1 E33
IN THE HIGH C.€_’)t_IR”{‘ op KARNATAKA A’? BANGALORE
DATED THE?» THE 39TH my 09 QGFOBER, 2003
BEFORE}
THE HON’B1..E MR, JILISTICE AS!-IOK 1:3. H1p;G:–:;(‘§:s1é’:-CI ”
CRIMINAL PETITION No,4559 Q? 4′
BETWEEN:
SR1 ASHOK WALIKAR
Sm JETFAPPA WALSKAR
AGED AEQUT 47 YEARS
F.563, izrm CROSS,
15% MAIN ROAD; .:_ A
BASAVESH’£L”AE3ANA%P\ V ‘
BANGALORE€fiOO29 4 ‘. < '
_ _ V V » T =. , PETITIONER
{3x<.,_SR1 P, ADVOCATE}
Arm; " V ' "
1 “SR! ‘GA;}£*L;?§DE?ANATH BEHERA
BANKMANAGEEQ
PURE ‘GR}’aMYA”‘B ANK
KAPE’LES’%1W’ARPI5E€’BRANCH
‘ PURE ‘£)iS’I’RfC’T.’
‘ ORESSA S”§’A’§E;’
‘THE OF KARNATAKA
A RE}? BY ITS HIGH ovum PUBLIC
‘ “‘–m<3$z?,_ING
– ‘£.NGALORE
; RIJSPONDENTS
{BY S??? H. HA.N¥}MAN’FH&RAYAPPA; HCGI?’ F01? R2)
THIS C3F:TL,P IS FILES U/8,482 CRRC BY THE ADVOCATE_uF’QR
THE PETITIONER PRAYING THAT THIS HUMBLE comm’ «:Mzc€’L”–_B’E.
PLEASE!) TO RESTOREING THE CRIMINAL CASE No.64o5g’0s.3j0___f:’H§*,
FILE OF XVI ADDL. C.M.M, BANGALORE.
THIS cRL.P. COMING ON FOR ORDEE§S..THiS 1;2’AY’,’ *115iI§£s:”‘€;”:r;~’ja_1:a=*ix?V_V
MADE TI-IE FOLLOW} NG:
Q__D.§;§
The petitioncfs sick: has filed 3 ‘Iv’1’1:.s2.m_#;*_; 011
mcerd. It mads as follows:
“It is most humbly su’b:niiie(5Ffl1at’£hizsH9naumf3le
court used are entertain L Péft’:ion.s .. 1″:3ifift3f”f’éd
against the oIdef*e.__ offiihe’ ‘~,E1’Qnei;-«rg1,i)!e Magishutes
dismissing the eéofiigfiiaifiié’-ffar flan-4pro~9eme.¢£9n.
Iiis 51;bm1’1′-:e:t:£.,Ai}:Tg:zi”i:g the above case the !e.r_1.med
Magistrzzte has rZi§,=r%2:I$ser}._tha complaint on the ground
{Fiat Coriipfaifrnfiarit Vmzri for Cro$s-Exmiru’rwit:’a:z
and the acaised. The Honourable Court
has now held the complaint.’ is dismissed and the
‘ ‘ ‘–az:::z2séd:;ls aaguified fippeal is to befiled.
I ” “}{é’n§je ‘prayed the petition. may be permitted
ac. ieigi’ ‘Ciirrzinaf Appeal. ”
.’§’his is dismissed as udfhdrawna Liberty is reserved
‘fits t¥he:Lfp4=;;i;ti:2ner to E1: the crimirzal appeais if it is othenfise open to
fi~:’~:1_:1;”:”,-‘L3 dig so,
Sd/an
Judge
hvr