High Court Karnataka High Court

Smt N Gowramma vs K S Nagendra Prasad on 26 February, 2009

Karnataka High Court
Smt N Gowramma vs K S Nagendra Prasad on 26 February, 2009
Author: Dr.K.Bhakthavatsala


Crl.P No.44l9/2008

4. Keeping in View that the petitioner has not signed the cheque
in question and she is not responsible for payment of the
amount, the learned Magistrate erred in taking cognizanciei”‘ifogrvflitliie _
offence under Section 138 of the Act against the;present_petitioneri: « _ if if

5. In the result, the Petition is allov;ed..__and theVproccetiingsin 1; ‘C \’

No.30788/2002 on the file of XIX Addl. Chief Metropo1itan– Magistrate,
$35′ H§’,1′.’;?°~Y&3!?2ri/f’ ]::I»€//'{‘f}v[1fi=’3″*”5’l»/

t i}; 1 Edge

Bangalore, for the offence under Sectiorl«-..lR38 of theVilX’31,{iVS”quashed.

Bjs