Karnataka High Court
K S Ramakrishna vs State Of Karnataka By Karnataka … on 16 April, 2009
1
Misc. Crl. 568/2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16?" DAY 09 APRILH2_<){$ '%j%%%{: -.
BEFORE
THE HGWBLE ma. .ms'r1cn'yx. 'L
Misc. CRLSGBI
IN
cRrM;I~LAL 99311103 No§S:193;20é:}',7
BETWEEN:
K S Ramakrishna,
No.204,
Embassy Centrc. % V
No.11, Czescen1;.R'=3a(i.,
(By Law for pefifioncfl
AND:
Statcxfyf Kam:1ata1'ca--,_ V
' Power Tréinsmission
C.o'1:pomtian £.td~., (Vigilance),
'VA£BESCDNi}:' % 'V
Cmrécgnt" ~ , . '
Baflga1orev¢553_. 'JG 1.
L' ~ (By Sri~Ai\€ Rmmshna, I-ICGP, for respondent)
Pctifioncr
Respondent
This Misc. Crl. is filed under Section 432 of the Code of
foliowing:
' * 'fixtiminal Proceduna, pxaying to extend the stay order till the disposal
u0ffl)is Petition.
This case coming on for Orders this day, the Com': made the
Misc.Cr1.56§f2009
ORDER
Heard on Mis;c.CrI.568/2069.
2. This is an application filed by the
extension of the interim order.
3. OH 28.1 1.2997, LA-I was’¢111qyvcci”afid tin
Spi. Case No.140/2002 on the or_; :$e:§’s<ions Judge,
Bangalore Rural Dishict, of 3 months or until
disposal of the case, months' gzveriod
from 28.11.2007 the petitioner has filed the
pztsent Petitiox; for éx'téfi$iofi" stay.
'Egg: \f_i_few_of ihé"ahQvc, interim stay shall continue: until further
6111653.' " 'Misc.Cr1.568/ 2009 is disposed of.
past tht'?%E1fiOn for fina} hearing on 28.5.2009. }
Sd/-3
11161439
Bjs