High Court Karnataka High Court

Shriram Transport Finance Co Ltd vs Smt Chandramma on 15 November, 2010

Karnataka High Court
Shriram Transport Finance Co Ltd vs Smt Chandramma on 15 November, 2010
Author: Huluvadi G.Ramesh


Ziwithdrawii, _’ ” A

‘}

This Criminal Appeal is filed under Section 378(4) of
Cr.P.C. praying to set aside. the impugned judgment
dt.23.9.2008 passed by the Dist. & S.J., Davanagere, in
Cr1.A.No.l/2008 consequentiy reverse the findings of the Dist.
& S.J., Davanagere, passed in Cr1.A.No.1/2008 dt.23.9.2.008
and confirm the order of conviction dt.1 E .12.2007 passe4d..b’y_the

JMFC–II Court, Davanagere in C.C.No.999/200_6..__pfgf—the’-«3

offence PM/S.138 of N.I.Act.

This Criminal Appeal corni_ng.i:on.t_pfor ‘finial ‘Cheating this
day, the Court deiivered the.._foi1oWings.: :4

A for the appeilarit
stating that, {the settied between the
parties forwdismissai of the appea} as

wi.thdrawn,’-s4_inee settled Court.
;’2». Merno-. is”taker2 on record. Appeai is dismissed as

3&1
Judge