-1-
IN THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED THIS THE 31" DAY OF JULY, 2008
BEFORE
THE HODPBLE MRJUSTICE SUBHASH B.Aa::i '
CRIMINAL PETI'I'ION No.319s'g°-;Qg§_«' " %
BETWEEN:
M.S. Shanmukhappa
S/0. Shivappa,
Aged about 24 years,
M/s. Narada Agni: Centm,
Santhebennuc,
Charmagiri'I'a1uk, " _ Q 1 __
Bavangerc District. V " 1 ,.,';=. PETITIONER
B.
ME' .... _,
M/s. Microtcch Agra %
Represented by its "
Director S1-i. M.J..__N%aga1*a,j A ~
310- Jayapz-rs ._ '-
Aggéfl ahoi,H_§ 31 years Qndhy its
K; P. A
Sfszz. K.S.Put_ta'i3ps;
Aged _abo1;t'31"v3;e:a2t*s,_ " i
K. R.
=1'.-3,! 0. Not' its irflmplaiant
Age.-:1 about 31-..Vyea;:i4s:,
_ _ 'P3;>t No.10 {Pan}.-1)
KJIA, 33. ea. Industrial Area,
Read, Davangerc. RESPONDENT
T ...This Cr1.P is filed U/S3482 Cr.P.C. praying to direct the
Court to proceed with the matter at the earliest in
'* C.'Ci'.No.1613/02 (PCRJ203/01) pending on the file of JMFC
v(i' Court), Davanagere.
This pctifion coming on for adrmssion flzis day, the Court
made the foliowing:
-0-
L and
ORDER
The only relief sought for by the petitioner in this case___is.
a dixection to the learned Magistrate to expedite the
pending in C. C. No. 16 13/ 2002.
‘.2. The compiaint for the ofience in
138 of Negotiable Instruments Act is
older sheet of the learned Magis11*a’.:e”‘§s it It
appears that. for cross-exami:ia_tion&.:3’f “the matter being
adjourned from time to time it it that the
accused not being pr_ea.ent._ ‘
3. In age since 2001, it is
appropriate the: to expedite the
proceedings, _v if it the_’ not present, the learned
stitch-ateps as permissible in law and
4.ii’3:1 the ‘ of the above observation, the petiticn is
i it : :d_of a direction to the learned Magistrate to expedite
“‘1;h4e Ifiivéeetiings as early as possible not later than six months
date of receipt of the copy of this order.
\\ V ‘AP, –
Sd/…
Judge