High Court Karnataka High Court

Mr Victor Bruzzo vs Mr Shailesh Kumar on 4 June, 2008

Karnataka High Court
Mr Victor Bruzzo vs Mr Shailesh Kumar on 4 June, 2008
Author: H N Das
 

IN THE HIGH comm OF' KARNATAKA AT BANGALORE?"-,T
DATED THIS THE 04TH DAY OF JUNE  ~

BEFORE

 

THE HOISPBLE Mr. JUSTICE H N 1~:AGAr.::oia1A1.~:«    
cm. P. No. 5453 or» 'A T j %% A'

MR VICTOR BRUZZO   "  jé 
AGED 66 YEARS, son 01? 'M-'xE.E1A 
DIRECTOR OF-M/S GILTEC. INTEI'€NATiQNA.ig 
PV"I'.LTD., No.2-331.12, DERALAKATTE ' "*
MANGALoRE«6/s74_15o     

R /AT RUE DE L_A3_VBLjxN_CHERiL 63,, 3.950 SIGN
SWITZERLAND'      

 %%%%    1""";;'."'f>ET:'r1oNER

(By Sri : P-;_> HEGfiE, A-I§V*.v)4V_:V*2.: '  l

11»  MR SVHAILESH KUMAR
  " A.GElZ_)"38" YEARS
~. saw OFUANARDHAN ACHAR
R/0 NFFI_~1YANANDA NAGARA
BERALAKAWE, MANGALORE 13 K

V. "  STATE THROUGH THE SUB

_ uI_NSPEC'I'OR OF POLICE

 ULLAL POLICE STATION, REP BY THE
§S'FATE PUBLIC PROSECUTOR

 HIGH SOUR!' BUILDING
BANGALORE

 RESPONDENTS

(By Sri: A.V.RAMAKRIS¥-INA, PIC-GP FOR R2)

O<m.

expedite the matter and to dispose the same within a peziod
of six months from the date of receipt of copy of this
Fimiher liberty is reserved to the p€tifiOI}.€I’ ‘ ‘A

appropriate application before the ‘I’n’alV for Ex-::iin.p’iio:;;’

and if such an application is filed; if
consider the same in accordance’ léiw .m’gw}

that the petitioner is outside the