High Court Karnataka High Court

H Vasupoojary vs Premananda on 5 February, 2010

Karnataka High Court
H Vasupoojary vs Premananda on 5 February, 2010
Author: Manjula Chellur
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 5TH DAY OF FEBRUARY, 2'.o:io'" -- "
BEFORE».  '     
THE PIONBLE MRs.JUsTIc£{: Mmtiota' ots-EL1'gLiR'~:i
1viIsc.cRI,._ 5122;-{Z009 ' '   '
CRIMINAL PETITION,No_._43so;'2ofg§_?
BETWEEN: V it ''
Sri. H. Vasupoojary a;1c1'~others,_'v.i'_ :     PETITIONERS
[By Sri. K.  Né§ta;'e~a;t,4Ad§:§§a:é'} is   
AND . _.   ..
sn. PVremaiIaib;da_V;g  . ; ...RESP0NDE3NT
[By Srij  

 This MisVc.«C.1_'l,.«'fi1ed under Section 482 of the Cr.P.C

 .p.fayifI§; tfiat this I-1on'b1e Court may be pleased to recall the
' ,o1°deI'~ dated 30.11.2007 passed by this Hoifble Court in the

aibovepetitio~;iV,.v~'and hear the above petition on merits, in the

*in'terest ofjutstice and equity.

z  Misc.Crl. coming 'on for HEARING on
Interloeutoiy application this day, the Court made the

 .. " fo11owing:-

ORDER

It is noticed from the records that Criminal Petition

came to be dismissed for nonwprosecution on 30.11200?