High Court Karnataka High Court

Sri M B Ganganna S/O Late … vs Smt T L Sharada W/O Late Krishnappa on 10 November, 2010

Karnataka High Court
Sri M B Ganganna S/O Late … vs Smt T L Sharada W/O Late Krishnappa on 10 November, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY OF NOVEMBER 

BEFORE

THE HON'BLE MR. JUSTICE C.R., KYU_MAR.TASWF'I!Yi'Y'.V"   

CRIMINAL REVISION PETITION»,NO'_;1~03i72_O1.Q  
BETWEEN: T' T' % A

SRI. M.B. GANGANNA,
S/O LATE BALANAYAKA, ,  ;

AGED ABOUT 85 YEARS,   S '

RESIDING AT NO.766, ST" MAIN, _

3*" CROSS, M.C.R. LAYOUT,   . 
VIJAYANAGARA, BANGAL'O.RE-5360 040.   
REPRESENTED BY ITS G.'jP.-A. HOLDE'R, '   

SRI. JAGADISH.  PETITIONER

(BY SR1. A. RAMACHA'N"DRA:,'ADV.O'c:A'r'E-j
AND : ' M V . % A

SMT. T.L. SHARADA,  __ '
VY/O._ LATE' 'I~<aRI,SH NAPPA, " I ..... A =
AGED"ABO'LIT '51 YEARS,
RESIDING .AT--N(3.77.4", 

5"' MAIN.,_-8""" ..CjROSSj,~._..~~

M . C. R. LAYOUT,' VIJAYANAGA R,

  '*~~VB.ANGALO.RE-56.0 Q40.  RESPONDENT

_THIS_.CRI’MINAL REVISION PETITION IS FILED UNDER SECTION

_ ..47–39’7fO.I=’vCO:i:»E OF CRIMINAL PROCEDURE PRAYING TO REVERSE OF
L” fTH’E’.”JUDGMENT AND THE ORDER OF ACQUITTAL DATED 6.7.2010
TPASSEDT BY THE DISTRICT AND SESSIONS JUDGE AND PRESIDING
‘”{:AOE.F~ICER, FAST TRACK COURT-IV, BANGALORE IN CRL.A.567/09 AND

W.

RESTORE THE JUDGMENT AND ORDER OF CONVICTION DATED
25.6.2009 PASSED BY THE xxII ADDITIONAL CHIEF METRORO_LI.TA~.N

MAGISTRATE AND XXIV ADDITIONAL SMALL CAUS§S”~«’.3VU.l§G’E_,u
BANGALORE IN C.C.4O83/o7 BY ALLOwING THIS REVISION RET_I’TIONf_f ‘
AND THE ACCUSED BE PUNISHED FOR A_N…..O_EFENCE”‘PU’_N.IS’HAaLE-_’

UNDER SECTION 138 OF NEGOTIABLE INSTRUMENTS ‘

THIS CRIMINAL REVISION PEfr:IT.I_ON ‘IS,_’COMI,NG..;’OvN. FOR = 2′

ORDERS THIS DAY THE COURT MADE___fiiE EfOLLOwI_NG: f:
o_r;D_E1§a A A
Learned Counsel for the_p.etitio.ner:_has»V.fiied~«’*a memo dated

9.9.2010 praying toi._’:p4ei:?1it.*.~’Ii_t to””Co.n’ver”t’tiI–é–s’ Criminal Revision
Petition into §’:ri0ir”ii1u’nai}; Ap”;;%;aI.:”=.fj

2. In view.’_’ofV t’he””rnen*io.2″dated 9.9.2010, petitioner is
permittedtoConvert”ttiiscriminal Revision Petition into Criminal

Axppeafll aCAc.Qrdi’ngIy this Criminal Revision Petition is disposed

Of.

Sd/-i
Judge