IN THE HIGH couaw OF KARNATAKA AT BANGALORE,
aaraa THIS $33 11"*nAY OF AUGUST, 2009fa g .
aaroaa: K H
wag HON'BLE MR. JUSTICE $rs,_pAcéfiAp§gé"q:; =
CRIMINAL REVISION pET:T:0NVN5;353 §§,2e99V3"~
BETWEEN:
K.A.Abbas,
Aged about 63 yeaxs,
S/0. Ibrahim Khan,
Tempo Gperator,_".u I 1 _ _ _ ,
Near Society Euilding;_ §~' '=AVfw_W,
Hemavathi Exténsicgg' _* " "
Krishnarajyét ?¢wfi,V..'T:, w_; v_'
Mandya DistriQE;i_v x«W*1~'_ } m PETITIONER/S
{By sri, quckéc Dé1hi, Adv.3
ANS:
_-Basave§Gowda, __H, _____
R Aged aboat £6 years,
78f0;wShiV1inge4Gowda,
RXat Qpp§2i%aVtQg
Town'§olicévStation,
v's, Krish§3rajpétfiTown,
Mandyé District. m RESPONDENTXS
‘w’3 HfEy;SriL~fi.E.Krishnappa, Adv.]
‘3t’5(‘§*
F This Crl.R.P. is fiied u/Sectian 397 rfw. 461
v, §r.P.C. praying to set aside the Order of conviction
“»and sentence dated4 28.0?.20U8 passed by the .Addl.
Civil Judge {3r. DH.} and JMFC., at Krishnarajpet,
in C.C. NO.i19!20GO convicting and. sentencing him
for the offence p/u/S. 138 of N.I. Act and partly
2 Crl.RP 353/G9
allowee the appeal and confirmed by the ?ast Track
Court–III at Mandya, by his Order dated 3i.1.2OQS in
Criminal Appeal No.86Z2008 and to acquit lthe
accused/petitioner by dismissing the complaint}, a”;
This Crl.R.P. coming on for Orders ithié:flde§;l~
the Court made the following:
ORDERg
The parties and theif_ respective ‘connsel–‘are’v’
present.
2. An appiicationVie_file@.nn§ef*Section 142 of
the Negotiable Instruments Rot fheieinafter referreé
to an “the Aotf Ea; shaft? rfw,l582″€r.E.C. seeking
permission_to Compound the offence punishable under
Section 13a_¢§ the Aet;”elJ
3f “The oetusel ef the application reveals that
lVt§e méttef has been nettled between the parties. In
the oircnmstances, they have sought for germission
V”V>.tc; oonpounfilqtne offence. fhe parties before the
l”.,oonrt haveiconsented for compounding the offence.
‘n4;5 In View of the application and submission
u”vfiede; the permission to compound the offence is
ii*.[eocorded. and Misc. 2:1. No.3368/2859 filed under
Section 142 of the Act rfw. 482 Cr.P.C. is aliowed.
K
3 Crl.RP 353/O9
In View of comeounding the offence punishable under
Section 138 of the %.I. Act, the revision getition
is allowed and the petitioner is acquitteeefifiifiej
charge fer the above said offence by settihgiesifiev
his conviction and sentence. In view.ef”fiie§csel pf
the revision petition, Misc, Cri:ANe.l54?X2§09 fiiedifi
for suspension of sentence: ewes fiat =sur?ive for
consideration and hence the same ieqrejectedi
An amount Qf Rs,2S;QDO§Qfi ievdepesited before
the trial Couitieed the §efie.efiéll”be paid to the
respondent/eompieieent;’xgi*»7
Sdlfi
Iud§5
i<$sm"' V