-1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THES THE 30"' DAY OF AUGUST. 2010 BEFORE THE I~1ON'BLE MRJUSTICE SUBHASH B .. CRIMKNAL PETITION N0.2991/20.1_§2\. F. % BETWEEN: M.SrinivaSa S/0 Late Marihuchappa Aged about 51 years _ R/at No.99, Vidhyapeeta Road Kengeri _ -. g x 'E Bangalore --~ 60. *_....PI53TITIONER AND: V. M.L.Y0g(3-Sh'-' --. S/0 M.D.LakShiminarayana& R/at No.702;.__1s"* F1o'o_r\ »-- 3211*?' Main Road 1st Phaise, J.P.Nagar V Bangaxlbrgspg */2.. **** ...RES1:>oNSEN'r QTHIS ~eR;M1NAL PE'1'1'I'EON IS FILED PRAYING THAT THIS 71-_10N'B1,;«: CQURT MAY BE PLEASED TO SET ASIDE THE DISMISSAL DT.6.10.09 PASSED BY THE XX ADDL. CMM., BANGALORE _ 1';.x; 'c..c:}No.S831/07 AS PER ANNEXURE - AND TO REMAND THE CONSIDERATION. THIS PETITION COMING ON FOR ORDERS THIS BAY. THE " COURT MADE THE FOLLOVVING: -2". O R D E R
Petitioner has called in question the order dated
6.10.2009 in C.C.No.6831/2007 on the file of XX Addl,-“Chief
Metropolitan Magistrate. Bangalore City.
The learned Judge for not taking effective the
NBW executed, has dismissed the case=__for no:iv~prosecutiot1.,_ f
Considering the explaiiation offered’-.2 the”.
circumstances. I find, one more opportunity coiilldvvbegranted to
the petitioner.
According };_?, plétitioiil is” _a1’1.ow.ed:. The order dated
6.10.2009 isllset”asti:de.ll:’l3:ie lnzat-ter i.s”1°e’rr1itted to the trial Court
with a directio11_ to to taken effective steps to
execute the NE30W.l the learned Magistrate is at
liberty ‘lpasis approoriate._order.
Eadqé