Karnataka High Court
M/S Saurashtra Roadways vs Mr.Naveen D Costa on 10 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10" DAY OF' NOVEMBER 2009
BEFORE
THE I-ION'BLE MR. JUSTICE HULUVADI G. -A '
BETWEEN
M/ s. Saurashtra Roadways, .'
A regd. Partnership Firm and having ii._s"'_
Registered Office at No.5, V. A
15* Cross, H Siddaiah Road.
Bangaiore--56O O24.
Represented by its Senior Partner';' _ V' __
Mr. YusL1fAbdui Garii iVi'e:_11on;." " ' V. A I Petitioner
J 2: A *--.°'{C.Qinm0r1 in both the
--_ ' V * _ ' - Petitions)
{By Sri K Narayana & D 1.L\')":.U1'1>K.i'1VAI'173.E1.}", AdVs., for
Petitioner) A " »--
AND
c1?i;'PENo.3983_/,2oo9
Mr.
Age: l\/iajoixoi' '
7 A 'R/at Mubarak Buiigiing,
*lGo0ds Shed Road," A
- ~ Bander. _ ~~
4: Mangaiom-_.575"oo 1 .
W
*4
CRIMINAL PETITION NOS. 3983 /20.999/W .;'%€_a11é_s}i;'.:>;oo9.'_'_1w', A
4. Learned Magistrate in these two cases is have
given a short: date to take steps after ordering for
and since the petitioner had not taken steps, he,.}«;as.::disinissed._"tI'::eL'*~.
complaint for nonwprosecution by or:ders....date'd..'A1'0'.0.2008"=gand
12.12.2008
, respectively . it appea1fs..t_he learned
to have hurriedly dismissed the _V
5. To enable the petition_e1fi’t_o opportunity, the
Petitions are al1oWed’.”‘i;[5}fi’e 10.9.2008 and
12.12.2008, the matters are restored
on the Bo§};5J1″2oi”A.A.tl*.i_e Metropolitan Magistrate,
Bangalore, ioiflfiisposai Vote ti1e2’sai2fi~e’..~*i.n accordance with law.
so/~
IUDGE
.2315