IN THE HIGH COURT OF KARNATAKA AT BANGA_;;GR§;. A' DATED THIS THE 15*'?! DAY OF c:¢::'1'0BER_,, if} % T' THE HONBLE MR. JUSTICE ASHGi<I;'--I3Q'!:iINC};fI'GEVRI" V' CRIMINAL PE'I'I'1'ION oi' BETWEEN: SR1 A HARRY THOMAS S/O AMALADAS Sfr. AGE MAJOR, RjA"I' No.?4/B, ; RAILWAY QUARTERS, 5; ~ YESHWANTHPUR, =i » BANGALORE--$6() 02:2, :1;__ " V _ ' AV PETITIONER (BY SR:P:xRAsi}1'Ui2AM-.1§'%'§~zé;*r1fA:2AKIHAL, ADVOCATE) AND: V' ' ' SR1 M NAQARAJA .....
A’1′._h3o..’i{3, ma csoss,
MAHALA.KSHMi.EU’RP.M’, BOPPU RA,
BANGALQRE-1′}€>O«~.O86′ – V
v WORKING As AT’I’E’ND’é;R
‘TEEE BANGALORE GET? CO~OP,BANK LTD!’
H.O:CHAMARAJAPE'”I’E WEST,
.. gas;-.,53.,,1,sr P’LOOR’,1 SIRSI CIRCLE ROAD
‘ 4 §:1aAzs4A:ee.,:_PETE, BANQKLORE-560 018,
RESPONDENT
‘i’1£E$ HCRLP IS FILED U/S. 482 GREG BY THE ADVOCATE FOR
,V _E?_Ef}’i’I’I’IONER PRAYING THAT THIS HONBLE COURT MAY BE
V ‘V V V . _VPLE2ASED TO QUASH ‘THE OREER fDT’.O4.12.200′? PASSED BY THE XIX
FsD_[}L,CMM2. BANQKLORE EN C-,G.NO.215I9/2005,
THES cam. comma ON FOR ADMISSION THiS EB’L’Kfi””,-…44f_’i–‘.¥:-.I’t’;”e.
COURT MADE THE FOLLOWING:
9.8.1
The petitioner has impugned
passed by the XIX Addl.CMM,
dismissing the said cfiminal case for”21Ej;a,–p1nsc’:=::1iti0ii_; ‘i’fheWorder
sheet, dt04.12.200″7 shows that ‘advoeate was
not present and that no steps
2. The Sri Parashuraxn
Hattarakihal km bei.ngf’p1e§§efitVi3efom the Trial com on
the said day :§§:d”for’x;oVf steps on time. The rcspondem:
is served but has re.mai1;1ed fiajiefifcsented in these pmcccdings.
“-3:.’ pet1;fi6fi”en terms. The impuwed order is set
aside-.e_?_. ‘(§.C.No.21SI9/2005 stands restored to file
efiubject paying a cost of RS500/« to the State
j%1;¢g;af1.$en:i(yc#.sVVAutho:aty within ten days from today.
sal-
judge