Karnataka High Court
The Official Liquidator vs Sri K M Nanjappa on 15 December, 2009
2
3 A C KRISHNARAJU
29, 3*]? BLOCK, JAYANAGAR
BENGALURU --- 1 1.
4 K RAMA RAJ U
29, 3"' BLOCK JAYANAGAR
BENGALURU -- 1 1
5 Dr. SGCHANDRA
18, POLICE STATION ROAD;
BASAVANAGUDI ' '~ _ ..
BENGALURU -- 4. , RESPOl\.'fDAENTS';
[BY SR1. VISHWANATH R HEGDE, a: j * ._
R NARENDRA, ADV FOR'R2'& R3)" .
[BY SR1. K CHANDRANATH AR1;_:;22i,_ADV FOR R5} _
THIS APpL1cA'n0.1\i" 1s'--.F1L1:VD'=uNDER SECTEON 70(2)
or Cr.P.C. FILED BY Acc-USED' NO_..~5V'P_1jUv\YfING TO RECALL
THE NON--BAILA;?3LE WARRAN'F DATED 1 1.2009 ISSUED
AGAINST ACCUS_E_D 5;, i -4
:TI~iI-S' Ai>i5£;ic:A1f1'0,1\:f'eo1\?1iNG ON FOR ORDERS, THIS
DAY THE COURfI"l\{£A_D'E__A'};'§<IE; FOLLOWING:
XDDRDER
application is by the 5"? respondent to recall
thDe”nD1’1_{bai1.ab;1e Warrant issued against him.
it learned counsel for the applicant and
perusegt the averments set out in the application. For
tvher.-reasons stated therein, NBW issued to secure the
Ml
3
presence of 591 respondent is recalled and is directed to
be present on every date of hearing and comply
order (it. 24.8.2009 by the next date of hear’infgf’ < _
The application is ordered ;§ccdrdi1ng1y.;«
In