IN THE HIGH COURT OF K}-';RN.'-'.'I':".I'{A AT. BPJ*.'{}.¢J'A--.'-'}__.\E
DATED THIS THE 26TH DAYOF Mmérf 2603 Q d
BEFORE 3 0 é %
THE HON'BLE MR.JUs1=Ig3E CR A
CRIMINAL REVISION p,m~:oN 1$ro.«4o _.s_pf:F zoos
'I'\1".\f'l\'I"I'l"IfiTfilY.
D1111 !! QDJVS
S/Q Dcvappagfiharfid _
Aged aI;:m1t..j47,
t V
Mavinktrate, If--i1J.atkai'«Ta1u1:-.581 432
Uttara KaimadaVDisi:i*1ct.._ -- ...PETi'T'iON--'R
gaysfiyfithsgszfi Bhat &
E3'. V a1u_.E1'$'.i'1fi,., ~i'1ii"S)
.....
” PIfi1nfi’1’Y”CO~Op6IBfiVe Agriculture &
‘Ru1’3i–«1’gevé!.€)pfi1ent Bank Bua.
‘V Represcntéd by its present Manager
‘I…-.n.’I.._1
l..Ii.fl.l
“1’l’-mnmappa Narayan Naik
.A.ged;a.bQ1_1t 52 years
0 , _R/d”Mutta.1li, Bhatkal — 531 320
V’ , Ufiara Kannada Disfidct. …RESPONI)EN’I’
(By Srizvigneshwara S Shastri, Adv)
This Cr1.RP is filed under Section 397 Cr.PC
praying to set aside the judgment and arder cf ccnirictian
dated 13.10.2006 passed by the Sessions Judge, Fast
c/
. $5 ‘. ”
g . Ellfillh.-‘ . ‘
2-0
‘1 ‘r aek %m”r.aII, Uttara Kanzida, L “”~.-._1.r1fi§6a’i|
No.78] 2005 confirming the judgment jjco0nvict:ion«…
dated 12.07.2005 passed by _in_.vCCn
No.632/2001.
This (3rl.RP ceming on ‘fef’–orden”e”.l_ thi’*’ c”:”.’jr*,« the
Court made the following:-_ ‘ ‘
0. ti; 1;
Sri.Vigr1eshwa’1’a.’S ‘power on behalf’ ” ‘ of
the respondent
petitioner as well as
lea;med..A respondent have filed a joint
menie._ of the Negotiable Instrument
A.ct,..p1sé1e.r¢ad lfrritlm Section 320(3) of Cr.P.C. duly
“The petitioner] accused has paid
Athe entire cheque amount on
Criminal Appeal No.78/2005 dated
13.10.2006, confirming the conviction
passed in CC No.632/ 2001 on the file
of JMFC, Bhatkal dated 12.07.2005.
(/
niatter has been set
3
On receipt of the cheque A ”
t_ fat§t’l’§f.I lsficffiegnentv not
brought tetetheoneecegofottne Court.
As suc.hiitnci; Bhatkal has
.. t c _ accused into
it it is humbly
_ ” % prayed éince the matter has been
-V _:’sett1ed=_ and the responsible ofiioer of
fespondent bank, Bhatkal has issued a
,,,,…,certificate dated 19.03.2008, that the
4′
ed and it will
Under such condition this
Hon”b1e Court may be pleased to
release the petitioner/accused
forthwith from the judicial custody and
acquit the petitioner, in the ends of
44.. »
U
(/
4
3. This criminai Revision T’etition’ is
terms of the joint memo f’11ed..under V’l.V47_jof’;
Negotiable Instruments Act, ‘
320(3) of Cr.P.C.
Consequentl39i,._”‘fi*he « of coofiicfion dated
12.07.2005 on B11.s.a…|r….-1 1..- cc.
._ the offence punishable under Section 138
of the’.Ne’§:;otiab1e Instruments Act.
The fine amount of Rs.5,000/- deposited by the
petitioner shall be released in his “flavour.
Q
in any other cases.
required
authori , forthwith.
1..
e
.5.
d u
S 1..
mm
we