High Court Karnataka High Court

Narain Nandlal vs Papani Alias Papanna on 10 February, 2009

Karnataka High Court
Narain Nandlal vs Papani Alias Papanna on 10 February, 2009
Author: K.Bhakthavatsala
 

IN 'rm: HIGH C()UR'I' or  A'? V Y « L 
BANGAL*GRE"    

DATED THIS THE 103""  FEB;§t:;aR3* %L2e09%k%

VB"}€§§'0REv.  A

THE H(}N'BLE l1§:E£,.A'J[?_Si"v_I'Vt"3.?3;.'KBHAKTHAVATSALA

CR1MI2\iA_§_I,__Ei;ff§'ffi)N~.M1.'§89 OF 2007

A *7}  %    7  

 

;--u--.-mu

   

Prcgprieto1j7'._«     _
Indian 3'\Eovci'{ics';"~.  V,'  . ,, é " 
Devafiga Marlcetj ..  '
Jumma M-asjid Road,  "

»E§a;éga.Iore-56QQ()2. _
V   u :By_v'S;§ti.}§§:§far_aLma£ah, Adv.)

I5a;)ai'rii. a lixas Papanna,

  AA Propfic'-ator,
 V VM<'s.Dinesh Textiles
 V  'kiaixx Road,
 Afier Railway Track,
' Mandya.

**=I=

...PETI'I'IONER

...RESPONDE_?€'i'



 

in.)

This Criminal Petition is filed under Seeti§}:': 482 of

Cr.P.C. praying to set aside the order dt.23.I2.06.« the

XXI ACMM and rest-are the cemplaint 

flied by the petitioner against: 1;he.    

N.I.Act.

This Criminal :Petii:iofiV'Wc01§%i§:g--V"c;:; fer edrniesion this day,
the Court made the folIosxri;1gj# 1

 

 T__heAv;§ein£*;iee1er4Cerrhplaifiant is before this Court under
Sect§or1"e--4_'82 ef' for quashing the erder dated

2312.06 gmsrseév:ivr}__'C:_C.No.33649f02 on the file of xx: Acidl.

  '  

' ..  Ir] spite ofservice ef notice an the respondent-accused

A 51′ ” not entered appearance.

before the trial Court on 11.03.3109 for further

proceedings
Wfithout nntice.

Bkp.