". Ean§aloref56O 053. ,,-ngg
ifi Tfifi Hr'" T O? xnfifiamzia ET Enfiaaiofii
DATED THIS THE 20" DAY OF MARCH 2003 _
BEFORE V
was nouvann nr.ausw1ca x.3anxrHafiama§;$"[ f'
CRIMINAL PETITION.Nov12s§}éQg§ .". ;
BETWEEN: ' ' ' 2 'x
S/0 Koragaiah Shetty,
Aged about 46 years,
Proprietor, , xx ; .
Mfs.Canara Distributor3,sj3
R/at No.175/73, 55":core3p
St" main; 4'5,Blockrw- V. - a V "»
Rajajinagar,uBang§lQr§vlQ;# ,V"
...Pl!I!IONlR
(By Sri5K}A,§a$hé, Aav}*7'
M/sgGood Mo:fiihg_Pharmaceuticals,
By its S.P.A§H¢lde;}«4x
Sri.Piyush sfo"Futermal Rajhia,
Major, Nm.30,fM.R.Lane,
Dgddanna Comglex,
1"' floor. Manavarthpet,
ND!!!
""fh;s} ér1.p. is filed under Sectiph 492 of
Ur.P§C.w praying to set aside the orfier dated
9{2.EGG8 passed by the 13"
68
CMM, Bangalore. in
02/06 issued the 'FaL.W. and -N R W to
1'V§J..'I!VI'
This Crl.P. is Gaming on for admiésion this
day, the Court made the foliowing;--
I
Vuvurnornu I1:-IIIIII-II:-Iniafi IL1|\.Ill §a\rI.ll\I 'yr: II:-1.11:':-|<I.l-|.|\rI ||l\.III 'person! s': II..r'u;\It:'-II.I-|I\r- Ill
'---"-y¢-.-_ ---- nu----u-'u------nu.'
flu potitionulaccusodlayllgnt _ " 3 ;_ A'
1.
9.-.’….-..I-.a $6922.19? is 99.. -29 .!~_s 1.!-nu_t. -I-Me:
Ignl–I an II’) ‘O OH’ Hm, I H I-In Jpn nanny .
Iiivvulnul ‘Iva VII: VIII’ BE 0 to It 3|.-
C’.f:.lIa.6’ifiiifi§’ on tho – oir*._’_”‘Ai:J5*aoVfiii”
mu Calla”. ‘ ‘
__ _ _ _, _ _. …. __
:9 the -ee-ge%..t}:j..£.’e £234.-g-.e:~-e_ti with.
3.. disposal.
I. for the potitianor
submit; _tha£”‘-1;l_ie. patitioiior/«caused was convicted
“:9; ‘p’;:.g.~,..1.«a’Il\Ib1Il undo: auction 13! or
‘t:h’e.:. )’t.w:A.a§t ground that the cheque – iuund
In I sum or has lnlclu vu
‘ 4- V1’ho petitioner wan sentenced to pay
” .§ ‘.:£in9.A of nn.a,5z..oooI-. in «nun: at pqunt:
tha nccuud shall undo:-go 8.1. to: ‘ 01::
‘T . !§r;i:l:g gag! gut 13! ch; ting mount awarded,
” ‘” ‘aanannnntinn of 33 = 3 – 59 – gag I- t__ gygg
W tttttt III VIII-II ‘Iv f f V I II-
–¢n–nn’ – QL l—.3:–1i–¢& ‘ Q1 ‘ hi Q’ Qnflfid EH3 ‘HQ
U L 3 “J VII.
–::-u- 1- -rs.’–1-rs-qr’ .-
‘.yIuIvIu=I I. 3 . ._ g nu-
uid judgment 0!.’ conviction and sentence. t-.00
patitionar prottrud cg-1.3.. II0. 622107. J . ..
i3.fii.fi? oxoeuizo 3 pi.-:0pona.i’.’~–Ai’00nsi Q’ul0.. ‘ ” V
lurthu 00000.00 that no 0
taating 1000000100 that
meant, us put us; ‘ 11.01.07.
Thornton 0 tin *0:-5.01 M r. :..w. and
0.3.1: to the 0 pray: to:
rour 9:00.30. 5* at tho chuquo
mount. -. ‘
Lu V .’….__”…;.=….i nu… ……a._.|.s1 .l_ I
91.16 ‘-sh-vunsy. , uu yIIu.I.u.vnI.I.’ ¢u wa.J..I.uI’I
tho ii: ii
ta pgntiafi’ that tin petition» has not taught for
X or -.-no mu: uatod 11.07.01 0000 in
‘ 010.021-‘I07 on tho £110 01 1″l’c–6. Bangalore,
but has challenged the order 0! tho 0:101 court
issuing r.r..l’. and u.I.v.
“‘_”””””‘l”‘|»l’l'” 1 ‘IT. I TTVIIVRI TI U’-I’llI\I’l’lIl’\I\l’ IIITII C Wu”. TI I\1f’I.I\I’f’Il’II\uI” III’9lI E
6. In vim at the above. the petition _1_.s
allowd and he in dinctud to dapoait 251 at.
chm; agguzslz in th-I 221;; is met I.-ith.;a
_——‘ .. . .. …–_ _ —–_ .. _ –. ‘ wfl’-V’
Inna 5.-J-no -ad hfin annual ml an ‘ill -I 1-L’;-.nVV-‘s–.
fifi 9” Wm ‘IN V.” 6U$aLllJ-11′] fif’ ” “I33, _ 5′.’ ‘V I
today. rumniingiy. ‘tho on-um» ¥11.i3
nan in ¢zJ..A.IIo.-623/O7 is
nng:,lat.r.-;r L; “‘=:1;j:;n:._§u:n_ 1:99;.-g1:.:L1.r9
Ii M-in F O-In Va nan… in ‘.
twin :3-Iv-In :2 -ul– ‘ Cqéwfi uu-IA Qvm-V’ gj
4; I ‘ t .’ ‘ h ‘T5
nnh-I inf Anna
In-lmnuiulolnluuh 9