Mangale-ye
{N THE HIGH COURT OF KARNATAKA AT
Dated this the 27"' day of August, 2010 t
Before
THE HON'BLE MR JUSTICE HUz,UVA'.l)jf "G é f
Criminal Petiti0rt-.__426t§"/.2010 - V' . %' N .
Between: '
Mr K Ganesh Kamath, 53 yrs
S/0 K Moodlagiri Katnath V V: ;
'Panchajanya', Koteshwar Village ' .
& Post, N H 17, Kundapur 'I'a11..:k_ _ ' A _ .
Presently r/a ThenIgapete;- Udzitpi 1, u ' Fetitioner
(By Sri Goutamehaoé,
And: """ .
Mr Bollava"Sathyasha1fis:a1*a, ':39. "
S/o Boiiava K1<ishn.ayy'a. , '
R/o Saketha, Koiekar Viflage, &Post
.. ' Respondent
fPe:::'1og_i'tig"~V under 3.407 of the Code of Criminal Procedure
prayizjgto tranfier .1675/2007 before the JMFC, Kundapura to EMFC
V V Couft';-- Mahgaiote, etc.
' _ The Petition coming on foe Admission this day, Court made the
'--foII'o'gx/itag: W
to
ORDER
Notice to respondent is dispensed with.
Heard the counsei for the petitioner.
The case of the petitioner is, thecompiaint fiied-V against the
respondent accused under the Negotiable In:s«trui~zients Ac;.yfor.reco*«fery:iof2
the amount is pending before the
Expressing difficulty, every time ;the* is fi1’i’r1g’i exemption
appiication and that has been .;ente’rtaii2ied_,_ ii’mear*1w_hiie, there is no
progress iI1ivtit1CvCE:tS’tfi.i l5etitj.orier’isi beforethis Court seeking for transfer
of the caseiifrorriéi the c’oiijrtr.;:r» Ii_i\’/i;.’,:’:iC’,.’_Kundapur to the court of JMFC V,
Mangaiore. _V V V
he matter of the year 2007. It is for the JMFC, Kundapur
CCs_._1675/£507 is pending, to consider the exemption
api’piica’tion accused, only if warranted. If the accused is unable to
attend “the r;’ourt*in the morning, his case be taken in the afternoon
* ‘session, forcariy disposal of the case. The trial court to dispose of the
if matlyer-within three months by securing the presence of the accused.
XV
An
Petition is disposed of accordingly.