IN 'THE HIGH GOURT OF KARHATAKA. AT BAIIGALORE
DATED THIS THE 30*' DAY OF JULY. 2008
BEFORE
THE HON'BLE MRJUSTICE SUBHASH B.¢_1:)':..:
n& Q ma 1 Amaf A % A
BETWEEN:
K. N. Madhusudhan,
S/0. K. L. Narayanaa,
Aged about 43 years,
Residing at No.19,
1" Main, Jayamahai V ._ 2 * jv --.
Extension, Ba::1gaI<;we._ f _ ' 1.A.+.'V..PETITEONER
(By, Ku2kg:ni,A§i§.)
K. Raghavamddy, ' . * ' ~
S/0. Late Venkataaubba R§:d_dj*{--~,._«
No.536, HIG Ho£1s_e," V = V
R.M.V. II Stage, " '
K11oday's Cnlony, V
Béang.a,1ore:56€}-094: _____ WRESPONDENT
_ 85 Sri. Hemachandra R. Rafi, Advs.)
Thié<–.Crl.,'RP.Ai~f§Afi1ed U/8.397 65 40}. Cr.P.C. praying to set
" the sérgfénce and conviction E)t.O6.{}4.20(}6 passed in
.V '1._'C.C.~§io;AV1;6r'235/O4 on the file of the XVIII Add}. CMM. & XX
V cenfirmed in Crl.A.No.659/06 on the file of
'Vi}i:c'=.A.ddi.S.J., 85 13.0., 1='rc~1, Bangalore, m.20.o2.:2oo3.
This zevision petition coming on for admission this day.
Vihc Court made the following:
Though this matter is iisted for admission. b0tI1V.fl__i36
parties submits that the matter is settled amongst themse}v7es:.f”L*<.VT:
2. The ma}’ Court has convicted the petitioner M
Rs.13,55,0{)0/–, out of which, Rs.13,5e,oo’6’/’–~m_ be sis
respondent and Rs.5,000[- towards fine in
State Account. L» b .
3. Learned counsel forv tlte tsttbnstts ‘thatsiout of
R’s.13,55_GOO]—, the petittene: u deposited
Rs.11.54,0()O/~– and !:>Ma1a:;;ée’t:eofg=z;»;:. to be paid to
the respondent and:”»vit months from
today i.e. enter _ ‘
4. Lemflexiteeeunsel-_fer_vi:i:}e7’xespo11dent has no ebjection if
the. ‘tiepgsited in two months i.e. on or before
Sf submission of both the counsel on record.
Ievision” peiifion is partly allowed. The petifioner accused is
H fine of R’s.f?.,01,{)€J0/ ~. Out of which, the
V. ‘v’V:ies§:¥ex:1tiient is entitled to withdraw Rs.1.96.000[– and
s§.s,oeo/- fine amount be credited to the State Account. In
.V:iefauIt, the accused to undergo three months simple
impxismztment.
e,«5′
The amount in deposit is permitted to be withdraWhy;'”-
the respondent.
*AP} –