Karnataka High Court
M/S Anugraha Distillery Limited … vs Dr M Basavaraja & Another on 23 October, 2008
_ 1 _ IN THE HIGH COURT 0? KARNATAKA AT"a§géA;QRE "" DATED THIS THE 23"'DAY OE O§T@BERr2fifi8 Vf ggécgg L THE HON'BLE MRS.JUSIiCE B V §AG§R3%HNA c;A:N0;§§§;é0§é ¢ -_:N': s,"-3,. c,A;Nog289g;0o8_" ,_ __g ~EN~A._-Wfl :COgP;§O.36f2Gg§ BETWEEN""»§ M/s.ANUG3AuA o:S¢:@§ERY LIMITED (xN L;Qu:bA?:aN;' »+' ~ *» ...APPLICANT »fay,e31AaéEEAK AND SR1 V JAXARAM, ADVS.,} .fi§fi ._u 3"*,"~p:.ML3fisAvARAJA AND ANOTHER ...RESPONDENTS
age? SR1 Y.H.GANESH BHAT, ADV., FOR aw: & 2)
THIS CR IS ETLED UNDER SECTION 70(2) OF
THE CR.P.C. PERKINS TO RECALL THE NON~BAILABLE
WARRANT ISSUED AGAINST THEM.
-3…
objections raised by the Official Lj§u;d§fior ”
within a period of three weeks £r§m tdfigy; »4H,_}
4. Accordingly} cofifiafiyfivapfiiiéafiibn is
allowed. A
bkv