E IN THE HIGH COURT or KARNATAKA AT BANGALORE DATED nus THE 3*" DAY or DECEMBER, zoos BEFORE THE HON'BLE MRJUSTICE HULUVADI A' CRIMINAL PETITIONv.Nc_. 5ass;»;.;~oE Between: K Halesh S/o Shekharappa, Aged 41 years, Occ: Agricuiture, . R/o Kukkalaie viiiage, _ Kerehaili Hobii, Hosanagara Taiuk, . 1 Shimoga Dist~ri'ct;.Ve>,Z'-- 1; f Petitioner V'(--.By-- $ri~ Advocate) And: V it it Sri*'i':1uchaD;3a.iR"--'E... ..... S/"o Rai'rhabpa, ' Aged ~4._5*years,__Occ: Asst. Teacher, Grove':'n,m.er:t,"i?rimary School, 'R/o--wti<aperifna'ne, Pu*rapp_em_a,ne Post, Hosanagara Taiuk, Shimoga' District Presently: ' Assistant Teacher, Goernment Higher Primary Schooi, i ..._.Harathalu At 8: Post, Hosanagara Taluk, Shimoga District. Respondent
W
Criminal Petition is filed u/s 482 of the Code of
Criminal Procedure praying to set aside the order–‘”dated
18.8.2009 28.6.2008 passed by the Civil LiudgeA,.(J_’t.V:§rt}.list1
M F C., Hosanagara in CC No.31?/2006
criminal case No.31?/2006.
This Detition coming On foVr~..adfi1issi(.?’.ri’,»’beforeé’the”««,
Court today, Court made the foclVlVowing.:
Though th.e”ifesloon’d’e”nt is served with notice, has
remained a’5’seVnt.’»
The case rizédby the petitioner under Section 138 of
C’shiegotiab-l.e”4V%VI’ns_i:ruments Act before the 3 M F C.,
Hos,anaVg~ara,§’..–in CC No.31?/2006 came to be dismissed for
,??To afford an opportunity to the petitioner, the
_,,_i.mpugned order of dismissal for default is set aside. CC
3?”
akdac . VA _ h ‘
3
No.31?/2006 is restored to the file of J M FC., Hosanagara
for disposaf in accordance with law.
Criminat Petition is alfowed accordingfy.