High Court Karnataka High Court

Sri Umamaheshwar vs M/S Gopalkrishna Trading Co on 10 February, 2009

Karnataka High Court
Sri Umamaheshwar vs M/S Gopalkrishna Trading Co on 10 February, 2009
Author: Huluvadi G.Ramesh

W THE men COURT OF . f :_ A'

CIRCUIT BENCH AT DHARW.A;D~w . _ ' L.

Dated this ihe Wm of " 'V J

Beferé --- A

THE HOEWBLEMR JU.§2:ré’5′ HUL U:_r:}42;>;f’G RQEESH

Pe:i’ii§n’ *2?-sje 5}iZ€}G8

Between:

SRi’U1\{A.MiA}fi_?.S1%{\7€AR . I
AGEI3ABUf:~:.41 1′ ”

s;o GA1’€ARAT3i§iI«Bi*EA’E . »
0cc;3Usn~€:”3;fss~:i__ ” » _ ‘
PROPREETOR’ QB :~e=:i§?,\_;’,.::s;NA;:~:m. ‘3§RADL?’:E€3 co
me E B RoA9.T;23xrA’*£1i: BLQLDEQG
YELLAPLZRTQ — .

UE”E’ARA :«,. ”
D§sIR1c’r..{K..=aR1v;aR}*«~ _ *

{Byfirit ;sUR:és:»: p’H:.;n3E::>AéAQD:, ADV)

-.. 3353 TRADING co
= B}:?£E’ELN*I.?_i”– AM} PEP?ER Ev*ERCH?3.N’l’

BY. ITS SHRI RA3Z)HAKRISEiL%’~§§\
SEE? Mfiu\§JE3NATH SHANBHAG
AAA 66 EEARS {ECG BUSINESS

— .. R50 D’? ROAD, YELLAPUR TOWN
” _ EJ”iST:U”£Ts%RA K..fisI~E’1\BA

PETITIONER

RESFONDENY

CR1? FREQ UXS. 482 OF CRRC BY TEE ABVOCATE FOR TEE
?ETT£TE{§E\EER PRAYKG THAT THIS HOZ’€’BLE COURT MAY BE

W

PLEASED ire SET Asmg ?–m GRDBR DT.3}.1i}.2008 :aA§’é{i3:)*
¥ELLAp’t;::: Ex? C.C.No.559f2€305 {P11 I*~$o.?6:’2{305]_ M ;:F_i1-53:3 -IFOR ‘FEE’; ‘V

OFFENCE UXS. 138 OF NI. ACT). ~

THIS <:R£':vm~s'AL PETITION C01x§;:s_Ié—-.§$2~:

DAY, TEE COURT MADE TEE 1?o:,Tz;,§3?x2g11~z<:«:' – ~ V
"iflkm
Learned counsei afipegfiing if< 3r seeks perrnission to
Withdraw the petiti-rm, :,.g¢§;;3d gut of com;

Accordingly, thé_pet§iibn is disn5.~issed_a wiflidféwh.

-5d/’3:

Jud<.'-F5