High Court Karnataka High Court

State By Asst Drugs Controller vs M/S Boehringer Mannheimn (I) Ltd on 18 November, 2008

Karnataka High Court
State By Asst Drugs Controller vs M/S Boehringer Mannheimn (I) Ltd on 18 November, 2008
Author: N.Ananda
IN THE HIGH COURT' 0? KARNATAKQ     '

cxacvrr BENCH A'l'_D.HARWAI)' V * 3  "

vamp THIS THE 13%: my QF 

BE'*5°3?.E %      
THE HOWBLE  
CRIMINAL  [2006
BETWEEN:       '

 

State by Asst.     " 
1 5 ' 

(By   
AND:  L V   

M]  (1) Ltd.,
and otimxfs. V ...Rcspond-ant

    "maximal;   mvmon petite' n is filed under section
 397 r{Tw.»_40.1"-:)T_f "Cr.P.C. praying 130 set asitie the order dated

1,9;-12006  C.C.No.656]98 on the file of the C.J
(Ji*-Du») &; JMFQ. Simguppa-

  petition coming on for ordczs flak day,

' '  1  ' --  Vfhc made the ibflowing:

ORDER

This petition is fibd u/8.397 &.P.C. The High Court
and Sessions Court ha§°l_€-‘</zgnctnxent re.-visional jurisdicflon.

ix': A1 {:.;'r&-'\.,»~..»5;'=r

o I
c 4

'l'hcrefore, the petitioner shaii exhaust the

Sessions Court.

‘2. The cnmma.1’ ‘ revxszo’ ‘ I1 ‘V .

maintainable.

1116135