High Court Karnataka High Court

The Bank Of Rajasthan Ltd vs M/S Nandh Products Promoters … on 5 August, 2008

Karnataka High Court
The Bank Of Rajasthan Ltd vs M/S Nandh Products Promoters … on 5 August, 2008
Author: Subhash B.Adi


– –V’–H vi Hr-\I1r\u”‘I!\r’I -Ilvn uvuna vi l\.P’\I\lV.l”‘\ll’|I\P\ l’Il\Jl’l \.aIJU!\l In-I!’ HIARIVMIMRM rnun \-LIL}!!!

9%

3% rag KIGE cfiaaz Q3 xaamaraxm, Baxaaagaslf,

B£§E¥ T823 aw ?fiE 5″‘m3 3? AUGUST ééfiéyjfe”

B EFGRE

TEE HG*BLE MR. JUSTEC§ S§§fi$S§7E Ab: f,’:A

sag. R.F.§m séeaay é$é?.%* “; w

2. TEE BANK my aaaasrugg ;T§.,,”(;,g
& BARKEHG C%KEERE”§§E¥’I§CGR§Q§A$E
$3533 BafifiimaiKE§vaA$:mm”A§Tw$fin
5551533353 §R§£&j%a§Vc¢H§A§I35 BET.
ifififi Aflfl HfiVifi§qIT$,REfiES$ERED oyyzcs
£3 fis51§a3rfl§n’A§G§@*a:E3R ERARCH
A? 325″5TB 235$ §A3§?a1″CmmBLEx
§ARflfiI§%9’%g$$Nfih;$RE”

REP.72Y«ITSVEEL¥*¢GE$EITUTEB
afimmamzx-sHRI”gm:E§ aammasa
‘= ‘V 1 > ‘” .. yawxrzamna

fl’;a§By Sii DEEPAK, AfiVGCfiTE 3

V ‘Ev 33$ fiéfimfi PEQfi¥€TS ?RGfifiTER$

n’ xE?%TE LTD,

, *§E?. BY zms xawaszws gzmscrga

– .§@Efi£VETE LIfiITE§ cmxyay
*.zH:agpeaaTEB vunaa THE ccnyamzxs ACT
%was.9 fififi is saavun 53 mamas: JEWELS
“91A2a, fifisaarayar M313 2933

aaxaazaafi 53

2 3&2 K N EA”t=3L*’EIR.?5a.N&R
5&3 EEEZI K EH-§.RP:3’§:R SEE???
.?s§l’%EI2% .PsB53′{.T’l’ IIEJSB.

—-v -an-urn. vs nruuvu-nu-uxrv -nasal! uvunl \JI”i\.l’II\l1r\l!-\!\l’\ l”ll\!l””I LUUHI kl!’ I\l’\I’§!’l.P’\l:P\I’\l’\ I””HlJI”‘I LKJUKI

fiIRECTCR.O? nccsssa NB.1,
REE? §§.29§f5 : EL%K
6’I’§~E cams lam mm JF;’i’;%§Ri3AR
Eaxgazaas 11

3 3331 K 2 SRIKANT I “” 4.Ag
553 533: K g 233333395 sfiETr¥39
35$ HEQSR ‘:_*
mlagsfica Q? antssgm ma;1
BEAT wa.2§§;§ I ELSE u *, »
am 53:53 1£3TI-I mm JAYPs1?fiG_=5R
Bmmmmwlz — x”J*F

4 Sam B: 3 aammm
Sig 533: K.H ?Rfi§¥EafiG§*SHETTf;’
gag fiA§33*, t ; Ia} ,”43_”3
3IRE:?og;oF§asc§EE§ HQ,1,’ “”
war z=:€::.2}s–3′;9,?-:23-‘–._z.”» ‘m;:;<:K_w. " _ I
5?H :aas$»:3rH mAI§'Ja3afiaGAR
Ea§gaLa3E.1i?= *,* "~~

' = RESPGNBEIWS

TEES c§L.RB ?:;fiB fi}$.é@l CK.P.C E? was
vfi2A$E gag THE PE?ETiGNER PRAEIHG THAT TRIS
Ha§*a;£"5aURT*fi&Y EE ?%EASEB Efi SET ASIDE THE

_~*:;::R@E3;;iT.""":.r;;.,,_"3.iz_.3.9s=– 1111 —-.-rassfia 52: Tféifi men ASCJ, &
rm; z;.:r,§-s:§.;._3_33:,:3Rx, :34" c.<::.:.:ce.2*?2a3z»32

: 9. 5$£t%fiI~EG ms: ma GPLDERS THIS

< , 3&3; THE CGERE EASE TEE EaLL9wING:~

O 8.313 E

"V_f%s:e is a @313? @f 343 days in filing

a*«iha?ravi5i¢n petitimn.

.&4v-‘

…/”‘””

/”B

— –v- -an-vuans V-vi l\l’Il’|l’Il””IIl’Il\l’I !ll\JIl. \u\J\Jl\I \Il i\I’|I\l’P\Il’1l\P’| TIIWJFI \uu§iIl\I VII” I\P\l\I’.I’|II’\I\f’\ FIIKTTI \a\J’|-J1′!

*§%E-39 cantrary tn the remrds.

:3. Ex mum Be seen tmm the c:f:v_.’»:fie_’i::*~.._

shag: sf the triai ammxt that an 2§.1£,2§Q5Q*; .

aha 1&arnad.Maqi5trata ha$ing_:3rdéré§. f¢r

§=€E%3′ “gar: gvrazclamaézmn, t:2:»aré ::éf_3;*:a*’ fit:

far tfia laarnafi Magistffifig fi$V@fi@fi%§$”th§
fifimfilfiifli as againfi? %S$¥%%&»_Né§4~ cm; the
grmund that the 5te§% a%g3§§% fi%kan withaut
n::}t3’_<::iz:g mg fiazxt hard
tgkez; S taps V 9,3: V.

$.§ In fly Q§iEi&fl,.thBre is na nmntimn

as 52:» “‘a§:2iat ‘ ac: the NEW and

_;:»rsa::§’.,:_j-1::§’a?;,m:1′”a.s a§*a§.ast Amused I€:1″”‘_%vM.:.%_a}’,’::;2.m:::5. If the steps are

airaifiy’ tékan befsra tha arfier datefi

the dismissai 0f the ccarmlaint

rgrczunfi that the steps mi: taken is

.-…. —.-. .. …—….urunuu–u -nun uuvn: vs” nnnnnnnnu I”‘H\Jl”‘! \..\J|Jl(I Ur AHKIVAIAAH HIUH LUUKI

“E. In 1s*:i.ew* inf the ahszie, am reviv.a*.i’:3_<fi.'~..V
§%=;t:£.fi;:i.sz:a is aiiawwd. Time impu§neC¥;–§V._
datad4 1fi.§3.2QQ6 dismissing ~:he; éfimfilfii$t =

against Accused 59.4 is .s}at1'_'_'!ecs;ici1'e5"'

iaamvad Masgistrate is
the raatiter agaimsé; ,:§;::cs;As–%;fAi5"L_:–.£II%cra,_4 ;;$&;*:ni:i.vtE,5'?:,irz'«:_;
the gsetitianar tc: Accused
3%. & arid gxasgv

V

Sdl-54
Iudge