High Court Karnataka High Court

B S Manjunath vs Sri Roshan D’Souza on 9 March, 2010

Karnataka High Court
B S Manjunath vs Sri Roshan D’Souza on 9 March, 2010
Author: Jawad Rahim


WW » wwmflw Mr manmmammn rattan !..:;A€.Mm;J;a(l 1;)!” KARNATAKA HSCQH QOURT OF KARNATAKA HIGH COURT OF KARNATAKA HIE-EH (SOUR? OF mknmmm HIGH C

.1.

In meme: com? oI=mucnn AT % A
BNEDTI-IS 1159*” autos muxcu i1; T

serous

‘rm: nmruz Jjawm ‘ %

B.s.mmjunath — _ f
mmmr. A
M/mvarsha Cofifd¢~Iraditc,:

5/o 5annaG¢w£a, ‘V A .. .

Swath! Compfgagg _ Z

l(.!~§.Road,, …. ~

Hudlnurtg; AV _ *’:_ _ _ …Pomnor.

V k:-25-5. asouh’ %%%%% * ‘
‘-516 lauphfisauza,

Aadfi-ak*ut<k32Awn.

C3ahéjfl3h5§fl ”

I « Kannghalfi. Biitmadnmm Past,

–!§ndiga”r§ mar. …Rupo:-taunt.

A sra,H.H§vmmmu, Adv.)

fiflflflfiflfi

: » ” This CRL.R.P. b filod umw Sewer: 397 r/w 401
f:r.P.c sum 3 prayermmmrma and sol.-aside thajudgrnmt

dulled 17.9.2005 passed by the 9.0. FTC-II, Chtlamgaiur,
in CrI.A. No.11-£12002 and also the judgmmt of comriction
and sunbeam dated 13.11.2002 paued by an Prl.C.J.
{Jr.Dn.) 8:. JMPC., Mudiaem, ha C.CJ%o.811l2000.

:1 C)
; 3%
‘Z/’

‘If

R ehak stand vvfilxdruvcn.

mm Wm” W Mmmmm mm-1 mug-1 of mmnmm mm»: comm” as msammm mm-I mam’ ma KARNMAM mm mum’ M mmncmcn HIGH c

.2…

“ram CRL.R.P. coming on for orders my day;

Court made tha foaming: –
RIDES

burned counts! on bww ‘
clients an: pruent. Tl-my ham,

Section 147 of the Negwabla
roferrad to as ‘the NI ” V’ ” V’

2. Heard. sumac: gm:

of perrniuion.” ‘V oflbmw
punbhabla ‘¢%’~tlu;:§ NI Act for which the
%sha33

~< ' .»"<3 :9?"-~ a£3aj–593%»»"'\C–<»=v'nw»E '*4
mm an cnvwagsa undur sub-

w::lon: {8) of Cr.P.C. The amount in

»-

‘an3v..__i¢ he be paid no em mcpondont-

n . ,

A ” 7’ mnds dlupoud of in mm of this under.

% piwia is mass by an mas Court for mention of

A

EM
3§j§G§

if/86*