Karnataka High Court
Mr Victor Bruzzo vs Mr Shailesh Kumar on 4 June, 2008
IN THE HIGH comm OF' KARNATAKA AT BANGALORE?"-,T DATED THIS THE 04TH DAY OF JUNE ~ BEFORE THE HOISPBLE Mr. JUSTICE H N 1~:AGAr.::oia1A1.~:« cm. P. No. 5453 or» 'A T j %% A' MR VICTOR BRUZZO " jé AGED 66 YEARS, son 01? 'M-'xE.E1A DIRECTOR OF-M/S GILTEC. INTEI'€NATiQNA.ig PV"I'.LTD., No.2-331.12, DERALAKATTE ' "* MANGALoRE«6/s74_15o R /AT RUE DE L_A3_VBLjxN_CHERiL 63,, 3.950 SIGN SWITZERLAND' %%%% 1""";;'."'f>ET:'r1oNER (By Sri : P-;_> HEGfiE, A-I§V*.v)4V_:V*2.: ' l 11» MR SVHAILESH KUMAR " A.GElZ_)"38" YEARS ~. saw OFUANARDHAN ACHAR R/0 NFFI_~1YANANDA NAGARA BERALAKAWE, MANGALORE 13 K V. " STATE THROUGH THE SUB _ uI_NSPEC'I'OR OF POLICE ULLAL POLICE STATION, REP BY THE §S'FATE PUBLIC PROSECUTOR HIGH SOUR!' BUILDING BANGALORE RESPONDENTS
(By Sri: A.V.RAMAKRIS¥-INA, PIC-GP FOR R2)
O<m.
expedite the matter and to dispose the same within a peziod
of six months from the date of receipt of copy of this
Fimiher liberty is reserved to the p€tifiOI}.€I’ ‘ ‘A
appropriate application before the ‘I’n’alV for Ex-::iin.p’iio:;;’
and if such an application is filed; if
consider the same in accordance’ léiw .m’gw}
that the petitioner is outside the