' E3=ri}S.'Kithis/i_anjunath ('St
IN THE HIGH comzr or KARNATAKA AT BANGALORE
DATED THIS THE 22N9 DAY OF JULY, 2010,
; PRESENT :
THE HONBLE MR. JUSTICE N.K. if .
THE HONBLE MR. JUsié1c13{.tt/_xg;vs’; ‘ Z’
M1SC.W. Noi6494″‘oVf;;g_010»””‘hA K
C.C.C.No.578 (332010 (VC’IV’_VfL”JV’: M
Between: S X i V A
Registrar General, .
High Cof..:’1’t_ of Karfiataka
” ‘ h’ ‘ ” V’ Complainant
(By Sri.
Sngit.” Bhagira» ., it
§£i{‘:.~’RaJVC¥nna_V”V <4 .
Accused
V Sai1garr'1reVs_'t1 R.B., Advocates}
$163!!
a W. is filed under Section 151 of the Code of
Civil Procedure, praying to recall the order dated O2–07–
A' wherein this Court has posted the matter to 22-07-
" *2_O_A10 for framing of charges.
This Misc W. coming on for framing of charges, this
day, N.K. Patii. J., made the following:
%?//
g'
PO
0 R D E R
This Misc. W. is filed by learned courisel for
accused for recalling the order dated 2"' July
2. We have heard learned counseltforf
The accused is also present before the Court? lw.h§ch._Vist. ”
placed on record.
3. The reasons stateds:Vp4lat.V_pparagraphs of the
application are satisfactory andihvehee. they’ are accepted. In
the light of the staterri4e1’its- ‘~»Misc.W.6494/ 2010
is allowed. Order datedlfiiéi recalled, subject to
the conditiori ._acCu:i%jed deposit costs of
Rs.5l,’OA0O/– .[ll”&lupeAels,ll7iixre””—‘l’housand Only) before the High
Court {Sega} _Ser_vices flommittee, within one week from
tori1a3l},i’~failin§’urhlichp the order dated 2nd July 2010 would
.A ‘s.tar1dlA1*estored without any further orders. /’
s&F
3UDGE
ssi%\
::é:§§GE
it BMW’