IN THE HIGH conar or' KARNATAKA AT BANGALORE
DATED THIS THE 10TH DAY or SEPTEMBER 2009
BEFORE _ V _ it
THE HONBLE MR.JUS'I'iCE SUBHASH__B§AE:i5If: {T E.
CRIMINAL PETXTION N1Q,4o12;2oo§"~;A: ~
BETWEEN: I A S i S 4'
I.N.Venkatesh Gowda
S/o 1.M.Ni1-vane Gowda
Aged 52 years
"indavara Exports" V -
No.65/2, 11 Floor, Miller ;
Benson Town A
Bangalore--560 046, _ . PETITIONER
{BY Sri.Kjran "
Sri.Chandrashel§ai-auE§., A_dvfs';~} _ _ V '
AND: -------- N M
1\/{/ s. Maba Corporate Ltd.
R/ by its Manager' 8; Power'o_f"Attorney
Holder D.A.Kiran " V.
No. 186 /.1 , J.c';c.orr.piex
, Annextzre l'--' Sirur 'P-a_rlg__'Rr)ad
Seshadrijziu ram
A"2_BaVngalore~456QVlG.2_0. .. RESPONDENT
=i==i=**#**>§=**=!=****
.C'r"1'lrninal Petition is filed under Section 482 Cr.P.C.
praying" set aside the order dt.6.7'.2009 in Crl.Appea}
- No.53a9/2009 on the file of the Prl.City Civil & Sessions Judge,
"P_Ies_idi_ng Officer, FTC-X, Bangalore.
This Petition coming on for admission this day, the Court
S V' 'made the following:
O R D E R
Petitioner has sought for setting aside the order dated
6.7.2009 in Criminal Appeal No.539/2009 pending on of
Prl.CitY Civil <3: Sessions Judge, Bangalore. it in V V.
2. Petitioner is convicted for an i._in’delrV ‘ p.
Section 138 of the Negotiable instrunienits
SI. and fine of Rs.22 lakhs, inlldefanultllto
imprisonment. It isagainst has been
filed. Along with the appeal: 1-lags, been filed under
Section 389 of Cr;P:C. Learned
Sessions H ::p.v.gV’iisV(\§’1;~J/ltionary power pas
suspended “toV~deposit of 30% of the find
amount. ” S
3. Thelcffenvcellalllegedliis one punishable under Section 138
_of the «liglegotiablellInstruments Act and particularly when there is
Alfia. rnonetarypliability, the learned Sessions Judge taking into
consi’derat’io”r_iv..__th;e° circumstances has reasonably ordered for
by deposit of._’3’O%l’ of the fine amount. I do not find any reason to
S’ ” * grfi Witlfi the interlocutory order.
Accordingiy, this petitieri fails and same is dismissed.
However, time granted by the learned Sessions Judge is extended
by eight weeks from today.
Consequently, iVIisc.Cr1.3476/ 2009 it ‘
KNM/–