High Court Karnataka High Court

M/S. M Enterprises vs The South Kanara Agriculturist on 28 May, 2009

Karnataka High Court
M/S. M Enterprises vs The South Kanara Agriculturist on 28 May, 2009
Author: Subhash B.Adi
iN THE HIGH comm' op KARNATAKA AT BANGALORE
DATED 'i'H1S THE 23TH DAY OF MAY 2009
BEFORE
THE Honmrs: MR...JUS'I'iCE SUBHASH BAD! 

cmnmmn PETI'fl0H xo.1775(2oo9   »»  

BETWEEN:

1.

M13. M.Enterp1’is£:s,
Supari Merchants,
A-I Building, Kadnl, Mangalore
A Pmmemhip firm
Represented by its Managing Pdt_’!’}Zi§iI’
Mr. A.V.Londe. ‘

2. A11anthVittal Londe ‘ f V V”
S/o V.K,Lonr;ic, Aged abo1it5?
R/at Mundajc H ” v_
Bclthangady Taluk .«1-_– 57:1 223,;

3. B.K.Ram Mbha:1″i_?.’ao”‘– » ‘ ‘
S/0
Aged about 58;year$fV ‘ _
Rfai SI1an1hhav£v}’EQu’s¢ –
Mithaba’gj1u._Viilage, “Po$vt_K;§.11ur
Belthangaiiy Taluk –4’x=_5′?3, 14. 4 .. PETITIGNERS

_ (By .Pa1vE:e”11 35 Assts.. Adv.)

THE V n V – fl”gI’ic11ltu1*is’:t
Co–operative i*»*f§1r}§eting Society Ltct,

Sahakafi Mahajk’

Mission Sttiésst

” Ma39Ea10re~;”i75 90:’
‘ }§¢pit:’s1€:.;1ted by its
Ma;1a.$’:;,5g Dimctm”. .. RESPONBENT

Thia Criminal Petificm. is filed under Section 482 of (3:r.P.C.

to set aside the: order (itd.16.4.2()O9 passed in
C.C.No. 1896/ 2003 on the fiie of the V Add1.JMF’C., Mangalore,

which is produced at document No.5.

-3.

This Petition eonzing on for Admission this day, the Com’:
made the following:

0 RD E R
Peiitioners have cailed in question the ifleted
16.4.2009 in C.C.No.1896/2003 on fine fi1evVp’£:VVi;§;d§1;éio:.{a1″

J.M.F.C., Mangalore.

2. By the said order, th€’iC€’.I}.’1Cd
issued Non Baiiable Warrant fo1″__1_L:1io:fi_ ihevfiamount as
directed by the Fast TI’ae}:_z§”3Q1Lf_t, _i;u Cnlminal Appeal

No.25/2009. ”

3. The; impugned order dated
29.1.2009 sentence passed in C.C..Nos.1896,

1897. 139’9., 19oe’V.’a:§d :.i9f§’1}”2oo3 on the file of J.M.F.C. V

Court; Ma:1ga1e1e,s1 ibject petitioners depositing 20% of the

appfi “”” H that the petitioners could not arrange

such, learned Magistrate has issued the

N.B.w_.

K ” Vvlfiamed Counsel fer the petitioners submits that, if

— time is given, they would deposit the amount.

5. Considering his request, the order dated 16.4.2069
passed by the learned Magtistrate in C.C.No.1896]2{)O3 is set

aside. Petitioners are granted one month’s time fiem today to ,
.. M

-3-

deposit 20°/6 of the claim amount. In the event if the amsunt is
not deposited within one month, the outlet of by

the learned Magistrate shail revive.