High Court Karnataka High Court

M/S Deepak Apparels Pvt Ltd vs R Rajashekar on 9 July, 2009

Karnataka High Court
M/S Deepak Apparels Pvt Ltd vs R Rajashekar on 9 July, 2009
Author: A.S.Pachhapure
" V' R. Ragésrsamg'

 

IN was HIGH Comm' 0? KARNATAKA AT 

mrrrzn was THE 9TH DAY or JULY   :  " 

3EF'ORE

TI-IE ii0!i'BLE MFLJUSTICE A;$;?A$fiHA£i5fiE;_   

BETWEEDZ:

1 we. DEEPAK APPARELS 1,.T1:).”_
No.52, am clwss, ms-,.PA1.;vA
BANNERGHATTA ROSES ‘
BANGALORE-S60 0’76 -.

:2 SR1 K.KO’F1R;3»Bi&SAP?A; ~ ~
MANAGING D;i§:E,croR1_ _ ‘
M/S. Q-E:E.::’>A1AR.E–:.,s’Pvi’. m_”D,y
P5€},62, LSTH f§I’»F€QSS’, i’%.._S:~PA LEA’ ‘ ‘
3ANN.§;;2c§§:A*;*¥:aV.Ro.AI2_’ ‘
B£;NGAL(§R¥$-560 G?_6’2, . ..PE’I’i*lT’IGNERS’

{BY SRE NE-mixkjaa ADVOCATE.)

AND: 1. — a _

MAJQR _V _ _
‘nzszo; gar.-2.1 ,_Lm*,1<:;a;’§C*’O*?8 ..m:aPoNx>zN’r

‘FE§.iS'[.CRL.R.P. I8 FILED U/’$.39′? OF’ CR.P.C PRAYING TO

ASIEJE THE 0233;: on IHFERLOCUTORY APPLICATION
4 uNr.3,1″<t:N SUSPENSION 0? SENTENCE DA'I'ED:2'.?'.I.2009 IN
" _ c–RL;APPEAL No.62/2009 AND

THIS PE'I'I'I'}ON COMING ON FOR ORDERS THIS 05?,

~ THE comm' MADE 'THE FGLLOWENG:

Criminal Revising Petitionkhfl "

_ 'Sm

0Ri°)ER

Counsel for the petitioners has filed a memo

requesting for permissien to convert this

revision petition into a criminal petjtian.

Perused the memo. Talcifiig Co13sici_ie1'a};.i_§§ii_AT_ T

the memo filed and thgir: _ stat§'::3_fiént 1

permission is accorded and €h.(:; {f)_fi"ic<=:.' *-jg" Liiretiged to
take the appropriate fi):fs_3 c(2i1i:'e::;'sii)z1. The revision
petitien is accordingly cf. ' %

Sd/-1
Judge