High Court Karnataka High Court

Atma Ram vs Network Leasing Investments (R) on 8 January, 2010

Karnataka High Court
Atma Ram vs Network Leasing Investments (R) on 8 January, 2010
Author: Huluvadi G.Ramesh


IN TI-IE I—I IG H COL? RT ()F KA RNATAKA AT
B A N (“‘2 A L0 R E

DATED11nsTHEu§”DAY(wJANUARY20m

BEFORE
THE 1«10N’I:;LI3 M R. .]USTICE I~IULUVAl)I.(3,.i§’}§f§¥’}2TS’}:§

(nuwuNALREVHHONPETn10NhMLfig4dF2mwC_*_

B E T VV E E N :

Atma R am.

Aged about 37 years.

S/0 latte. M:1R.Ramac]1£in{,1rz1:-2 — ”

Rcsic’]ing :11 No.1 I.

‘ ‘1 ‘
3′” C.m.<;.«;. 3'' Mann,

P.P.I; a1},*<i1i1;..ff._ 'V _
Ban gui:7e’–Sé(‘}{~}é1%’-!.. A. ”

…PE’l’i’l’I()NER

(By S1’E’.S_1’ini\=’a1sV;1nS_:*E”;–.K:1§!’1iHath. Am-*.s;.)

AND«.

_NLe.I..\x-V:-i%:*§< Le-:;1si1'1g Ifi§3cs:':11e:1{s (_ R).
' No..45,' vSfi'€(5vf.)'E.'}'(,1._Fl00£',
"' . ax] re) :'CVlVi;-11fiia.€'t's'".

‘>%m’VMz1i11;’ !’j5′.” C1′(‘>s:§,

M 21 I !esw;1*::i:”:1.

Bun’g;1l(::.rc–56(‘)()(‘)3.

” §2.r:p1’c§§e1ne<.i by its '.1Ll€f'30E'E7.,L;'d 1'cp:'esen§a1iivc:
= R.HK.L1E"L1],")11E£.-lh.

…RESP()Ni)EN’i”

(By Sri.V.Gop;1Eukrishne1, ;’~\LE\=* ‘)

‘§

This Ci’im§1’1:1i l’~’.c3\-‘is;ion Pctitimi is filed under Section
397 of Cr.P.C. pI”é’I}-“iI]_£_I_ to set aside the 0I’L’iCI’ dated 24.3.06
pus:.~’.e’1 in C.C.Nn.33E96/99 on the tile of the XXI Add}.
C.M.W.._ Bzingzilorc and set aside the ‘judginent and scxitciice
dated 18.! $.09 ])21,’\’SC-Ci in Cri.A.No.6E7/()6 on the file of the

Presitiing O§’i’ice1′. FTC~lI. Bui’1gzI](i1’e.

This Criminzti Revision Petition ct)i11irig”}–_)ii

this day. the Court made the f0ih’)wi11g:–

oknfiutft

A Joitit Memo hats bee’n_§”i1cti by the ‘]Q’;I_ii’_tiei’~’.-V §t:1″tii1g that

the matter has been sett°ii’e._d L1Itttitjiliiijfiilciwccll thé”;3:tii’tit:.<.

._Tittfii'7l7ffSp(}3](ii33fi'»._hi1~(_i.i file.-zd ll coiiipiaiiiit atgztirist the
[3etitio1'1'e,_1' tutti' s4)_tii'*1:i5.i'-ziC£:ti3;e"i in C..C.N0.33i96/')9 b<3'f0re the
XX} _vACMM_.i§ B;i'iigz'IvI(_»i1;e". By order dated 2éi.3.(i)6 the ieurned

E',fli'£~gi;;_t_}1f;1t;é_ has ";t'm..\i*i1() iié p~¢.t’iiti(‘>11ei* herein, to pay 21 fine of Rs.2(},i{.)._O()(.}/– in

cl”c-‘t1tLi§:}.h)~”Liticici’gi’) ;<.impic: imp1'i..s'0n:nent for £1 period of two

ye'.-11"i_ imiiitetin the cordiaiity bcztwccii the i”e$piidciit and

V thnpcztititiiici”. thc 1’cspt)1idc1it~t;01’1’1pI;1inzmt itltlt-3I1(‘i.’\’ to ‘vVifi1LiI’ilW’

4

1′<_)1'w'.:1'd to scllfc ahc anuttcr, the il']']pLlgl"1{3d ()I'dL'?I" o'fcm1\«-'ic:iu11
]T)L1SSCd and atiso the mini order con'fim1c.d by the Fast T1"uL:k

Court N0.iE 21:13 sci ztsidc in view" 0'! the Joint Meant) filed.

4. /~’\ccm’di1’1_;;ly. petition is 21il0wc=:n’I_

Bkp.