High Court Karnataka High Court

Mr Kishan Hegde S/O K R Hegde vs M/S Sri Ram Transport Finance Co … on 8 April, 2008

Karnataka High Court
Mr Kishan Hegde S/O K R Hegde vs M/S Sri Ram Transport Finance Co … on 8 April, 2008
Author: C.R.Kumaraswamy


rrA’n’n’rArl’\A’I’)’.l Am

% DATED THIS THE osm DAY OF APRfi;’_Q.Ofi8

BEFOEE

r
1\.l’1.lS.l’H11 nnn n 1 nu \’.1_i’9JL_z\.’.’«.:_.3

THE HON’BLE MR.JU3T:QE CR %

CRIMINAL REVISION

Aged ‘ ‘
401,Ze11V.(‘jé;a11;’_ic11″‘

Ud’a11pi–.5’TfiV 101 ; …PE’I’I’I’-IONER

L ‘Lay %sn:1{; Ariga, Adv)

_ V. Qri.1?n ‘I”rnns:nn

_ .123,T”Angappan Naicakan Street
Chbmlai — O1 %

AX , 5nd” ”

Oifice at
E First Floor, Raj Towers

City Bus. Stand

Udupi — 576 101

Representnd by:

U

.e…..;…__ ..
. I» v

vuu

Its GPA holder … …. .
Aged 46 years

S/’o K.E.Bhat

Consultant

STFC Ltd. ,

dupi s 575 191

2. The State representetioiiihy =
The public prosecutor

This Cr1.RP ‘isf fi1e_d;_ur1der ‘Section 397 Cr.PC
praying to set aside the order dated.V19_.12.2007 passed
by the Civil. Judge’ “-{Sr.L*m’,’-_ ei;1d” :€.’3.J.I’v’I., Uduei in
P.C.No.15/E2007 — rejeetir’1g’-. ‘the.__ application of the
petitioner. end’;j”s_et~as_ide t11aeijorrder'”‘dated 22.01.2008 in
C3r1.RP Ne.1-24]V2007’*wen”‘the file-“of the Sessions Judge,

‘0 on orders for this day, the
Court made the :_ti:-llos(iiig:-

ORQER

– dated 01.04.2008 is dismissed as

Learned weasel fer the petitioner has

“iiled.j’ …..nemo on 08.04.2008 seeking permission to

A. , oeorlvert this Criminal Revision Petition into Criminal

0 “Petition as the same is not maintainable. The memo is

placed on record.
Q_,/

M
E’
oi
fin
CI

-v:

E
G
E!
E)
C:

h
I’:

L’-

I-

’53
C;

(3
bv

permitted to convert this

Cr:|.m1n’ ‘ a1 Petition. Accordingly, V’ .

Petition is disposed off. _