IN THE; Hffifi COURT 0? KARNATAKA AT BANG&.LQRE
DATES mxs THE 339 mag’ 01: Novsmgigigf
BEFGRE ‘ a ‘
THE I-xomsm MR. J’£}-‘8TICE.:H’U¥.JJV3§.D§ViG;’~’Ig,£LMEsH»_ V” ‘
CREMWAL mm’:ofiéewc3§_S5:7j’;z§’G9:V A
BETWEEN T A T» A A
Ghitravaihi,
R] a ‘Nitya Chayafl
No.825, 13% Cross,
Chandra Laymxt, -. V
Nagarabhavi, .
1st Stage, 3 . .’ :2 I :
gmlgalgm. :_ . _ ‘ Petitioner
(By SriV§v.AT}:ara.néit;§i:’Vi?§§oj;§§i3:%xkktiv;, for pstitioner)
{X933
J V S,u§f§a1*ae,
‘ ‘ i’e€anagii1giA”£§iI’€*¢t(3r,
I A ‘ ~ ._ Kaigasflaaru . ;¥~i-::’>;v1is3;i_:’1g fieveiopmam {Pvt.} Ltd. ,
9305.9 3%. – H ‘-
II1!?’iC*9;r; A _ ;;
Krisi:3,:1a T°0;Wé1€:%i,’
V V’ $21, 35% Main;r~27eaci,
Ciyanéixi §*¥Va§-gar,
‘ ‘ H ” i’ 4.4′ ‘*Bé:ng;g1oreé’QQ. Respenécfit
muaw
This Criminai Patiiimi is fileé unéer Section 482 sf ihfi Code 0f
” Procteéum, pxajging to recafii set asiéa the erfier daisd
” ~ “25.?a2fiQ9 gasssd in unnumhamd PCR ané dime? amt mstere ~th€
matter 0:1 Regismy cf XVI fiadfii. C ‘M Ma Bazigalcareg far furtimr
gmcaeefiings, in accoxdancé with ‘.
This Petition aiming on for Orders this made
the foilowing: ” ” ‘-
onnmz –
The petitioner has sught rfQr to &S::fi aside . Q::1rier’:’;§$ss¢7c1 b3y
XVI Ada}. Chief MetI’c-poiitan Magiétféta, gafigaioxvé, am 2552:2009
and to raster: the matter a:>}1*~.;¥3c;a_a’t’1′;”_ S
2. ‘H16 ffléfid _._§.j§j:€§er Section BBC? 0.’? the
Cflflfi of for t’fié §:V$fE’::1(_:e ufiéar S{‘:Cti0I1 138 =;:>f the
§’h=:gotiab1éx’ii1S£rtimr:fif:i:$§_L’,é§&i’ kg that the petitionar is net dfligent in géraseisuting
“£56 m:s:::g’rk%%;&&A A
A4.”?€0t\i§i6~’i:;*»’fi1e mspondcnfi is dispensefi with as the triai Court
‘ itiad :30? take}: steps {ii} issue summons.
3%.
5. H;z:V:”‘:j’-;s__;;:z;2;;z._7 cg?-§–:
Matrcqaoiitan Magistrate, Banggaiqre, 33:3: he; n:ia’ertV:eLr i3
restored on me B0816 0:? the lezifiifid Magfisiat-§:t¢,” for} éiisposal sf tha
same, in accartiance
IUD GE
Bjs