High Court Karnataka High Court

Mr Mahendra Kumar Singhi vs Srivari Metal Works (P) Ltd on 29 July, 2009

Karnataka High Court
Mr Mahendra Kumar Singhi vs Srivari Metal Works (P) Ltd on 29 July, 2009
Author: Subhash B.Adi
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2973 DAY OF JULY 2009

BEFORE

THE HOBVBLE MRJUSTICE SUBHASH B.AI) I._ - "..,_

cmmzm. Pmmox 30.40961 " '%   I:    

BETWEEN:

';'"'i's'. Mahendra Kmnar Singbi,

S/o Pxithvizaj Singhi,

Aged 44 years,

Proprietor,

M] S Singhi Metal,

No. 104, Money Point,

K.H.Road, .    "  j' V  " "
Bangalore - 560 027.   _   g ".g;v%.Pi3TI'FIONER

(By Sn'.Vcnkatcsh R..Bhagaa4;¥.:iv.)'~   " V 

1 S1iva1i"'l\{!etaI Wr3s:is 
E514, SIDCU V. Phasé;
 'A  A ..... ..«
, a 1'Rep:es€11it=ti by Sri. G.vic1ya Babu,

  2  $:i.G.'V2i§:E3_'§{Babu.

'Hagar,' -. 
Managing Director,
.A T Metal Works (P) Ltd.,
" V V 13:14, 311300 VPhase,
 *-Hcsut ---- 635 126.
 Tamil Nadu,

H '   Smt. Vinoéha Vidya Balm.

W/or G.Vidya. Baku,
Eircctor,

Srivari Metal Works (P? Ltd.,
13-14, SIDCO V Phase,



Hosur -- 635 126.
Tamil Nadu. .. RESPONDENTS

(By Sri.H.Udaya Kumar & A-ssts., Advs.)

This Criminal Petition is filed under Secm;i .4S£?§j

praying to quash the order dt.2G.9.2{)06 byiize
ACMM., Bangalore in C.C.No.5063/05 and
No.5063/O5 on the file of the XIXV~JAddl-.ClV£&M._:,. _i5a:n_1ga’}care f

allowing the above Criminal Petition.

This Petiticn coming on

made the following:


V ;Z:eQ_.. I.§   l 
Petitioner    ._em1er dated 20"'

September 2006:” Oiigfhe Bangalore in
j

2. dismissed the complaint on the

the — ccznplainant remained absent. He

elespite giving sufiicient time. the complainant has

“He also xeferred. to earlier application I am

_u1xder “= 309 of Cr.P.C. and has observed that the

‘ ix’ is not interested in pI’%t1tIng’ the matter and in

tJ_;rii:§ tw£:g;é&3It:i. be invoked the provisions of Section 256 of C1”. RC.

‘and; ordered that the examination-in~chief of PW4 as not

‘A ‘ “Submitted for cross~exan:u’nation.

3. Learned Counsel for the petitioner submits PW-1

had gone to Rajasthan and in this regard. ‘the

petitioner’s Counsel had sought for two weeks’ ”

three occasions, petitioner remain’ and abastnp héu ‘ f n

will get the paint’ :3 present for cms§:;«:cxam:–._’_ fin

date of hearing.

Considering the ;::.~;d_ tfie Icarned
Counsel for the mspondengéé, The order
dated 20th sepgemfi,-gr XIII Addl.C.M.M.,
Bangalore aside. The matter is
remitted ~:o%’%m§; proceed with the cross\
cxaminatioyx ~ is directed to appear before the

4. ~ the pgitifiogjer –bv::___p;r;scnt for cross-examination.

Sd/-u
Judge