High Court Karnataka High Court

M/S Nandi Powertronics Rep By Its … vs M/S Electrotek on 14 July, 2008

Karnataka High Court
M/S Nandi Powertronics Rep By Its … vs M/S Electrotek on 14 July, 2008
Author: Mohan Shantanagoudar
- 1 -
IN THE ma-I coum or-' KARNATAKA AT 3maaLoaE
wrreo THIS 'me 14?" my or-*  l 

855095 F

THE HUMBLE Mn.JusucEaAo%4AN s94Aixi*r.aNiw§@£§ui)As2%%%%  

 

kj ééfnuénk 
Be on : .' 'V " A 

M[s.Na:udiP<3wertronics  ' .    
Rcpxvescntod byits  .  
S311t.Lata Ra;zt.akré_sh11_a V   ' 
Wjo    f    
Major,  "     '
No.4,4th " A 

Ram-&kS1fiP&33?3_.  .  _ '

   * ' .. Petitioner

( By Sri  Advocate)

         

1. M/s'. *   
 PIotNcr_.i~1_2,  
  '-A..,S.,V.Co~cvpérativ§:' 'iiuiizstrial Estate

_ _ _T&T~--Eiydc;abad~E30O;_037.

   

' .'jPI_dt"Ne.;11fZ.
S._V'..(3o:opcrafivc Industrial Estate

 '  P1o::,No.112,



Hydcrabm-500 037.

3. Suit. C.H.Ramadevi

Partner

Plot N0. 1 12, V  5

S.V.C--~opcrativc Induatxial;Estat'e '_ 

Plot No.112,   . 

Hyderabad-500 037.    '  Rtfipflxidents 1

This cnmina§"j%«Pctifigo;.  under Section 432 of
Cr.P.C. praying to sef.T_asidc*thc_ 0.t&%§i' -ft) dismissal passed by
the xx: Add}. C.M=Mg-..Banga1<irr{:, "L.C.No.135l7/O5 and
remit the.' matter ;back' .tn."that_ for restoring it to its
original  £9:  the case.

  on for orders this day, the
   :  V  V

 . V . _  ., 0 DE

 . 1o A';:\°:é§p:ondents is dispensed with since the

:'i'e&§poIi£1.€:ntsx:'3i1i""Ii0t heard prior to passing of the impugned

.  Heand Sri Nflhankamnaxayan Bhat, learned counsel

 A. ,  appéaiizig on behalf of the petitioner and perused the material

 * bu xeezmd.

\/



-3 -
3. By the impugned order, the complaint filed by the

petitioner is dismissed for non-pmsecution as the stgps were

not taken to serve notice on the respondents.

4. It is brought to the notice. of the

petition that the mother of the of

the oomplfllnant was sufiiE:I’iJ;g fééxious
relevant period and u1fimaue1ya}:a
In this view’ of the thé fo«r the’ comp}a1’na31t

could not be present 13.11.2007 and

15. 1 1:,;2o{§?; = 55

__’I’h_e at the Bar before this Court

are acccptgd. ._ In vv;.v”cw “of i:i1c same, the impugned cider is iiablc

‘ . mi; qfiashgd. Acdbxaingly, the renewing order is made :

~. dated 15.11.2007 passed by the learned xv:

Aaa1.C-;m.a§, Bangalore, in C.C.No.13517/2005 stands

V. ‘quz;sh{éd: C.C.No.13SI7/2005 is restored to the file of the

below. The petitioner shall appear befare the Court

” ‘Below through his advocate within six weeks from today by

\,J5

-4-

fiiing necessaxy application along with copy of On

the very day, steps shail be taken.

‘fbkf