IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16'?" DAY OF JULY 2019 i
BEFORE " 'u"
THE I-ION'BLE MRJUSTICE S:?J'}3I~I--,!kS}--I'.B_.V'.Z§fii_
CRIMINAL 1>E'1'1T1ONVNO.2'~:)f7:*:?L/V'2J0iT0=_.LAE# ~. I
BETWEEN:
SR1 D.H.BR1TTO.
S/O G.s.BRm'O.
AGED ABOUT 52 YEARS. V
RESIDING AT NO.10-4-, V A
15"!' FLOOR, v1DYANA_.OAR. 1 A
OPP S.K.E. BOMDv€z%,SA1}I_[_)RA',__
ATTIBELLI H1OB1;I',~VT5'"'
ANEKAL TALUK, D %
BANGALORE RURAL' ..TV1STR:c:T;' PETITIONER
{By SR1 P.NEHERU.V & ASASOC1A*TEs,{ABSENT} ADV.)
.....
slit. R.VS{J
8/ O LAT’E.R;RA,JA(3OPAL
; ABOUT SSYESARS,
RES1D1N”G AT NOE 902.
~.T.S’ODMA:~»1TR1 ELEc;AN(:E.
_ _BE}flNBA..S1-IOIDPERS STOP,
V..BAN–GA.LORE M 560076. RESPONDENT
CRLP FILED U/S. 482 CR.P.C BY THE ADVOCATE
EOR THE PETITIONER PRAYING THAT THIS
COURT MAY BE PLEASED TO SET ASIDE
DATED 30.01.2010 ON I.A. IN C.C.NO.22866/.2_O’O.§§ _ ”
BY THE 11 AcIvIIvI., BANGALORE:-“IN-«.ALgLQWIi3§GVV:
APPLICATION FILED UNDER SECTION
THE OOMRLAINANT/RESPONDENT AANMD
DATED 22.04.2010 PASSED 1?:”S’fV;._V”I’IL{_Ié3 IN
CRL.R.P.75/2010 IN DISDJIIZSASINICI’ “FxHuEVV””P.ETIT1O’I€”AIS NOT
MAINTAINABLE AND COI\/II5IRIvII’I~I(§’I’j’I~i;E:II’I’_ORDER OF THE II
ACMMHBANGALORE; I I
cRIMIRAL_ C.»_C:5M._l1\EG ON FOR ORDERS THIS
DAY, THE COU_R’I’_ Iv:A.DI’:fTI}1E’:LFOLLOwINO:
issued notice by an Order dated
AVV1’V1_–5–20 I*1eAIe-Aafter, no process fee was paid. Again time
12~7~201O and thereafter On 8-7-2010. as a
e1I.Iéir10e. Till now, needful has not beenldone.
r%l.:é::’«-
V x
1,;
2. In Vi€W of the same. the petition is dismissed
prosecution.
mpk/–*