High Court Karnataka High Court

M/S G E India Technology vs State Of Karnataka By The … on 19 June, 2009

Karnataka High Court
M/S G E India Technology vs State Of Karnataka By The … on 19 June, 2009
Author: Subhash B.Adi


‘Q

{N THE HiGH CQURT Q? KARNATAKA A? BANGALQRE

DATES Ti-{ES THE “Em SAY {BF JUNE 2039

BEFORE

THE HC>N’Bi.E ?v’3R..3LJ$”§’!CE $i.5BHASH s,A:::é” ‘ ; M.T f _

3ETWEE¥’é:

1

{K4}

{,0

gags G g imam TQCHNOLQGY _
CE§\i?R§ PQXEJATE LSMETEQ ‘ ‘-
mraggk E929 PHAEE 5:

WH¥TEFiELQ amt:

BAMGALORE –»88 –

8′! 2″” I3ET£””§”iONER$ as f§:.am;«3:;;sgg”a:REc?€QR
SRE QUELLERMG 2:z;:LLE _
axe. SR: G%J§%_LE§?:MG \5;’%’i’.{.%.7–,f’
AGE? 55 YEA?-“~23 j -. 1.- _V
MAMAGENQ igmzcieg

éws ~’G,’E:’ :*:»§;5′::,ATE€;%:N:;L§c’3¥’
CEE§’%§T?§E_ P225′-J.:é:€E;_’ La;r~mT..E£3…_ . .
NS” “:22; EWP P}~i%8E w.i¢~::”f§f~:
?:§§L3″Rf$ ,1§$§ aAs»,rc;;:a:,.::>$’;2E :: as

A 5 _3csr~’siLSr;.*-‘s. Sia’3.i;;fixTES :Es”SCiE’=éB§fiz
4;? vagssaag GE:*as:_EmL CKIELJNSEL

€§E’.§’\3?§QE Pf?’_i’2/353E é.§T*s;§§”i””ED

..§;:’.=~:a~a<;:;AD%

1' ~. a;;:-.::.*2'.m;::_;':fa;a£tz:;;;-'5s:::c:ae.

By $r

_ .. j, ' ,;c§;:~g;';'Q; ; L

"*3. '.

… pEET%”¥”i’C}N£§S

{$3.9 3:;-4é;;f;;%a%gAr»4 & $5: $3 SUMAN, Aavsg

–.S%ATE G? KARi\§fiC§”Ai-{fix

B’? THE ENSPECTOR C}?-” PGLECE:

‘NHETEQELE PGLECE 8″§’AT1C?N§

EANGALGRE ~ 566 066.

THE Tfi.H;§8!E_.DfiR
3fl«§\E<.'3ALQRE EAST Tfi£m%t¢t§KE
%€FE§8HNii.R;&JflPUR}%M,

BAFKSQLGFQE — $60 $38" VV §E$Pf.}NDE:'\§"¥°$

($3; S§£'}-§€}§\£§\iAF'?A§ i-*éCG??

«=1.'E'h%s Cam': in iderztécai matters hag quashefi the prasaeézgpingsx "A.

in View 5'? the éesésisn of this Ccurt referrad to a'eég2*.x.e*_,é4i4'._»'?.:i':':'_e:4igéfété-;:er°2

is aémwed. The proceedings in Crime NQEEEOG?

pending on the fiie sf Aéditmsnaé s.3?M§,V-3j'én§a:¢r.g s'£_{a"zs:cV3'V:'§*:=a,_;ss§::s'E'17edVL%is;%£fir'2» j

Eiberty to the Tahsiiéay £9 initiate proceed£§*s;;_s:i–r;T A'a'¢ce2?i'§a'fic:e; wit?;.:E"a%§§;?'~

mg;

§(E’€§Ai-