOR
 COURT MADE THE mLLwzN'~?§l  " 
AND:     ._ .' .

'1' P NARAs:.:c1m.«.zy:I;3RTH?€ ;*
AGED ABOUT 51 YE:2RS,"«V% 
RETD. KPFGL EM}"1.0YE'§E,  _
R/O I MAIN,81H'€'fRO'SS,'  V.
SOMESHWARAMJEEAM,' _ A

TIJMKUR-V-33  RESPONDENT

_rf’I4%i§S E’C i?I;IF.4_;«*ILEa U/3.482 cmac BY THE ADVOCATE FOR

PFAYING THAT’ THES HOWIBLE COURT MAY BE
EISIBE THE ORDER OF’ DISMISSAL D’I’.24.’?’.0′? AND

1:115 _13′}”«_’.’£’.I’I”zvr,}’I~’£I«:’:’~2.
PLEASED rrojsw
RES’1’OI<'E"I'HE OFEIGINAL FILE 0? THE CASE IN c.c:.No,9s59/06 on

' FILE OFTHE 'I213 ACMM BANGALORE ON RECORD 85 PERMIT

THE' PETE'. TC) CGNTEST THE CASE on MERITS.

ADMISSION THIS BAY, THE

9.3.23.3
u"Pca'1:io11cr is the complainant. He: had filed a private

éémplamt under Section 200 of Cr.P.C3. for an ofiéncc punishable

under Secfion 138 of the Negotiable Instnmnents Act.

r$'}t'

2. The learned Magetrate by his order dated 7.<3e'.'i2906 has

oxdezed for issue of summons. Thexeafter. s11m;3_3§;»ne'S#;a.S' "not

served and N BW was issued. Steps were not . f1'.:i¢'

Magistrate by his order dated 24.?.290'?~–dis:ifiss ed

as the compiainant despite giving 1i§§t…féi}:en

steps.

3. Since the o.;;1y”fm~ default,
considering the nature of ‘t§ri.f¢e:.»»__i:i1vo}veInent, 1 bd

that one :1 ;eTpet:iti0ner.

The order dated
24.7.2001? in XII Addl.C.M.M.,
Bangabre is set V to the learned
Magistrme for “stage where it was stopped
subject’ degositxi’iig”‘R”Sv.I,OO0/~ before the State Legal

Sd/-K
Judge

Services};