High Court Karnataka High Court

Ramachandra Nayak vs The Registrar Of Companies on 9 February, 2010

Karnataka High Court
Ramachandra Nayak vs The Registrar Of Companies on 9 February, 2010
Author: A.S.Pachhapure
Cr]. P 4505/2008

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 09'??? DAY OF FEBRUARY 20f1':0_

BEFORE

THE HONBLE MRJUSTICE Ax;As.»9AcfiI§iAP'C'RE"'  

CRIM1NALPE'l'l'I'ION No.45'o5/3200-8AA' .. ''

BETWEEN

E. Ramachandra Nayagk,
S / o.Narayar1a Naya_k:~ "
Aged Major,  '

R/0.1 1, Balappa Nztgalag   

Hubli 580 02o,_  "

2. Kamalanayarij,__--.'_ ' é _ 
S/ o.Kai r1ti]_a"1v I\/lei'.-i3..  ._ "
Aged:.Ma§9fs V A  [
SkxrinamChari?;bcrs.~, *
New CGHOVI3'.1\--'!.ai*Ei=

 PETITIONER/S

 RESPOND ENT/S

This Criminal I-"e1.i1.ion  filed under Seclion 482 Cr.P.C.

' praying to quash the proceedings in C.C.No.1 I87/1999 vide



7 Cr}. P 4505/2008

Annexu1*e*B on the file of the JMFC. Hozmavar in so far___as the

petitioners are concerned.

This Criminal Petition coming on for ()I'd€1'S',,'HEhivS., the V'

Court. made the ioilowirig:

ORDER 

Counset for the pei.itioi1e;*s’h.g1s Filed a that- V

the petitioners have been tE0r1ViC__l_t3Vtt.v_th€.’COu_tjtHkt§3-EOW vide
judgment dated O6.02.2t)tC arid iii’ the disposal of the

matter by t.he Trial CG”.v£.I”:i; it has become

intruetuous. In the}::irt:-umsti3,rictes_. h.estj’b”1hits that he may be

permit.ted..to. 1féii~se the.object._ions”–rV:1.i:5ed in this petition in the
appeal tofibeuiiiedii{i’i:”‘V.i?et’«’. (45’i7.1t’ie i’E’1.€I’fl(_) filed and the submission

made… the pie-t_ito=3 is _dismiss.ed as wit.hd:’awn. The petitiorzers

__are a3._%j’li’FVoe:”ty to “take tip ail the objections raised in this

Vhvpetitioun :.the:.”appeaI to be filed. The petiton is accordirzgiy

disposeéd oi?’ ‘~ .’ it

.9′ sa7–

JUDGE