Karnataka High Court
M/S Ajjaiah Chit Fund (P) Ltd vs G H Tulasidhar on 14 March, 2008
THE HON'BLE MR.JUs*ItI;:E e CRIMINAL REvIs1oNF,E""jkkej%.1TzQN No«.T2%a5% 2007 nnvmrrmmnt. ¢ M/s Ajiaiatxfchit e «e No.68/20; 5*h Cruse," _ utriantjianagazxfa . 'Q Represeilted 'i2y.V_its~ 83 smut. Vayaehme ...PE'l'ITIONER "D: " R/o._Sh'as;hkara Bhavan (L.I-I.) Lispeiisaijr V % Bangaaere -- 560 001. ...RESPONDENT
,e This Crl.RP is filed under Section 397 read with
.. T 401*C’r.PC praying to set aside the impugned order dated
* V VLE-5.11.2006 and waters the CC Ne.33844/2002 on the
=–fiie of 21′” ACMM, Bangalore and ecient and
; reasonabie opportunity be granted to the petitioner to
T prosecute the case. .
This L-rl.RP cem……ir:g on orclers for thi.. day, the
Court made the following:-
U
Learned Counsei for the ax
memo dated 23.11.2007: to ggorm
this Criminal Revision Pefifler; Petition as
the same is not memo is placed on
1-» I\’I”l’ , V
xu unu. .. _’ ». ‘
*bgn./~