High Court Karnataka High Court

C Vobe Gowda S/O Obe Konda vs Syed Unnis Peer on 9 June, 2008

Karnataka High Court
C Vobe Gowda S/O Obe Konda vs Syed Unnis Peer on 9 June, 2008
Author: H N Das
IN TEE HIGH COURT OF KARNATAKA AT BANGALORE:  ,

DATED THIS THE 9"' DAY 0;? JUNE, 200%  f   " 

BEFORE

THE HON'BLE MR. JUSTICE H.N.:&}k3_Ar.1ofi.w 'V  "  _ 

CRIMINAL PETITION N§;'1s*i2I20o6   - * C K

BETWEEN :

-u<-onu.q---.-----»-----.-

Sri.CVOBEGOWDA
s/0 OBEKONDA   .~
AGEDABOUT SOYEAS   '
R/ATN01z29,6"'C;Ru:w.ss, ;' '  _  - 
VINOBA ROAD,   "    
MYSORE. " .  "  "  V '

(By Sri. 

AND:

-------_--

SYED UNNIS PEER  R. *
(FA'I'HIiR'S 5NA1\@'NOT KNOWN)

 'V ' .  v .. ..... ..
T   RAILWAY

 T , "m:{:"~:A.r:,1ii..P FILED UfS.482 CR.P.C wrm A PRAYER TO SET-
" "--._AE£I})E  ORDER m:21.9.o5 IN C.C.NO.938/03 ON "IHE FILE 0;?

 T11-E 'MC-m comm', MYSORE AND ALSO SET ASIDE THE i

 *DT.28.11.(}5 IN CRL.RP.NO.175/05 ON THE FEE OF TI-E
 'XPRL, DIST. & S.J., MYS-ORE. AND FURTHER BE PLEASED TO

*   TO RESTORE T}*IE COIVELAINT IN C.C.NO.938/O3 ON THE

'  " OF THE JMFC-HI COURT, MYSORE, AND FURTHER DIRECT
  THE SAID TRIAL COURT TO PROCEED AGAINST THE

RESPONDENT (i.c., ACCUSED).

THIS CRIMINAL PETITION COMING ON FOR ORDERS

THIS DAY, THE COURT MADE TIE FOLLOWETG;

C7L’V'”

Despite granting sufiicient the petitioner ”
the process fans and has not finrfished the correct address. H
time the matter is agpearing before the Caurtv’f<$Ai9 tékin_g"steps.'
of the leamed counsel for the petitioner "
petitioner is not interested in mnsmmifigvfiié

rejected for non-prosecution.