IN THE HIGH comm OF KARNATAKA, a:wGAL&3RE,
DATED THIS THE 19*" DAY OF Novemaeég 29:33
BEFOREI.
THE HUMBLE MR. 3usnCE%JAwAbmH%:n1kk
CrI.RP No i8 .3'~~QF may
BETWEEN h
1 SMT MANJULA MAKE
W/OBNAIK L
AGED 9.35297 49 YRS' * %
D £3.S8§:,::3:'ArJjA§lEYr§ Ni1;AYA
NEAR 5 P»:+§QusE,,%BAvANGERE
A % PETITIONER
(aysr; : <:'.;. i'LKAL---FOR JAGADEESH MUNDARAGI»
& ADV.)
V $Nb;p ' "
* :1. sR:?;< as PARAMESHWARAPPA
s;e@A3JI BHARAMAPPA
AGED ABOUT 47 YRS
x EMPLOYEE IN BAPUJI BANK, No 2112
% YUVARAJ, swAMI VIVEKANANDA
BADAVANGE, DAVANGERE
RESPONDENT
% ( K B PARAMESHWARAPPA–RESPT so )
THIS CRLRP IS FILED U/S.397 CR.P.C BY THE
8N
PETITIONER PRAYING THAT THIS HON’BLE couRT
MAY BE PLEASED To SET ASIDE THE JuocsMeNTs
DT.21.10.06 PASSED BY THE ADDL.SJ.,,_’–.F'{C-1′-,.
DAVANGERE IN CRL.A.NO.82/06 AND THE_..}7__UDC¥ij$1–.ENT”‘
oT.2.5.o6 PASSED BY THE JMFC-Ii’ {C_I’OURT,.
DAVANGERE IN C.C.NO.2659/O5.,…B_Y ALL{3W’i;§\iGw
CRLRP. w1TH cosT.
This petition coming on for a4dsTiiesion’£hi’$”dey;’;
court made the following: ‘
ORDE§’-ii_;*«
Despite granting of aogoumments on
variousiiéifoiuogisiiliifgediiby tiiefaetitioner, even today,
the ieemedVccotT$éei’is;_:”not ready. Hence, I have no
ohoifze, obut’u’i:o:v¢’:i’is*.i’11i€s. petition for non-prosecution.
Sd/-~
Judge