4. SR! MANJUNATH s/0 RAMACHANDRA ANE4C§{)¥\J'fi§:fh§'i "
AGED ABOUT 31 YEARS, _
OCC;PAR'I'NER IN M/S.NEW vEré£<'A_.TEs;~i5§#i_5I29;Ta" V
FLOUR MILL,
R/AT NAVALGUNDH, AT as POST
HUBLLSOLLAPUR ROAD, _
DHARWAI) DISTRICT' 582 208.,
5. SM!' PARIMALA BA] W/O RAMACHANDRF; ANEGONDHI
AGED ABOUT 66 YEARS, " j' V
occ,-,PARTNER IN M'/.$s'§.'NAEW '?'{ENi<;ATESHWARA
FLOUR MILL,
R/AT NAVALGUNDH.,-"AT. $5 Pom as.*TALIJ K,
. HUBLI~SOLLAPU.R ROAD; V
DHARWADj«_VVDf$'i'RlC'i".5i32 20a,;,
6. SW PARVATHE. W1 Q SR! Afivmn VANEGONDHI
AGED ABOUT-40j;YEA';RS,
0CC;PAR1'NER IN'M13.NEWWIENKATESHWARA
FLOUR MI~LL,' ' M ' " _
R/AT NAVAL§}UNDE!., AT'~5§ "9::)'£;'i* 8s TALUK,
HuBLI~soLm:-ma. ROAR,
DHARWAD DISFRICF' 582208,
SR! VENKATESH s/0 SR1 ARVIND ANEGONDHI
"AG-ED~P.i50U'I' %2%1"*YEARS.
0Qc;;:ART.NEr< 12~ms.../ smzw VENKATESHWARA
F'L()UR--_MILL,."_"-._ '
' V' R/AT§'1AVALGU;N'DH, AT 85 msr Gs TALUK,
HUBLIQSOLLAPUR ROAD,
.;3H,ARwAD_msrRrcr 532 203. PF/I'I'I'IONER(S)
'.f_(By : L s CHIKKANNAGOUIDAR & ASSOCIATES,
"A.'_'-.VAD_3§OGA1'i:';S)
AND:
1.
SR} SHEIK ABDUL SAB
S/G SRLHUSSAIN SAB AK)UI”~3»~~ .
AGED ABOUT 41 YEARS, O(3;C;BUASiNESS ‘ ”
PR()PRiE’I’0R OF M/SRAJU ‘l’RAE)I£;RS,T’~. ” _ A v
ISLAMPUR, GANGAVATH£I_ AT 3:.’ 85 T!kLU’K’ . ‘_
KOPPAL DISTRICI’ 583 V . _ ;..,Rt-,spe.ndent * ‘
(By Sri./Smt : RAJASHEKARAR GUN’JAi;i.!,5 ADVOCATE)
CRLP FILED U/8.482 ‘=-_QUAS}-I THE ENTIRE
PROCEEDING IN C.C.NO.49(_)/0′?’-VON THE VAPZLE OF THE JMFC.,
This petiti{$£;1~L.{:t;:x;i:i?z’g é-;r:’ fo£”a;:iniissio;§ this day, the Court
made the fqilotvving;-.._ ..
as accused in CC No.490f oflhnces punishable under
secfion cf Neg¢tiéi§1,é’*iijstrL1mcnts Act.
” Thé nflieaxvned trial Judge on ccmsidcration of
L’ and documents filed along with the sworn
came to the conclusion that there is puma’
facié against accused and directed issuance of process.
» ‘i’Iit*:’rcfoi;e, I do not find any error in the impugned order. The
is dismissed at the sfagfi of admission. _
sub] judge