High Court Karnataka High Court

M/S Gold Coin Feeds vs M/S Noble Feeds & Proteins Pvt Ltd on 17 December, 2008

Karnataka High Court
M/S Gold Coin Feeds vs M/S Noble Feeds & Proteins Pvt Ltd on 17 December, 2008
Author: Jawad Rahim


me me HIGH coca? o:= KAMATAKA AT B»ANGAL.v{}:§7:Eg’_~-..v

BETWEEN:

1

– ANDQL

DATED ‘n-us THE 12*” DEAY or-‘ BECEMBER’,_.–§§O$ ‘Q’!

BEFORE

THE i-iDi’i’Bi..E Ma, JU§T’ICE:JA’€\f;1iif; ‘«

cams, No. zsgazsgf o#%2%o%ts-5

iv?/S mm mm r=§a@s *
$25 saga, a.~Amvmg:=u:m,mam; zrzem acme
OPP,KAMA§’\iI sreegs, fuv’VHifTE:’FI_E_££’i;§3;9s?§!GALGRE

MR R1’-XJU –

PRQPR1ETQR;?” _’ %
Mrs GQLD»_{ZC;§fi!’..__FE’E£i.$”*~. g %
as 93:2,-54’»-!\£;9;RAYA’NAPU8.3& W;.HI’!’E FIELD
RGi=i\E;Q??’ KAi%§ANI–.STEEL$”,”é€E-JITE FIELD
Bf-A_r%GAL$’RFE.:é;LSO’«AT-git.234, Sm MAIN
Vi\i*§K£\i_AGAR,.fBAf’é.(3A1,(J.RE
_ * eewmomsas
(av SRZ,S.v5i:JR;_:ES3si, v;=.s::>v.)

‘ ” =M1″€4’¥*éQ8i;E—_FEEDS 8! marsxws PVT am
4%’ 3:;;z, s:ssava;–;x com-1£ac:A;. MARKET
‘{i(HAE–‘iTfiR i(HA?~iA)KOLAPt.}R, AHi’v’iE£)ABAD

A “‘«..CAM’P .Q§’~’FICE # 58, RPM BEJILDING, E FLCJOR.

‘ kT~%%§s«;R.vEEaesH 53725
:5’; 52: JAYARAMAIAH, Amt.)

iI..fVi,AIfi, NEW THARUGUPET, BA¥5:iGA_i..0RE-2
R_EP.{BY ITS MANAGMG DIRECTOR

RES 901% QENT

W?

M3

‘M15 ?E’i”‘I’F§I’.}N 15 meg u;s,39:z CR.P.C –B’:=’–‘ “‘~¥?%–§

ADVGCATE FGR. mg svsvmazvaa F’R.A'{I!’%G “2”;§*i;l’v£’I’;T{i~%li§_5′
HQNELE coim’ MAY as PLEAsea T9 sE’r%%ia’3Ia.T:Ev%%’r’:~Ji&*~%T
oaoea as CON’v’IC’¥’IOi’~é Arm SENTENCE $1 _F3.’N_}EVV.IP~$.?()$ED” ,
gar THE >3: A932… cma, 3:935 955555 . .I?\§..
c.c.mo.32saa,:o1 vme cssasea c>*::;.1e,gs;::;5%’A:«sz::-Fuatags, ;

as PLEA.$E§ To SET ASEQE THE €*R[.’+ER’ C(“:EiFiR34§EE¥”‘«B’i’~..

THE FAST TRACK (SESSIGEQS) 3i;§.E}$E-V,?.»–‘§-3’L’GRE IN

ETC,

THIS PETITEON :5 ¢oM1ra:éwGi3%%M%5R«%Ao:4a1ss:or»: Ti-6:5
am’ THIS cou RT waaa Tsas$e:,.Lmv:kre{§3.:j§% k

:”VV’Gfi.: LEVRA”.vv>\’.” L
Learned§*«;c::ii§sei~.§sr1_ ‘V their garties are
acézused is in revisiérn urzéer

Séétiéfi 319 3?(:i} the judgement in Cr§.A,g

Na’1133;8)’.2;GG5.V G}?-Q?-2806 passeé by the iearnéii

“‘{:fack Cmjrt-V, Eafiaaiore, mnfirming the

ju§a*e;M:2éréV§:*’«L%A§V;1 ass. 3288812661 dated 16-09-2385

_pa$sé§ ggiy fiearrgaé XV Add}. Chief fietraaeiitan

§§?::.r3§sj£ra:t’e,” Bamaiaré City, cesmsictina her fear tha offence

.{)z;.{“tV’3V§’§$§’-?:§§3é under Secticr: 138 of the Neaotiabie Instruments

.V ACL; (gfihpi/j.

<;'RL.A.NG.1328/GS, ms: 4.?m: %';:ars;o Acgzm = "

La»)

3' Avsiiim the benefit wider Sectisr; 14? of the

szeqotsabie Instrument Act reas with Secticm 320(3) cr;}=.c.,

bath the Compéainsnt and accused favors that

csmssundeé the efience. A joint meme t%sst.~w..'s

appiicstisr: in this regard is flied;bAA§r§}:tsr_;3israsis§§

cendition. , " '

4. The joint meme §s”s_is–r;;es 0rz..recsréi,_

5. I am satisfies thatV_f_fi’e.:_tsrms i’r;.si%:.sts§ii in the
aspiicstion are iawful hérfii-ith;sL far is granted.
It is further marisv ties?-wéhhfst under the
!3fGViSiG¥’IS sf the order
dispssinagfi wcsmpcundino cf the
affsnce Zshaii __c:f éscauittai cf the pstitisnsr –

accuses fuéir*=..t’hs :*::’t§;5″:*:’£]si*é’§sbaie urzfier Section 138 cf the

V f¢EQG£§;§ bis. Ifisirurgjéiits

iiéiififfifi stands fiissssed sf in terms of this

§§¥”jd%.’r’,.’ ”

Sd/-~
Judge