High Court Karnataka High Court

Mr K S Chinnaswamy vs Mr V S Sridharan on 28 May, 2008

Karnataka High Court
Mr K S Chinnaswamy vs Mr V S Sridharan on 28 May, 2008
Author: H N Das
IOURT OF KARNATAKA HIGH COURT_.0:"'-:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

EN EH3 HIEH 3933: GE KARxnTnKA,_g$3G$£¢R$

wag HDN'ELE MR. Jssrifig1fl;x.H%§a&mHB%§Yaés,

DRTED THIS THE 29" say SF fifi?T3$fié'XTCT.

3aEcm£"*«tf

£RIKINL Pgrzfrsx fickiezéxéaéé'

EEOEIY

1 K

Mg K 3 CfiIHHfi3WEfi¥"? ,_ ._, ;
Sflfé EJWE K SSVH-'S$fi.MYAP.FA 7 *7'
A5Efi~A3auT;49:2EaRs"C;_' f
§a;15E;~:.3;aaa, 1:1 C3533
§fi§§fiR*§?DUTg"2V'_"T ,3
3a§6&gcRE'5fi¢v$?i"' 3

.       PETITIDNER

TTfig]i§§Q$REQBHANB, Anv.§

f'm£a¥ 3 sxzvaanax
vv_ _*$fQ'mE V 5 snsaxxvasn IYEflGAR
*. gas? $9.3, Mflflfibnxfil RQAB

'z:.?Hn5E, MQTRAM R935

_f'm5ua~635 19%
a.KR3SH&A5IR: EISTRECT
"maninaxknu

HESS AT!

'§'53KEI'3 !'IQ.H C9139
BEPRRWEET FRI

E5.L3§§I3}1%R.R}!E FRSTENER LI?-EITEB
EKRITE, HQSSR - 635 3.99
}'»"_3"--;IS'E-§W}'=§J§ILF.E BISTRICT

'§'?s}§I iaiiiéfizfifl
. .. . RESPONDENT

‘£21!’

THIS CR£.PET1TI$H I8 Flbfifl u!s,§a: cé;§;¢ BY
‘}”‘E’3’E .Kf3VQC.RT E 33533. THE PETK TI SEEP. = 4’2″”-‘.
3???? ELK CQUR’? HR’? 33 $533555 TQ 33$ “5′.}4RU}§«E.

E13′. §. 43 . ZC!€3$ PASSEE BY THE XI? ,= _ Bf

:5 CC.fifi.2fi505fQ6, ~W

*n=-:15 c:5.z:-msraz..,* .;>s*:*x*é’:r_;’.§§; z?e:m
P23351331 53?}, THI5 THE ‘§’I’TK
Fasanawzma: ‘

I:a._ ‘t_hi3_’ ” p t}:;aVV” yetitixrsnexz has

gezayefi-.31″ ‘ vV_¢:*»’1.’:¥ie;::’ dated 9 .4 . 2008
in… the applicatian
£:£:V.?;a:.i: uncle: Saction 91. of

» V$;§étitianar filad CC.Na.2fi5Q5!2G96

“a’gé.£i2:.;£§:–?: 1= t%:e respondents for the cxffance

‘a2.,3;.”»a,:g%:i& tea have baen coemtitteezi under Secztian

AA ‘ “§,A38H csf thg Hagotiable Inatrumants act. After

cmmpimtiori csf the evidence $21 the aside of the

IOURT OF KARNATAKA HIGH COURI.€)F_; KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

§etitianm:;. that mattar was gcstzed far
azgumenta. At that atage, the respendent
filefi an ayplisaticsn ‘£7£fld33£ Section 91 of the

t’.’;’r.P..,C.. ta: aunman ctextain dscumenta, whiah

xa\..

“SOUR? OF KARNATAKA HIGH COURIAOE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA VIIGH COURT OF KARNATAKA HIGH COUR1

4. Ear the raasans stated abgve, the

yatitioa ia hareby refiacteé with g éiiécticn

ta the trial Ccuzt ta axgedita fifiéggfitféfkaa

ex§e§itimua2y as poasibié anfi in afiy_e?éut uni ‘

latér than 3 manths f3$2E§é d@;§x¢fC£efiéiptA

afi capy at this ardex;FC