Karnataka High Court
State By Asst Drugs Controller vs M/S Boehringer Mannheimn (I) Ltd on 18 November, 2008
IN THE HIGH COURT' 0? KARNATAKQ '
cxacvrr BENCH A'l'_D.HARWAI)' V * 3 "
vamp THIS THE 13%: my QF
BE'*5°3?.E %
THE HOWBLE
CRIMINAL [2006
BETWEEN: '
State by Asst. "
1 5 '
(By
AND: L V
M] (1) Ltd.,
and otimxfs. V ...Rcspond-ant
"maximal; mvmon petite' n is filed under section
397 r{Tw.»_40.1"-:)T_f "Cr.P.C. praying 130 set asitie the order dated
1,9;-12006 C.C.No.656]98 on the file of the C.J
(Ji*-Du») &; JMFQ. Simguppa-
petition coming on for ordczs flak day,
' ' 1 ' -- Vfhc made the ibflowing:
ORDER
This petition is fibd u/8.397 &.P.C. The High Court
and Sessions Court ha§°l_€-‘</zgnctnxent re.-visional jurisdicflon.
ix': A1 {:.;'r&-'\.,»~..»5;'=r
o I
c 4
'l'hcrefore, the petitioner shaii exhaust the
Sessions Court.
‘2. The cnmma.1’ ‘ revxszo’ ‘ I1 ‘V .
maintainable.
1116135