nu THE HIGH COURT or KARNATAKA AT
DATED THIS THE 23*" AA
BEFORE % % " %
THE HON'BLE m2.JusTIcE sHA$:rAQAmubAn
CRIMINAI.
etwee : é
T.Neelakantappa in " _
Aged aboutf55 . '
Plot Ncj»'.403; Bsmpeizjj 'Lakca " _
No.S5fi--[ S51 .
353* Main, 4?') {3m&s"~ .. ,
B.T.M.Layout, V " f ,.
Ba1185.'1°"e~5€»O 078'.-_ " .. Petitioner
* _ ( Advocate)
N,B'a};asuhi"ané'amaInT,. V' '
Agexgl abcsm years
S] 0 Rfisnciakt-.1mar
No.Y- 159; Third Street,
* _"C.h¢_n:nai~600 O40. .. Respondent
-pa-_..
This Criminal Petitinn is filed under Section 482 of
Cr.P.C.. praying to set aside the older of dismissal dated
28.3.2007 in C.C.No.19553/2003 passed by the 19′-‘5
Add1.C.M.M. Bangalore, by aliowing the above by
oonvkrting the respondent. A’
This Czimixxal Petition coming on for 4′
the (301111: made the following :
Notice to Iespondent’ _is-~ diepexztfis-ed’
impugned order is passed te’ the order
to be passed in this the respondents
on the merits of the ma, ea”. _ V
2. ‘n;d¢rj«’e_da:,aa 23.3.2007 passed in
C..C.No. 19553;2o03,, has dismissed the
cc:-Inplaint as ‘fa. ‘take flesh steps for getting
the pmc}aI;1;§tib1; V’ V”
does not take steps, it is, but, natural
the ” ta dismiss the matter for default.
_ Flflyerefore, 6 rdeV1’4 of the Caourt below cannot be said to be at
«i’san1t…fHen#ever certain
mace
“L,
zeasonings are assigned in this
by the petitiener far not taldng steps fer
. _getiifiV1Vg”{he proclamation issued. Accepting the cause shown,
W3
– 3 .
this Court prefers to set aside the imptigmrsd cntier by imposing
costs on the complainant. Hence, the foiiowing order is made: :
The onier dated 28.3.2007 passed by the lsearned 19″‘
Addl. Chicf Metropolitan Magistxats, Bangalolfg; ” * T . in
C.C.No.195S3/2003, is quashed. c.c.No.19553,I’:gc$£};s”.;*
restored to the file of the Court below. The K
subject to deposit of costs of Rs.
Bangalore Mediation Oentw. Ba_I1gaI#5:r;:’withiz;. b’,.”ifh I’ee” fiéééizé’
fium today. It is made clear V
three Wefika, auttfitaaticafly and the mder of
the Cami “Without any furthazr ordsrs. If
the (most is inciifioned above, the petitioner shall
the c§fi:’+t”‘b¢1ow on am September 2003 at 11.90
amgf
aaspw ofaccmdingly.
Sd/-
Judge
-b:<z