High Court Karnataka High Court

H.M.Hammanja S/O Lt Hammad Sab vs Vinayaka Finance Corporation (R) on 30 November, 2010

Karnataka High Court
H.M.Hammanja S/O Lt Hammad Sab vs Vinayaka Finance Corporation (R) on 30 November, 2010
Author: B.Sreenivase Gowda
 

THE I-ION'BLE MR. JUSTICE;.fiAA.»V SREENIYASE    

Between

H. N. Hammanja, '  

S/0. Late Hammad Séib,  

Aged about 40 Years,    A

R/0. Neharu Nagar, 
19¢ Cross, Sagajfiy '

Shimoga I)i'stifj._c¥:a»-  .' C   

[f:3y   Adv.)

A,__I.1Q._

,J0g,R02_1dV,_ . 

 ,'Si'dd'apuh.., % ~  V

Utta-r% KEiIi};I_8.dEt:.,V V 
Rep:1jeser1ted4j'.by its Partner

  Lk Ananqa Nam.

 " {By Sri. c Rajanna & V B Najk, Advs.)

 '   P"i1if1anc'§§:'C'Orj30ration (R),

Q»-

Criminal Petition No}x5§§9 of%;a§sio__%k,g I T

... Petitioner

.. Respondent

This CrI.P flied U/S482 Cr.P.C by the adirocate for
the petitioner praying that this I-Ion’bIe Cou.rt’«…_may be
pleased to set aside the order datedV.t.26;3}2¢;)O9′..é in

C.C.No.5/2005 on the file of civil Judge

JMFC, Siddapur

This Criminai Petition cfomingon ‘1for._:Ord_ers,_ this’, ]

day, the Court, made the fo1IoW.ing’;’d’i ~ ‘C

9£ne3″e

Learned Counsel’ app’e’ari.rigfiC”for thewpetitioner has
filed a memo seekingxa the petition
with Iiberty:.tteLdi’i1e the Competent
Court. Permission granted.

Crimir1a1″p’etit1’on’ as withdrawn with liberty to

file fresh petition’h_efore;the”Competent Court.

\’:V: sd/ft
Judge