Karnataka High Court
M/S Arade Rawmat Corporation vs Kanoria Industries Ltd on 26 February, 2010
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD_...._ " ~ DATED THIS THE 26TH DAY OF EEERUAEYV,iV'2C"1e ' BEFORE " t z t x I THE I--ION'BLE MR.JUsT£CE'A."s: A' PAC'EE'A.prjE-E"--»C:' " Cr1.P. Nos_.1f6~59 /2'00?' V' Between: M/ s Arade Ravvmat Ctornoratiérr, V By its Proprietor Sri.Sar1deep, . - S / 0 RamanikLa;1.t.Desé._i, =i '"' Aged abQut'--41i'yee_rs, Occ: Bu£:ine_-35,. R/0 NQv.53~,.VS1'1§*.rg1jj Solapur; "i'.'£e3511_ara1:f;htr_a' State. _ (By SrifiagadishnfIéatii, AND: 2 A V L' Kénqria I_ndustrie--s------L" . Cement Division, » ;fEaga.1;:or-5_0=7._ 1 1 1. By its 'f./_[.a1"11aVige.r* (Accts) = M~rE.'I\/I.K.-- Rajgaria, 0 Onkaiimalji, Aged about 57 years. V. 'A (By Sri.Pramod . Kathavi, Adv.) PETITI ON ER RESPONDENT
This CrI.P is filed under section 482 of Cr.P.C.
Vtpraying to set aside the order passed by the iearned Addl.
JMFC, Bagalkot, in C.C.No.1774/2000 dated 2.330.053,
and etc.
The Crl.P coming on for admission this “c19;y,
Court made the following»
The Counsel for the ‘pfstitiofiexw Memo VA
seeking permission” :9 witi*ieir’a£2§/’ tvVhe&petitiVdr1}
In views-of the.’Ivfenfip filed aihI.d…;§”£ibmission made,
the petitioniae as Wi’t1idrawn.
sd/-I
“e °e JUDGE
sub/–