IN THE HIGH COURT on KARNATA§{;;': I:
CIRCUIT BENCH AT;DHA;RWI§{jV"4".:: % '
DATED THIS THE 13TH DAVE)? =pI'fId3$Ié
THE HON'BLE MR.JUsTI_§E: MI5HIér§ RIf;I3DY
CRIMINAL 'opgfiom
BETWEEN: '
1. SR1 VIJA£_YKI;iiv!A!? RAMANGOUDA' INAMDAR
AGED, 45 "YEAH7._'S, ' O¢.C;BUSIi"I!._ESS,
R/O C40 -iWQOD'}JkNDf_'H0'T'EL;§
NEAR SHANTESH '»Mm'()I-I3
NEHRUINI3.GA 1«
BELGAUM'::~6Q0oI';'--I.IA_'"'---- ' PETYTIEJNER.
(3,; s;;I,'IsI2I'III.§m)~.§:I>AcHHAPURE, ADV.)
_ """
I. " " ~sRI1'IIéAI§GQUnA SHNANGOUBA PATEL
AGEi3_31ffEARS,
I "'occ;'3;Is1NEss,
R/-{O ;=,=.*I='1-I (moss, VEERABHADRA NAGAR,
B-ELGAUM 1. RESPONDENT.
‘I –;i’HIS CR’L.P FILED U/3.432 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING THAT THIS
__H70N’BLE comm MAY BE PLEASED TO QUASH ORBER
D’I’.25.6.2007 ii’? CRL.REV.PETI’I”ION NO.113/2007 PASSED
BY THE III ADDL. SESSIONS JUDGE, BELGAUM ARE! THE
ORDER D’I’.31.10.20{)6 IN C.C.NO.l733/$06 PASSED BY
THE PRLCIVIL JUDGE (SD) 85 CJNE, BELGAUM TAKING
f*;\
COGNIZANCE OF THE OFFENCE PIU/S. ‘%
THIS CRIMINAL PE’F!TION CQMING +;)”‘:~’:’1?~é>i1_f~:M”c;12’1j;~%Ex*».2$”” V
THIS mar, THE COURT MADE ‘I’I~Ii{:’. FOALLQWIN’G:___ « .
o ra :n;____g L’ A’
Learned cou31sci”f9r t_h£m that the
petition be dismissed as -jfiigt’ izlstmctions fimn .
the petition stands
dismissed: ‘V * V” %
Sd/-
Judge