-1-
iN THE HIGH COURT OF KARNA’¥’AKA AT BEXNGALORE
DA’E”E{} THIS THE 5TH DAY OF JUNE 2009 H
BEFORE
‘THE HON’BLE MR.dUSTiCE sU’BHAsH.VB§:’A:>I’ % T ‘
cmmmax. PETITION Hcg%{3″5c¥9:«%2oo6’ ‘-
BETWEEN :
M] 3 Mahaiakshmi
Enterprises,
N070}, Lakshmi Nivas,
1215 (31033, ?1h Black,
Jayanagaxs, Bangalore — 82 _
Rapresented by its _ V
Managing Partner, I
M.L.Safl1ishkflm.33.V
(By Sri. MB.c:ia;uE_;?a;’1::1§aaci_§é;’;:’~’iA:§v;;~*
C.V.(}iddap§j}a, ”
S/0 C.V.Venkéfigppa,VV’ _
Ag£:C1:Ma_j9I.’, ” ‘ ”
_.Manage;:;.§ Camara. Baglk,
iiurreuzzgf iigkesih
No,1G~.2~29,Gii§§’I’aikies Road,
Mahéhalesiiwaxa
Rai{:;’3L Hf’_ :~ 584 ‘-3. ”
‘ yv PI”esen.iTP;dd:nfé;;§:_
(XV. Gidaiappa *
*«. _ . 4A¢§,§.*ocaTte:, ‘~GeIj:1em1 Secretary,
” ‘V V . {3re{i.i{, {i:ar€iF’f-iolfierg’
._A’3so¢ia”tion, 2%’ flow, Hammad Shah Complex,
‘ ‘iichiriéi iilsurgatc Police: Station,
” ‘fiubtgonpet main Road, Bangalore M 560 692 .. RESPOIVEDENT’
V ‘ _ ‘{VBj§*vSIi.S.NagaI’aj, Adv. 3
.. PETi’I’iONE}R
,3-
138 of the Negotiable instruments Act involving liability of
R$.20,0(}0,! -1.
Csgmsidering Thfi same, the petitiozm is aliowed. ‘Thi.§ ‘€)I’C1€1′
date-xi 23.5.2005 53:1 CZC.N0,35358i2GG0 011 the
Adeziifionafi C.M.M., Bangalara is set aside.
Magistrate is dimcted to ])IDCfi€d w*i?;{1″mt;i;:€.. AB1″«”§1§’£_$”E’:.A”” _H%)i9i’éVéf;
p€’iitiOI}.€i’ is dixvacted is take effective: ‘–stieps i'<}i"'~ .. 0f_
summons to accused No.13. If 1:116 'éifiis-;:tivt3 Vst:%_;p's._g;%; if"
is open to the learned N§agist;I'£;'Vt€« 'taka $ii1'<;§:1._ dfiicision as