High Court Karnataka High Court

Sri Ram Gajanan Katavkar vs The City Co-Op Credit Society Ltd on 13 October, 2008

Karnataka High Court
Sri Ram Gajanan Katavkar vs The City Co-Op Credit Society Ltd on 13 October, 2008
Author: Ram Mohan Reddy
IN THE HIGH coum' 0;? KARNATAKA  

cmcurr BENCR AT DHARWAD  H' 1' V

DATED THIS THE 1311! DAY 01:' OCl'()I=!E"Ij€~.2(} Q1:8  T'

BEFORE?

THE HON'i3LE MR.JUsfuc_:E RAn§M'M0HA;§:RE'DDY=-1  %%

CRIMNAL PETrr1cN%..§§c. I6 10 V 
B EEK:  ._ .,  V

1. SR] RAM GAJANAN KATAvKAR_.-.._  
AGED 52 YEARS,:.GC(?§I3{iSINESS 'V " - "
R] o. H M9304, MEI%;_!SI.'GA.LLI 'v  
BELGAEEM. . é _   

(By S:-§;'_SU:B!4L\.$i~§f" ADV. - ABSENT)

A .   1, " *rI%§E  coébé CREDIT socxmv LTD

  I %ELc>oR; KIRLOSKAR ROAD
BEL(;;n.1m_..~

 PETYTIONER.

   MANAGER.  RESPONDENT.

‘r1+£:S”éRL.P IS FILED U/3.432 CR.P.C PRAYHWG TO

QUASH we 0120393 passer) 1»: c.-0.240.354/04 on THE
‘ m.E 0? THE JMF’C–i’\f comm’, BELGAUM, ma 19.12.06
a:~:D;’rHA’r or THE ORDERS PASSED 1:»: CRL.RP.N0.40/0’7
mrmn FILE 0;? THE 13:37′. & S.J., & p.o., p’rc;~111,

BELGAUM, DT.17.1.08. AND ALLOW THE APPLICATION

” “FILED BY THE PETR. U/S.45 OF THE INDIAN EVIDENCE

ACT IN C.C.NO.854/03 ON THE FILE OF THE JMFC-IV

COURT, BELGAUM. ;

3 xi?

‘~;-J

‘9

THIS CRIMINAL PETITION comm O1’l.-.§§’A.(.Z’)’l’Z’»”V{‘)i?:!.l:;”)”i.’~.’-.l§S,>

THIS DAY, ‘THE COURT MADE THE FOLLGWi’N_Gr:v L”

This petition was fi1cdV ofioc

objections raised were pot “with, on 11~

08-2008, 89-2008, oii dates, time was

gralltcd 110 vfihc ” them is neither

compiian(_:a the petitioner or learned

counsel. ‘ ‘

% sd,/..%
Iuflgé