High Court Karnataka High Court

Narayan Govind Naik vs Mohan Ramachandra Gaonkar on 13 October, 2008

Karnataka High Court
Narayan Govind Naik vs Mohan Ramachandra Gaonkar on 13 October, 2008
Author: Ram Mohan Reddy
 

BETWEEN:

1.

9
...--.m~;.-.

 TK; KUMTA

 .  1'FHIS CRLJ?' IS FILED U/8.482 CR.P.C PRAYINC} TO
'SET'

  ' tmvc, KUMTA, 0:: AN LA. FILE
  'EVIDENCE ACT nu C.C.N{).699
passm BY
KARWAR on 73,07 IN CRLRP N

THE

HANDWRJTING ON THE CHEQUES EXPQA, TO THE

  =.a§'s--13,I; Aacurr 49 YEARS
%  oC.C:~cc:N'rRAcr0R AND BUSINESS

IN THE HIGH Comm' ()9 KARNAIQIA T} 'A   '
CIRCUIT BENCH AfF"r;;£ARi§IA.§ j '    
DATED THIS THE 13TH 
THE HOPPBLE M12..;UsVf;*::€%'E:jV--%I2is~z»;1_ hfiéiaam Kimmy
CRIMINAL ':?fi*I*£T:«QVpé.  p:.§j

NARAYAN  NAIR,» if;
AGED ABQU*I'-V4~5"'{g,gRSv.AV- _
R/O BALP.':'.'.--.  1:0:-Mm3.a_;vGEiRI
    
iDIS_'F: UK,  

 PETITIONER.

(By-.%s"n'.% r:1':?3?;izSI:::¥iEa fir RAYAK, ADV.)

" RAMACHANDRA GAGNKAR

Rm F'£;DUVAN1
 RESPONDENT.

ASIDE THE ORDERS EYf’.28.12.06 PASSED BY THE
D U/S 45 OF THE INDEAN
/05, ARE) ALSO THE ORDER

SESSIQNS JUDGE U.K,
0.16/O7, AND TO {IIRECF
R THE SIGNATURE AND

THE DIST, AND

JMFC, KUMTA T0 REFE

M

HANDWRITING EXPERT AND TO GET A REPORT’l’O:PI.§’IB;}N
ABOUT THE GENUINENESS 01:’ THE SIGNATUIML, ._ : o

THIS CRIMINAL PETITION comma QN””FOR.A_f0I§DER53V

THIS DAY, ms coum’ MADE TH_E.P.Q4LL0W;1’$iG«é;V» F-
ogpmfiox

The petition filed on notified with
ofice objections oV%'[on.’j:é’jm}5~2oo3 when two
weeks fime objections was

not compfiod: 8»-8-2008, ’21~0s-

two weeks was granted.

Pefifiooo; is with the ofiice objections.
Today thefé 1;o..:’c1§i?e$éi1£atio1a. Petition stands dismissed.

Sci]-

Judge