IN THE HIGH COURT OF KARNATAKA AT-._
BANGALORE i»j,1
DATED THIS THE 16'?" DAY OF DECEME-fi'R:§€FiQ
BEFORE;
THE HON'BLE MRJUSTICE Ii{IL:{i_ViAIiI;G.RAM;§§S:¥i'1
CRIMINAL,
BETWEEN: [A it it i
S.Mahadevaiah,
S/OIat€Sidd£1i£ih,w . »
Aged about 75§~y'e.23j.rV§',- g
R/at Doddatagrapetilffi/_i.l1age,.__ .
Chamarajarlagasj
Chamaf3}ta.fl.?1{gai1'a I§i;St2*ic»t...V ..APPELLANT
(By sr.i.K./at,'cina&;Eatghett§i;::'a; adv.)
AND:
V i ' ..... .. 9
8/0 D. B .,
' _A'ged 'about 4. 5 Ayeiars,
De i'xe.Ii«:)p.fne1fit.. Ofit icer,
I.1.C;, Of IV.nd_i_a<;..-- '
Chamatajanagar Branch,
T ' * * . "'Ci1a1naragf.ahagz2r. ..RESPON DEN T
This Criminal Appeal is fiied under Section 378(4) of
~Cf.P.C. praying to set. aside the judgment and Order dated
, 23.05.2009 in C.C.NO.376/2006 On the fiie Of the Prl. Civil
'X
Judge. (Jr.Dn._) & }lVlFC., Chamarajanagar ~ acquitt,i'iig the
respondent/accused for the offence P/U/S. 138 of
This Criminal Appeal coming on for
Court delivered the following:
,1unGMEN’t_* ”
This appeal is by the coznpiiaiinant challenging the order
of acquittal passed Vbyzx tl1e=l””}’MFC,v”e~Charnavfajanagar, in
C.C.No.376/2006 dated 23.0,5i,2oo§.r’
2. he had lent a loan of
towVatci3aV,iwh_:iCC’}l__aCCu3ed had issued a cheque dated
27.02.20l)6,_ Bank which, on presentation
for encashment,”carne to be dishonoured for insufficient funds.
is’isiiance..,of legal notice, due to nonmpayment, the
iconi.;3lain’t’iiV”_was3:.filed. The trial Court, after enquiry, has
.q dismi.’ss.eéI.thecomplaint. Hence, this appeal.
3. Heard.
\?</