High Court Karnataka High Court

Sri Ashok Walikar vs Sri Gajendranath Behera on 30 October, 2008

Karnataka High Court
Sri Ashok Walikar vs Sri Gajendranath Behera on 30 October, 2008
Author: Ashok B.Hinchigeri


1 E33

IN THE HIGH C.€_’)t_IR”{‘ op KARNATAKA A’? BANGALORE
DATED THE?» THE 39TH my 09 QGFOBER, 2003

BEFORE}

THE HON’B1..E MR, JILISTICE AS!-IOK 1:3. H1p;G:–:;(‘§:s1é’:-CI ”

CRIMINAL PETITION No,4559 Q? 4′

BETWEEN:

SR1 ASHOK WALIKAR

Sm JETFAPPA WALSKAR

AGED AEQUT 47 YEARS

F.563, izrm CROSS,

15% MAIN ROAD; .:_ A
BASAVESH’£L”AE3ANA%P\ V ‘
BANGALORE€fiOO29 4 ‘. < '

_ _ V V » T =. , PETITIONER
{3x<.,_SR1 P, ADVOCATE}
Arm; " V ' "

1 “SR! ‘GA;}£*L;?§DE?ANATH BEHERA

BANKMANAGEEQ
PURE ‘GR}’aMYA”‘B ANK

KAPE’LES’%1W’ARPI5E€’BRANCH

‘ PURE ‘£)iS’I’RfC’T.’

‘ ORESSA S”§’A’§E;’

‘THE OF KARNATAKA
A RE}? BY ITS HIGH ovum PUBLIC
‘ “‘–m<3$z?,_ING

– ‘£.NGALORE
; RIJSPONDENTS

{BY S??? H. HA.N¥}MAN’FH&RAYAPPA; HCGI?’ F01? R2)

THIS C3F:TL,P IS FILES U/8,482 CRRC BY THE ADVOCATE_uF’QR

THE PETITIONER PRAYING THAT THIS HUMBLE comm’ «:Mzc€’L”–_B’E.
PLEASE!) TO RESTOREING THE CRIMINAL CASE No.64o5g’0s.3j0___f:’H§*,

FILE OF XVI ADDL. C.M.M, BANGALORE.

THIS cRL.P. COMING ON FOR ORDEE§S..THiS 1;2’AY’,’ *115iI§£s:”‘€;”:r;~’ja_1:a=*ix?V_V

MADE TI-IE FOLLOW} NG:

Q__D.§;§

The petitioncfs sick: has filed 3 ‘Iv’1’1:.s2.m_#;*_; 011
mcerd. It mads as follows:

“It is most humbly su’b:niiie(5Ffl1at’£hizsH9naumf3le
court used are entertain L Péft’:ion.s .. 1″:3ifift3f”f’éd
against the oIdef*e.__ offiihe’ ‘~,E1’Qnei;-«rg1,i)!e Magishutes
dismissing the eéofiigfiiaifiié’-ffar flan-4pro~9eme.¢£9n.

Iiis 51;bm1’1′-:e:t:£.,Ai}:Tg:zi”i:g the above case the !e.r_1.med
Magistrzzte has rZi§,=r%2:I$ser}._tha complaint on the ground
{Fiat Coriipfaifrnfiarit Vmzri for Cro$s-Exmiru’rwit:’a:z
and the acaised. The Honourable Court

has now held the complaint.’ is dismissed and the

‘ ‘ ‘–az:::z2séd:;ls aaguified fippeal is to befiled.

I ” “}{é’n§je ‘prayed the petition. may be permitted
ac. ieigi’ ‘Ciirrzinaf Appeal. ”

.’§’his is dismissed as udfhdrawna Liberty is reserved

‘fits t¥he:Lfp4=;;i;ti:2ner to E1: the crimirzal appeais if it is othenfise open to

fi~:’~:1_:1;”:”,-‘L3 dig so,

Sd/an
Judge

hvr