High Court Karnataka High Court

Smt Rebekah Antoney vs Manipal Housing Finance … on 27 October, 2009

Karnataka High Court
Smt Rebekah Antoney vs Manipal Housing Finance … on 27 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT or KARNATAKA AT _eANGALoRE--
Dated this the 27"' day of October, 2009  T
Before .
THE HON'BLE MR JUSTICE HULUVA Q1   
Criminal Petition 355;I,/  hi i  it 
Between: V  

Smt Rebekah Antoney, 38 yrs

W/0 P D Antoney

RIO # 37/50, Vaderahaili

Vidyaranyapnra Post '   ;    * _
Yelahanka Hobii, Bangalore 97 H "      ._ --'Petitioner

zaysris   

And:

Manipai Honsing  .--
Manipal House, Manipai'  M H 9"  
Udupi District -- by its'GPPt.'Ho}Vder  

Sathyashankar K' ,_ " Respondent

_ (By sriyy5_éf«'s"M;thendr;gS_A;j§.) 

 V  .Criminttt*vPetition is flied under S482 of the Cr.PC praying to
quash the orderV_&dated_2_9.6.2007 in IA I in CrE.A 76/2007 before the Sessions
Judge, Udupi D.is"trict'.y;; "

Titis Criminxai Petition coming on for Admission this day, the Court

 the fovlvloiwing:

ORDER

Against the interim order. petitioner has preferred this petition.

W

However, it is seen by order dated 4.2.2009, the matter has already

been disposed of by the Fast Track Judge, Udupi.

In the circumstances. Ehe petition has become inf£’L!Ct’1}(}”L}S._’§1fi\.’4_’i3

dismissed as such.