Karnataka High Court
Rammohan Singh Tomar vs Kennametal India Ltd on 3 September, 2010
-1-
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE am DAY OF SEPTEMBER, 2010-
BEFORE 9 " V
THE HONTSLE MRJUSTICE SUBHASH ii
CRIMINAL PETITION :«¢;semo 1:9 -
BEIWEEN:
Mr. Rammohan Singh Tomar
Son of Dasrath Singh Toma; A
Aged about 84 years, residing"; at I . "
Qr.No. M2--C, Lloyds Nagar' V I .
Wardha (M.S.} I . ' " ....PETITIONER
(By Smt. GayéIEfjnI.iVB;1Lbu,€ & Co., Advs.)
AND: ' 4' ' " '
Kennamefféii C:d1III)any-
Incorporated ~.u11deIi;h¢ VCo1F1Ipénies Act, 1956
And havin'g«its-Registerjed Offi'<:e=at 8 / 9"' Mile
Tumkur Roa"dO,'_ Sangaiore -~-- 560 073
Represented by*1't_S C.«:)Inpany" Secretary
_ v& Auth§Ifize.d Person, Mr. _A.c.Poovanna. ...RESPONDENT
@251-1. Keerthi Kumar D Naik, Adv..)
'.fIfII1s,~cRIMINAL PETITION Is FILED UNDER SECTION 482
V CR.P.C PRAYING THAT THIS HON'BLE COURT MAY BE PLEASED TO
.. QIJASH TE{E'I-PROCEEDINGS IN C.C.NO.97887/O9 ON THE FILE OF
x ADDL. CMM., BANGALORE.
V' "'--I'HIS PETITION COMING ON FOR ADMISSION THIS DAY, THE
__ '--CoUR:r MADE THE FOLLOWING:
-2-
O R D E R
Learned Counsel for the petitioner seeks leave of t11e~~.§Iourt
to withdraw the petition with liberty to produce V H
With liberty, petition dismissed as withdrawff . ‘ V”‘x
a:AP/_,
..u..\.. 1. v