High Court Karnataka High Court

Sri A Harry Thomas vs Sri M Nagaraja S/O Sri Madappa on 15 October, 2008

Karnataka High Court
Sri A Harry Thomas vs Sri M Nagaraja S/O Sri Madappa on 15 October, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGA_;;GR§;.  A' 

DATED THIS THE 15*'?! DAY OF c:¢::'1'0BER_,,  if}  % T'
THE HONBLE MR. JUSTICE ASHGi<I;'--I3Q'!:iINC};fI'GEVRI" V' 
CRIMINAL PE'I'I'1'ION  oi'    
BETWEEN:   

SR1 A HARRY THOMAS

S/O AMALADAS Sfr.

AGE MAJOR,

RjA"I' No.?4/B, ;  
RAILWAY QUARTERS, 5; ~
YESHWANTHPUR, =i   » 
BANGALORE--$6() 02:2,  :1;__  "

V _ ' AV  PETITIONER
(BY SR:P:xRAsi}1'Ui2AM-.1§'%'§~zé;*r1fA:2AKIHAL, ADVOCATE)

AND: V'  '  '

SR1 M NAQARAJA 

   ..... 

A’1′._h3o..’i{3, ma csoss,

MAHALA.KSHMi.EU’RP.M’, BOPPU RA,
BANGALQRE-1′}€>O«~.O86′ – V

v WORKING As AT’I’E’ND’é;R
‘TEEE BANGALORE GET? CO~OP,BANK LTD!’
H.O:CHAMARAJAPE'”I’E WEST,
.. gas;-.,53.,,1,sr P’LOOR’,1 SIRSI CIRCLE ROAD

‘ 4 §:1aAzs4A:ee.,:_PETE, BANQKLORE-560 018,

RESPONDENT

‘i’1£E$ HCRLP IS FILED U/S. 482 GREG BY THE ADVOCATE FOR

,V _E?_Ef}’i’I’I’IONER PRAYING THAT THIS HONBLE COURT MAY BE
V ‘V V V . _VPLE2ASED TO QUASH ‘THE OREER fDT’.O4.12.200′? PASSED BY THE XIX
FsD_[}L,CMM2. BANQKLORE EN C-,G.NO.215I9/2005,

THES cam. comma ON FOR ADMISSION THiS EB’L’Kfi””,-…44f_’i–‘.¥:-.I’t’;”e.

COURT MADE THE FOLLOWING:

9.8.1

The petitioner has impugned

passed by the XIX Addl.CMM,

dismissing the said cfiminal case for”21Ej;a,–p1nsc’:=::1iti0ii_; ‘i’fheWorder

sheet, dt04.12.200″7 shows that ‘advoeate was

not present and that no steps

2. The Sri Parashuraxn

Hattarakihal km bei.ngf’p1e§§efitVi3efom the Trial com on

the said day :§§:d”for’x;oVf steps on time. The rcspondem:

is served but has re.mai1;1ed fiajiefifcsented in these pmcccdings.
“-3:.’ pet1;fi6fi”en terms. The impuwed order is set

aside-.e_?_. ‘(§.C.No.21SI9/2005 stands restored to file

efiubject paying a cost of RS500/« to the State

j%1;¢g;af1.$en:i(yc#.sVVAutho:aty within ten days from today.

sal-

judge