EN THE HESH COURT or KARNATAKA AT BANGALQRE
DATED THES THE 3″*£my SF &ULY, 2e$9j},V
BEFORE: ‘ V
THE HON’BLE MR. 3USTIC$W£.S. ?ACfifiA9SRE _
CRIMINAL REVZSEON parxiiom’Na,e37’Q§«g§g§=h 1
§§?WEEN:
M.Y.Adrama,
S/3. Yusuf,
Aged about 45 year$},
Vallabfia Road, v.”
Somwarpet ?aluk, __ My ; _’» , 2
Kodaqu District. _’xV’_ i “*V’2 q; PETITIGNER/S
{By Mfg. fiflF;Efi§3§ha$ E Aé3§é§;¢;Advs.}
K.A.Moosa,”vv _ ; 2′;
S/o,_late’KtP¢Kuttap§a,
Agefi about 33 years,
x >_DOQf’fie,S9!2, 4″wfi;ock,
yfiahadevpet},
Madikéri¢’
“”Ko§agu,B;st::ct. W RESPQNDENT/S
{By 3:1. N V.Prakash, Adv.}
-iris-‘Jr
‘ _ :This Crl.R.P. is fiied ufSection 397 R/w. 401
‘Cr.?.C by the advocate far the petitioner praying ta
get aside the Judgment sf conviction and sentence
‘u””dated lQ.G3.2GG6 passed. by the Addl. Civil Jufiga
EJK. fin.) & JMFC., Madikeri, in C.C. No.126éf2003
and the Judgment dt. 13.Q5.2§68 on the file of tha
fiist. & Sessians Juége, Kodagu, fiadikeri, in Cri.A.
No.38/2066.
This Crl.R.P. coming on for Orders this day,
the court made the foilewing:
oRI:;~E_1g:
The parties and their learned couheeierhave
filed a joint meme.
2. Perused the joint meme f:;e§.,.f=]
3. In the jeint memo it is sta§ed’thet.the
parties have settled the hatter*efitside the comet
and requested for §aymehtmc§”the ameeht in deposit
made by the petitieherfaeeeseeehte”tthe respeedeht/
comp§einantihe&di~eieew_te acquit the petitioeer/
accused;g ~
“5.Q; KTakihg into eoneideratien the contents ef
‘:he meme”ahd the submissions made, as the parties
have’ Veéttked the matter to maintain good
reietiehehip, the permission te compound the offence
‘”t:ie,eceerded and the imgugned Jedgments and Greers of
“cehvictien and sentence is set aside by acquitting
i’ ~the petitiener/accused for the offence under Section
138 of the Negetiabie Instruments Act. The trial
Court is directed to pay the amount of Rs.5,UQO–OO
K
in eeposit to the zespondentfcomplainant.
Tha petitisn is accordingly disposed of:
Ksm*