Karnataka High Court
H Vasupoojary vs Premananda on 5 February, 2010
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 5TH DAY OF FEBRUARY, 2'.o:io'" -- "
BEFORE». '
THE PIONBLE MRs.JUsTIc£{: Mmtiota' ots-EL1'gLiR'~:i
1viIsc.cRI,._ 5122;-{Z009 ' ' '
CRIMINAL PETITION,No_._43so;'2ofg§_?
BETWEEN: V it ''
Sri. H. Vasupoojary a;1c1'~others,_'v.i'_ : PETITIONERS
[By Sri. K. Né§ta;'e~a;t,4Ad§:§§a:é'} is
AND . _. ..
sn. PVremaiIaib;da_V;g . ; ...RESP0NDE3NT
[By Srij
This MisVc.«C.1_'l,.«'fi1ed under Section 482 of the Cr.P.C
.p.fayifI§; tfiat this I-1on'b1e Court may be pleased to recall the
' ,o1°deI'~ dated 30.11.2007 passed by this Hoifble Court in the
aibovepetitio~;iV,.v~'and hear the above petition on merits, in the
*in'terest ofjutstice and equity.
z Misc.Crl. coming 'on for HEARING on
Interloeutoiy application this day, the Court made the
.. " fo11owing:-
ORDER
It is noticed from the records that Criminal Petition
came to be dismissed for nonwprosecution on 30.11200?