i Cr§.RP.7i}5f2{K}9
IN THE HIGH COURT 09' KARNATAKA AT BANGAL§}T:§':§;._V_
BATES THIS THE 28*?" my OF AUGUST :z§ii)9u'..j: _
BEFORE
THE }i{f)N'BLE MR..msT~1CE :5.S,:E?iSz(?:H'Hii?URE». ' _ 1'
CREMINAL mavzslofi x'Erp_11':0N..;\§0.*70a.;'i2QIVE'SEOI\§{, V ,
V1m*ARANYAPu§§A:~.r;;;~LM¥sc=Rr::, ' i~"E'I'ITiONER
(BY SR: AD§z;«}.' A'
AND V VV 4 4 A'
SR1 MANJUNATHA
Sit) NANJUNDASW&MY °
AGED §_ABC}U'}' somgs
* ~R;'A'5f M02112, AANE $.A..:2'C>0T S'i'REE'I'
{)L»VA§E?AJ'A' :~2i_<,:~:aALLA
* RESPONDENT'
'* ,""TH:$.'€::'*{§RP ES FELED UNDER sgcmom 39? §2EADWYF'H
401 if-RP-,'C PRAYIKG 'T0 323:? Asim: ma SENTENCE EN C.C.NO.
1056/2-£.}06«:_ON THE FILE OF Iii ADDL. JUDICIAL MAGiSTRA'i'E-E
C¥,A,SS, MYSORE EZ3'{'I):2'?56.2008 AND THE GRDER DT:1Gf'§'O8
.. ?ASS'§§.AD BY THE PRL.DIS'TRIC"E' AND SESSIONS JUEGE, MYSORE
EN"-.C_FiLaAP?EAL NO.155[2GG8 AND ALLQW THE REVESECJN
?l*fT'E'I'I(}N, AS MATYER ES SETTLED OUT OF COURT' BY WAY CF
CCEMPROMISE BETWEEN THE PETETIONER AN D THE
" "E-3ES?ONDEN'I'i
TEES CRIMINAL REZVISKJN PETITION CGIVHNG ON FCR
UQDERS, THIS BAY, THE COURT', MADE THE FQLLOWING:
2 Cri.RP.7(}Sf20£)9
ORDER
The petitioner alongwith her counsel and
are present. The parties azzd the counsel haxf§f:””-aubffiitfed “a.£;_ V’
application under Secfion 320 Cr. p1a_§;ing-:
petitienerl accused to compound ‘::11e (2fi°é3:1§:.e pu.3’::_ishab}e’V
Section 138 of the-‘: Ncg0fiabI£:L: :V”i12str’£1}&2§Vni:.T the
respondent] complainant.’ As of the ‘éetflement,
an amount of Rs.20,(}O{}}-VA paid by the
accused to the aéi _:’p=er.4ilié_’Qrdc”r°s’Vof $213 Tiial Court.
In Vi€W of 1121;: fl1{:’fg3af,f1:1¢21t of the amount to the
c0mp1a:i3’.,1an_t,. . to compound the offline: is
granted. ‘I”i1;:4’coIiv”i«:i1t§:1 §§i’««t:fit:V”.pct3Lti0ner for the ofiizxxce under
Scctic2;i.”1{§8 of t’;1¢ 2’%f:’£ sét aside. She is acquitted 0:” the said
Q <:}1a;«f¢ge£ favisian jfi-éiition is accoxdingiy éisposed of.
3d./-
TUDGE