Karnataka High Court
Mr R Shridhar Rao vs M/S Icici Bank Ltd on 14 October, 2008
IN THE HIGH coum op' KARNATAKA AT 3ANG;;t;0R.é; "
DATED nus me 14??! DAY 0? QC"I'€..-'--BEI?§ ,& Vi
BEFORE
THE HQNBLE MR. JUSTICE ASHQK E.."I§§N'C§4if¥;'rE5§I
CRIMINAL mrrrxon N9w..4.iV89 oz?
BETWEEN: V ' ' " V 1'
Mr.R.SHRIDHAR RAG,
S/0 LATE HA. RAGHU:;sm'IfH~-RA(:§
AGED ABOUT 5? YEARS V . '-
PROPREETOR
MEGA8s NEHA ASSCJCIATES " » ¢ A - *
18/2, 181'FL00RHAGNi2.Ac0a1PLEx" ' '
THIMMAYVA 1.A.?oU*r,.. ' '
OUTER RING R'-OAI) . ' "
MAHAEEVAPGRA, " _
BANGA{.GRE--560 'o_«_1»8._ _ ' PETITIONER
(32 5:21 55?: HRESHNA HOLLA, ABVOCATE)
ANDE"
was? wmzc.-, 1w:*'-3f*§--:9',E cznwrzexz
:{ 3§§0,4[ 101; HCSUR Rff'ffA£3
gB=:m~sMANAP.ALL1.~ ~ .
BANGALORE G68
- R13:-§*gEs.ENTEU' 3?? Yrs
M32. .Vi'I5'i'AI_l)F1;§.I? N.N.
C}AF:.3'f"¥'OI?NEY HOLDER
R$SPONDEN'I'
-trmiié CRL.P 13 man :1/s.-132 (":R.P.C BY THE ADVOCATE FOR
1~1f;1E'B:'x'I'1*Ioz~:E12 PRAYING TO QUASH THE PROCEEDINGS IN
JLr;,c..1vc.99o3/zoos Passw BY THE xm A{)9L. cm-4., BANGALORE.
TEHS CRLP. COMING ON FOR ADMISSJON TEES DAY, THE
COUIE'? MADE: THE FOLLOWING:
ORDER
The leazncd counsel for the ‘saslzingtits
99311.
petition may be dismissed as having becoi:1c ‘iuf1uc1.: uoi§s,
respondent has withdrawn the
is dismissed as having becomc.:”i1;f:uctii{§i1$;’ K”
bvr