2. .5221" M JAMES W THE area comm' OF KARNATAKA AT ~- DATED THIS THE 16TH DAY_Q,F_JAN'UAi§Y2§O§ A BEFOREZ'-., _ % _ V THE HOPFBLE MR. <J I.IS:l'ICf§§'I!i;}&NAN!§}¥V.i._l«--. :3 QMMINALMLETITION §g_g7% 0:23] BETWEEN: 1. M13 SRIMDHI FINANC~E_CORPORATION"" '- ' SHIRURU, KTjNI)AP'L;'fRA Tawxsvs 5223» BY yrs Mami.'-;-z}r:G PAmi*Ei~:ER" s PRAKASH 4P1eg_E.Hu,_;gAJ.oR._<* V SK} 3 EIASAPPA F*I?AB'i=£!iI. ' V -- N01, sHzR_u;a:'.xnLA:,<;E '- KUri1:'22sPU ré;5 'I'A:;,UK,"~u§3z:Pi iirs*ri2;c'r .. PE'I'IT'1ONER (By Sri. IEQQVOCATEJ AND .....
” s,Io*’m’rE~.PJJ€}H
‘ _ ‘~xo.~:;AL1.J;«.PGsr N0. 1,
‘ .,.sH:R.j1£2_2U, KUNDAHJRA TALUK
~. ‘::1j:)UPI {3!S’i’RIC’l’ .. R;:sP9:~IDENT
‘{;+3_y : ‘r:AG.mAJA HEGDE, ADVOCATE}
%cR1,’.’:=V FiLED U/s.4a2 craze PRAYING TO SET ASIDE
THEVGRDER IMPUGNED DATE}? 4.11.08 PASSED BY THE 31
TAEHJL.-_.~CIVIL JUDGE (JR.DN.) & JMFCL, KUNDAPURA IN
-.fC’..CgNO.41/0? AND ALLOW THE APPLICATION FILED BY THE
VVPETR. FOR AMENDMENT OF’ THE COMPLAIN3′ BY ALLOWING
~ THE CREMINAL PETTFION.
This petition, coming an fur admission, this day,
the Court, made the fcfiowing: ~
judgnent in which mew is reference to K
aafiks filed under Section 432 cu~.p.c%&
5. It is necessary to state/reasons by ‘the
banker for dishohour of cheqVizé::L.1″<'=EIevai2tV_to[?:o1ii;id§ér as
to whether accused ofléiacé under
Section 138 of Negotiabie.' Therefore
averments of not consistent
with endorsééiliféifif 'would not affect the
decisiofikf 'i)Ii §11:c=;f1*it's.'.."vV""
petition is dismissed at
the fitfagexoxf é1i31?§SS.ioA1Ai;.» "3
% %%%%% Iudgg