2 1 :
IN THE HiCxH COURT OF KARNATAKA
CIRCUIT BENCH AT i:)HARwA13 .. _T
DATED THES THE 19311 DAY OF JI.}1:\¥E' _
BEFQRE
THE HGNBLE MR;,JU3ri§:E'N.}x§:ANm;a .V T T
CRIMINAL s3E*:frr1<5i-: V.No.753.3'}2<)'{'}§ }
BETWEEN:
Lintasa. India _
Having» i%;=:gis':e.r£-d"oEQe at
E:-fiiitss :*:('(ywé3s§, 15¢ - floor," ' '
021 and
Rizgiénal at' .1933; 'Tower A. ,
sigzature 'Fowe1*s,,_ South City 1,
Gurgao.11=322'_02~1.
'fficpmseniéd by its Managing Director)
'(Egg &Q.s.H;}§§i;en, Advocate)
Mr.M§b§:shm Bhat,
Sifl Chandrashekar Bhat,
Ekgcd ahosut 49 years, Agicultuxist,
AA ' Kalache, YeILapur'I'a1uka.
. . . Petitioner
.. . Respondent
This petition is fiicd under Secijan 482 Cr.i5′.C. praying
to Cali for records in C.C.No.2944«/2608 pending on the file
of I Add1.JMFC, Sizsi and to quash the order dated
10.122068 talcixag cognizance and all furtlaer proceedings
thereto and etc.
This petition coming on for admission this day, the
Court made the foiiowing:
4
:2:
ORBER
When the matter is taken .¢
G.S.Hosakeri, icamed Couns;-5 .}3§j§’V
memo statin that c.c,T.N_o.29%9.4j2oos, c;:%..:,:;j “of gvxfiiczg um:
present petition’ 11aS’=beA-2-n the petition
has become i3:::f3t11ciU.9_11s._.” ” ‘
2. The memo petition is
disifiissefif , as }’::-‘.a<:*i1"1g. ijecoziié "i::if:mct11ous.
sdlg,
Ifidqe