High Court Karnataka High Court

Smt Jayamma vs Sri Ramappa B on 31 March, 2009

Karnataka High Court
Smt Jayamma vs Sri Ramappa B on 31 March, 2009
Author: Arali Nagaraj
   

RESPONDENT FOR. THE OFFENCE P/U./S. 138 OF N.I.ACT, AND

IMPOSE SUITABLE PUNISHMENT. V’H

THIS cRL.A. COMING on FGR ORDERS, THIS DAY. ffifi CQfl?T

PASSED THE FOLLOWING: r,
EJEJLELE “W

The learned counsel for the appella-nt.jiv;ts..net’-‘preeent.

Perused the order sheet for the previciust’-datesrnf” 1’i’ea’ri’1:.g.*..L

On that also none represented 1nét_ter_. ‘more”

opportunity is given to the ce’u«ns.el for the
appellant for complying Qffi;g:evvt”object’j.ens within
two weeks. Failing whi”n–:%.»;ii:.1:§o_ut..V’. reiftetrence to the

bench. I . ‘V

sD!~’JUBGE

M

_ Deg}; F-‘:%§§$§¥’§?

.. ” * Hig.h_€»c}u:<t of Karnaiaka
' -' 3*' Bgmgai-me — 580 om