2 O R D E R
This court by order dated 5.3.2009 ‘i3ad issued
emergent notice to the respondent for
records. The respondent is C’
counsel Sri. L SriI1i,vasa Baht}.
2. Heard Zearned cotinsei
3. Petitioner section 200 of
the Criminal oflence punishabie
under instruments Act.
4. M %%%% Em 5.9.2003. On the said
deite, team __was not present. An application for
exemption of’. was filed. The learned
“‘” “‘\””‘ ff-slslfns Ur IKAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH <
Magistxate consideriiagy tI1f3 reasons assigned in the
exeiI:ptio12..Vap_p'fi,Caltio1: rejected the same and dismissed
* the com'p§g"»s'n' t f0:?'Cjno.n~prosecution.
' C' :"'I.eamed.– eounsei for the petitioner submits that on
said "ti-ate there were two other cases in which the
petitiener was a party and he was in another court hail
evidence and as such he had sought for exemption.
~%:;i: