CILP No.427l2wl IN THE HIGH counzr or KARNATAKA AT Bauemogz DATED Tms THE mm my on APRIL 2003 BEFORE 1% , um T4 T J mt. aoarnm on. Juamm K. . CRIMINAL PEPFPION .1" 4' T « ~ X' BETWEEN: V' 1' AV % M13. Stallion Phasxmamuticals, No.2222, 1-t Floor, mm 3"' Elock, Jayanamr East," Bangalore-560 01 1. ' Rep. by its A' (By an': H % * ' AND: " V' V' ' ,.M[_a. %%%%% - . ya.2,.AM mega; Rep. by Pmtner, 1 ' ' Sari P Respondent
– -4 Sri H Kumascgowda, Adv., for respoxxicnt)
—u
?f’hisCxixninalPc1i!ianisfilcdInxlerSccfion482ofthcCo¢icof
VT Proocdtme, paaying to qumh the impumed order dated
_1_§2.12.2007 passed by the xx! Add}. (3 M M, Em. City, in C C
fIto.38733[2002. consequently 00:15:. in Cr]. R P 30.912008 damn!
_ 22.1.2008 passed by the FTC-IX, Bangalore City, Bmgalore.
CIL? Ne.427f20G8
ThisPcti1it>ncozningonforAdm%M1hisday. the CT-tfiartmadc
Th: pctitionnrlaccused in c 4:: or.
xx: at Banwom city. is mm th=
curler dated 19.12.2907 made in am; the
order dated 22.1.2003 cri.%%:2L 3?” me o1’Faat
Track com-t No.IX at amrlimfion filed by
g éminact for the petitioner submm that though the
applicafmn seckzzag pcm11as1oa1′ ‘ to hem: simmms
via. (1) Bmk mam. Karur Vysya Bank
:52) Station House (mm. Jaymm Ponce Station and
sumiarmn. Advocate. Emma. he does not pm; the
in aofanras imam ofsummons inwitncss Neal and 2
v’u..Ba11kManagcrandSmtionHousc0ficcrandhcpraysthatthc
L/
Crl.P No.427l29G8
application filed under Scction 33.1 ofGr. P C may
m as ifiuing summons to the witness viz… K
Bangalore.
4. Lcamcd counse: for Qsubmitg
that aw-1 has denied 24.7.2007
(marlncd as Ex.D-6) through sxi ya ‘m mpect of
thc cheque bearing N9;3927{$«§ Bmk
Jayanagar of Rs.1,00,000[–.
According Ex.D-6 is concocted and
snmlar’ ‘ :.: *1} adv eaxhcr’ was rejected
to mention that the respondent vim, Mia.
a private complaint agfinst the pwcsent
rm»: o&ncc under Section 133 of the negoaame
on tbs gmund that the cheque dated 7.3.2002 rm a
:és.1.oo.om/~ dxawa on Kamr Waya Bank
V »v Brmch, , was dfi%u1ed, etc. The eompfit
filed by P y. The oompmmt/P mmfiy 53
> byhissonvim, Pfiukmh, as puwcrofattm-my hosdgg,
C111′ No.42712l!B
inthcCritninalCascandhchaabccnc:m1incdasl?,__W-1. The
a:med1m1noaocdamd 24.7.2002hasbecn
c No.3s733/2002. As per Ex.»-6, it has been
Aévocatc on bchaifof P Pralcash (aw-% J1), put
notice dated 24.7.2002. Undcr fig.
noiicc at Ex.D-6 was ~ 6. Since p.wg; dated 24.7.2002 hav1ng' to of thc cheque in question. it is be pcrm1tted' to cxammc' the _ the Court. _ V __ 11:; view _. of the show, the Pcmitm is pmtly allowed.
the appficafion filed by the accused tmdca-Section 311
‘~.__ ‘of’bC’r.Pcispmtlyaflovwdandthch’ial(k:urt$dm=ctad’ toiusuc
L/
CI-‘LP No.427l%98
summons to the wmcas No.3 ‘uh… K
months fmm the data ofmceipt of ‘V —