High Court Karnataka High Court

M/S Ajjaiah Chit Fund (P) Ltd vs G H Tulasidhar on 14 March, 2008

Karnataka High Court
M/S Ajjaiah Chit Fund (P) Ltd vs G H Tulasidhar on 14 March, 2008
Author: C.R.Kumaraswamy
THE HON'BLE MR.JUs*ItI;:E    e

CRIMINAL REvIs1oNF,E""jkkej%.1TzQN No«.T2%a5%  2007

nnvmrrmmnt.
 ¢

M/s Ajiaiatxfchit  e «e 
No.68/20;  
5*h Cruse,"  _ utriantjianagazxfa .
 'Q  
Represeilted 'i2y.V_its~  

83  smut. Vayaehme ...PE'l'ITIONER

"D:

" R/o._Sh'as;hkara Bhavan (L.I-I.)
 Lispeiisaijr

V % Bangaaere -- 560 001. ...RESPONDENT

,e This Crl.RP is filed under Section 397 read with

.. T 401*C’r.PC praying to set aside the impugned order dated
* V VLE-5.11.2006 and waters the CC Ne.33844/2002 on the
=–fiie of 21′” ACMM, Bangalore and ecient and
; reasonabie opportunity be granted to the petitioner to
T prosecute the case. .

This L-rl.RP cem……ir:g on orclers for thi.. day, the

Court made the following:-

U

Learned Counsei for the ax

memo dated 23.11.2007: to ggorm
this Criminal Revision Pefifler; Petition as
the same is not memo is placed on

1-» I\’I”l’ , V
xu unu. .. _’ ». ‘

*bgn./~