High Court Karnataka High Court

Dr Rekha N vs M/S. Vijaya Bank on 1 April, 2009

Karnataka High Court
Dr Rekha N vs M/S. Vijaya Bank on 1 April, 2009
Author: Dr.K.Bhakthavatsala
CrI.P.9"/'3/2009
&
Misc.Crl. £000/2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 1ST DAY OF APRIL 2009
BEFORE
THE I-IOIWBLE DR. JUSTICE K. BHAKTHAvAT:sAjLA'e' 
CRIMINAL PETITION NQ;9"73';'<2QQ.9 .;  T V
81;   T  
MISC. CRL. NOJOOO /VPL1ra.rn Branch,'._ 
My§c9r_€:.« j   'A ,  "

 V--..___Represented by its 
 Chief Man*a.ger," ' 
_ S_1_'<i C handrashekar K Shetty,
"SJ d--.l.ate K Shetty,
. 5 . 'Reésidin g 3;t».No. 101 ,
 ._ '15' F1oorV, '~'-A."'Wir1g,
' VfMy1:11'ri Enclave,

Kaixtharaja Urs Road,

V  f L' * Mysore. Respondent

Cri.P.973/2009
&
Misc.Crl.lO0O/2009
2
This Criminal Petition is filed under Section 482 of the Code of
Criminal Procedure, praying to set aside the order dated 14.11.2008
passed by the I Adcll. Civil Judge (Jr. Divn.) 82; JMFC, Mysore,-.in PCR
No. 1843/2008 (CC No.3246/2008) and quash the consequential
proceedings.

Misc. Crl. No. 1000/2009 is filed under Section 482
of Criminal Procedure, praying to stay further proceedings in C”Cu

310.3246/2008 on the file ofl Addl. C J (Jr, Dixrn.) JlvV4IFC;’, Mysore,
These cases coming on for”-A A’cliniission”
the Court made the following: * ‘ V’ i
_ORDERJmi’
In the light of the rnemo Counsel for the

petitioner, the Petition is dismis’sed:feisV liberty to take

all such remedy trial Court.

In vieivyiof. the abcylc; Misc. Crl. 1000 /2009 does not survive and

\
Sd/-i
ludge

acleorclingly it is rejgectveoi.