High Court Karnataka High Court

S A Tivari vs Sangameshwara Finance And … on 16 April, 2008

Karnataka High Court
S A Tivari vs Sangameshwara Finance And … on 16 April, 2008
Author: Dr.K.Bhakthavatsala


CRL.P.Ho.

IN THE HIGH cousrr op’ KARNATAKA AT maaéoaaf * 1′ } ‘

DATED THIS THE 15″: DAY 0;? ” 9 1
THE HON’BLE Dr. Jusrxcm’k.:%jBHAx?ri:nVATSAi;§[
cgzmmm.

BETWEEN: V ; .

SATIVARI V i
AGE:5(3YEARS,*’~, 1* g
occ: INSURAHGE S;UR_VEY’0R %
R/O No.30, sax-s»§=:AIi;’ra}1,A¥a.._ V J
VIJAYANAGAR, ..

HUBLI. …. _ PETITIONER

(By S:-i.V M sr%m1,An*Ar§*re;«,A f§’nV;;._:’ 1- % %
AND: ‘ M ‘ ” V’

sANawEsHwAm Fmm=::1.:
.. aANDmvEs’mr:m %%%%% .. »
DRUVA APRRTMENF
VIDYANAVGAR; «HUSH.

‘ 32:1. av _s ug2:2′.ss;. m.u.APPA am,
GPA’HOLUER–._
MAJOR, o(:c:- BUSINESS
L we EILVER TOWN,
(3OKUI..~ROAD
” H-mam. RESPOND—EN’f’

V.”1’x’£IiS_ éRL.P IS FILED U/8.482 CR.P.C BY THE ADVOCATE FOR

‘ “E;§iI£g’PE’£’i’!’i0NER PRAYING mm THIS HONBLE comm’ MAY BE

PLEASED5 To SET ASIDE THE ORDER m’.1’7.3.es PASSED BY THE

V A _.1m:2ic ii’C.0UR’l’, Husu IN C.C.N0. I7′?4/66.

” ” Vmxs CRIMINAL mrxmou comma on FOR AEIMISSION, THIS
DAY, THE comm’ MADE THE mu.owme:-

cm. two. 1662

‘ ORDER

The petitioner/aocuscd in C.C.No.

Additional JMFC. I-Iubli. for the the ‘.

Ncgotiablc Instrumcnm Act, is for
qumhmg’ the attic! dated filed
on the case was
posted the Judgment was not
ready, it was ad50ll1’l’)J’B£«iV On that day. the

the On 16.02.2008, the aocuwd

to filed under Scction 311 Cr.P.C.

after hcafmg arguments, afiawcd the
umicr Section 311 Cr.P.C.

VT ed counscl fin” the pctttaoncr’ ‘ has cited’ the foI|owm’ g

cm. two. 1

1) AIR 1980 so 1314 (rm: STATE 09

DAULAT RAM)

2) 1986 CRL.L.J 1374 (BALWAN’i’~. szjmfi

v/s.’I’HE STATE or Rmasrmy) A _ V

3) CRIMES 1939(3) 193 (JARJQKI-f§_’ smart op’
HARAYA AND %

4) CRIMES 2987(2) 535 SURUSHE V/3.
smm 05* ER).

4. At mentioned that the
datum ‘ s by arc pcrtamm’ ‘ g to the

CRL. P.No. 1552;’2¢o&s

marked by xmmng P.w.z, thc ‘ ”
suficr u’n:parab’ in loss. The learned Mag;1s’

the appficatfson and permitted m

documcnts. I we no illegality qr

6. In the result, the is hcmhy

W sa/-: