i
EN THE HIGH COURT OF KARNATAKA AT BANGALGRE
BATH) THIS THE 19% DAY OF JUNE 2069
SEFORE
‘me H::>w*BL£ MR. EUSTICE EAWAI? Réiéfirfdj’ »
BET’¥’v’EE?\i :
‘:’ELAi-4A?«3KA I’~1ERCHANTS”*–~._ % V * %
Fziwéce CCrM?A§’~é’x’ PVT
amass 5 8 ROM}, YE:A;+Ar4i<A_3»a.r¢64
mspagssnrea av zztrs _MANA{;E£R’AND cspg ;+:c:::s_mE.n_
am? «szazsa Wf0.”‘~L:}iRi}.0;5:§;:A’;« _ %
% A t “C.j¢.._.’_;A.PPEL£.A§dT
(By as sazmvns, fi&D’V,,~j’ k
AND :
Sfifiigifii iii)?’-EF\?{;_ ”
, S50. Af’v’3Af'<iA??A-
~ AGE¥Li~A$Q!§T 34 YEARS, 3!’~iA!\iABHARATHI
” ?’¥}’5iR.I’i’AFPANA?;3;LYA, €40.38, 7″??? CROSS
A A ” ~ 2 RASH’§”!_I””$_HREE FOG”? WEAR, GL¥NDAF’?A CGMPLEX
‘?=i.:PA£’:’A,.VE$AfiG?xLGRE – 569656.
szesmmssm
::r 33′ ‘WE xi: Acmarn,
T emgAL5aE, 15: <;s;N9=21341;a5«AcqL:1Tnmc_; m5
= RES?GWC=£fwiT;"AC£U8E§ sea THE GFFEf\iC€ ?/'UES. 138 6%'
– :«;;:_Ac.T.
‘ Thifi aéaaeaf tomirsc as far afimissirm this day, the cans:
dalivereci the foiiewing
2
Zfififigiiraii’
This aaeea; is under Séétisim 3:»’s(4}, -.’:r.g’e:”+&%Agaa:%’:és£ _
the crder fiaiéfi 29.1.2033 whereby the iea?;*a:’.~fi.:’f.2fi§§«.:.Eju«€;§fi;
rmticirm aésence of the c9rr:;:%i1air;a:1At;v a°i§§z:i¥s§ee§g.,_
the.
::m’r:;:>§ainar:t far nafi-araseczsiiem. Ctz_h§eau2fi’f§.3″..:mieafifiéfi
jadge reccrcis acquittaf at’ the
2. Such order is ‘r;f».,é’€§£Ifftai as defifieii
isfiéer Cr.P.C., but if is _a..:r1 é:.déVr’ Af:’ai!i’i’%a *v€§: %2i’1′: the ambit af
3E€f§0′{‘l iii’tiF:e’Ei:§i’uE%jé}ia;1cés, the appeai Wm
rm’: be””éé’rn$§ét_éi%E3:’}V’i:r§fiE2=’:f’ sé¢t;ar§% 375(4), Cr.P.C. The
resiiefiyfiiiééfi tc:.:t:h:é’:_Lfi;iin}§ia§%:ant wouié fie, ufiéoubtefiiy, ts
fiie aVr¢visi’é’r: ;set%i:iari’A:;§3c2ér secticn 3%, Cr.?.C.
géafnefi éé’*fi§é% fer the afiiiéiiafif, ncatieimi these
fa”a:’c:Vi: s’,’ viii: may be perrzaitteé it? f:€:fiVéi”‘i the aweia
ir§t@__”‘%évi$i.é’§é’i.V_ 7i~§é i5 st: zaerrrsittefi. Registry is directed tr:
“,§errr:it~t i?:e fearrzed Cfiiififiéi E6 :36 the rzeeafui.
A Fér statisiicai gurwse, this aaseai fitéfififi éisnaseé
V’ 5%;
.;Sd/’*
Edge
vgh*