High Court Karnataka High Court

Yelhanka Merchants Finance Co. vs Dr.Shailaja Inamdar W/O Srikanth … on 3 June, 2009

Karnataka High Court
Yelhanka Merchants Finance Co. vs Dr.Shailaja Inamdar W/O Srikanth … on 3 June, 2009
Author: Subhash B.Adi
iN THE Hi(?rH COURT OF KARNATAKA AT QANGALORE
SATED 'i'HIS THE 3RD my 05%' JUNE 2069
BEFORE
THE HONBLE MR..}US'}'ICE SUBHASH 8.5;;-'I 
c I I I0 no   « V
BETWEEN:     V'

Yslhanka Merchants,
Firiance Co.

Bypass, l':3.B.Road,
Ygllxanka,
Eangalorfi 550 064

Rep. by its Manager and
G.P.A. Holder Sxnt.Gix':i}a -.  1   
W/o.Gar11dappa.   '-  «V PEFITIONER

{By sr1.N.srm1vas;':,Aci%;;)'__.  i 

AN§:

Dr.Sha3'1aja fua14i;da'x"-.  %
W/0 Srikanth inamdarg
Aged abgmt 39 ycars V " "

"P?9'6~C?;=-fuI1c_1<:rxH"i3m~'%'u.. %%%%% 
"  As'pen eamm, Vflghind,

Rcfiagiee V Gzffficrz,' <  " _ 
§i€$am§.ghat1a.,V 

 V Bangalore   ,. RESPONDENT

‘3r’i5rir”3r’fi:23r

V ” ‘*’z”1£1is ‘ Petition is filed under Section 482 of Cr.P.C.

‘–pi”‘a3ri1:;g in set aside the order dated: 6.11.2007 passed by the XII

AddLChiéf Metropolitstn Magistrate at Bangalore, in

h -.._1?’.’C.E2.P*Io.-802/2006 and restcmd the same.

This Petitian Gaming on for admission this day, the (301111;

“made the following:

-3-

P.(Z’..R.No.802/2006 is set aside. The complaint is mstoxred on
the: file of the leamzad Magstxatc. Leamed Magtistratg may

isxocccci with tha compiaint in acoordanca with law. is

dirt-zsted to take steps within two weeks from the datelwfif

the copy of this order and to pay Rs. 3,(}(}C#/ – “by_’.m;;3r.: ” u

depositfzd before the State: Legal S€I’ViCf)§’> A§1fh}:}Iiiy..: 4′ ‘