1 CILRP 970/2008
1N THE HIGH COURT OE KARNATAKA AT BANGALORE
DATED TRIS THE 28TH DAY OE AUGUST 2009
BEFORE _ " _
THE HONELE MRJUSTICI: A.s.PACHHAPIj_RE' CA./jf 1%
CRIMINAL REVISION PEITITEO:§DI€_)'I€3?C'i'/2'{3Q&§.V "
BETWEEN ' .' Q'
R NARAYANASWAMY
S/O RAMAIA1-1
AGED ABOUT 48 YEARS .
R/AT SIDDESHWARA NILAYA-.._ _ I I .
ADJACENT TO JAYALAXMI TALIIIES'
ARAKESHWARA NAGARA, V
MANDYA 571 402. V ;..«.};3i3;TI'IIONER
(BY SRI SRIDHAR
ANNE .... ..
SMT EHAGYAMMA '
W/O CHANN'A1AH ' _ ' _
AGED ABOUT4o'YEARS v
R/AT DOOR NO363,v . '
SWARNASANDRA LAYOUT
_MANDYA.%.§71'A_02. ' ~ A V RESPONDENT
=!K*=|=**
“Igf LSQREEIIIVAS & HARISH O K. ADVSJ
“.’:I’I”~II’S CRI’;.1;RII”IS FILED UNDER SECTEONS 397 R/W 401
_ VCR.P.C””‘I>RAY:NG” TO SET ASIDE THE JUDGMENT IN CRL.A
.,.-: f NO”.»74/07 “DT.7~I5.4.08 PASSED BY THE PRL. S.J, F’l’C–IV, MANDYA
_AN_’D ACQUIT THE PE’I’I’I’IONER FROM ALL ALLEGATIONS.
THIS CRIMINAL REVISION PETITION COMING ON FOR
V V “I _ ” ‘ADMISSION, THIS DAY, THE COURT, MADE THE FOLLOWING:
‘cameidismissed;v——AggrieVed by the concurrent findings of
convictiopn,-..thi._s”irevision petition has been filed.
. «Jand they’*ha”:ve filed a joint Memo stating that the petitioner will
,30,000/- in full and final settlement of the claim and
_._,llihell,respondent herein has agreed to receive the same within a
V _ ll’per’iod of four months and granting a period of four months for
3 Crl.RP 97012008
respondent herein filed the complaint before the Trial Court to
take action for the offence under Section 138 of the Act.
The petitioner appeared before the Triai H
recording the plea, the complainant was examined M
the documents Exs.P.1 to 13.6 were admitted ./.l,’l7l1é§,,,&
statement of the accused was
Cr.P.C. He has taken the defence..:;of~.total.ldenial been ° V
examined as DW. 1. The piappreciaiioii of the
material on record convicted’-thev for the offence
under Section 13S:l’0f to pay fine of
Rs.1,55,000/-E. amount, to pay
Rs.1,50,oool/4 andllcredit Rs.5,000/– to the
State. — and the sentence, the
petitioner appdr’oac’l1ed’V-.the_Sessions Court and the appeal also
l’ heard the learned counsel for both the parties
04
5 Crl.RP 970/2008
today to make the payment. The amount of Rs.20,000/–
already paid is deducted from the amount payable. The
remaining amount of fine of Rs.11,000/– shaii be paid to the
respondent herein and Rs.1,000/- shali be credited
State. in defauii: of payment Within four months, M
(Accused) shall undergo simple
The revision petition is accordingly dis;posedof.”’.ip» ‘: it ‘ ‘ V i
/_
tempos