Karnataka High Court
R. Sundararajan S/O Late R. … vs Mr D H Britto S/O G.S. Britto on 20 February, 2009
4. Keeping in ViCW that the case_,is of the _
far, charge is not framed, it_ is a fif’:.’cag’~_,:1e..*:to”i.~=sstJ<:=::" afismgsriate
direction to the Trial Court under :_S';'t':cz1:ioI12 48: of
5. Keeping in View . i’i;x:A_ for petitioner]
coxnplainant, notice to respdfidé;1t$iéixécu$éd_’d.iS;)cnsed with.
5. The §~f£.V;ii:4esc15ng the Trial Court to
dispose ofi’ ‘_ on the file of If
Addifiona}. Chiff Magishute, Bangalore, within six
months f1t)Ai:n..Vt]4:1c:datc’fiit’A1*=§§€:ii§i’6fcopy of this oxtler.
,, %%%%% sd/…
Judge
haw % V ‘