Tq: Anko1at,to~i«syt; Katwar (U.K.). Sri. Ananid Bagewadi, Advocate.) IN THE HIGH COURT or" KARNATAKA CIRCUIT EENC AT DHARWAD DATED THIS THE 11"" DAY OF JANUARY BEFORE THE HON'BLE MR. JUSTTCE ARALI'Ni\_GAR:i5i'J_"v.'i'iH CRL.R.P. N0. 2344/zyoeqa it BETWEEN: V i Subramnya S/o.Anant Batehittai Age: 58 years, Occ: Businc"ss_, R/o. D.N.Bhat Compound, _ Kakarmath, Tq: Ankola, T _ f Dist: Karwar (U.K.)._* 'V 6-; .4 C ...Petitioner. (By Sri.S.S.'}?at--ii, A"c£"v:0.oatte1T)iVyA"a. ' ' AND: i i ii i i SvE3.s}1'ikari.t'-iSi/'Wot; Du1éa'ppVa__HShetti Age:"32 "years, Oats: Agriculture, R/ o-.._ B abru waci~a " ' ...Respondent. ' VTvb_i_s_iA"T.Criminai Revision Petition is fiied U/S.397 1-/w. "-W40-1.i.'.-Cr*,P.C. by the advocate for the petitioner praying that i'th'is...H_on'ble Court may be pieased to set aside the order ]f'----.ipa"ssed by the District and Sessions Judge Karwar dated "~_N9'/'i'0/2009 in Cr1.A.No.230/2007 and the order of g~_--..§'"V'°""'*'"'au« conviction passed by the Jl\/EFC, Ankola, ._ in C.C.No.355/2006 dated 30/10/2007 and acquitgb"-tghe petitioner by allowing the present revision petition. This petition coming on for hearing on in-jteriVo.cut'oiry_"'1 " application this day, the Court made the foilo_\2sI»i--1?1.g':;.VV " ORDER
1) The revision petitioin«er~aVcculse:i:Clii and the
respondent-complainant haveffiilcd ;jolinVt_’:niemo stating that
they have got the matter set’t’Eed::”anii.cably. aindltherefore the
Judgment and -paisvsed. the Trial Court
and the Alypellate Court confirming
the conviction be set aside. In View of
this memothe petition is allowed and the
Judgiftefiiiigéfld’-si»:GFdAeriofboth the Trial Court and Appellate
Cour’ti_”a’re.lisetijaside. The accused is acquitted of the
li’._:o’f’fence U./__lSec-.:E38iiof Negotiable Instruments Act in terms
i ” o*fTt”l1e”’syai d memo.
2) Accordingiy the Misc.Cr1.}S02S/2010 does not
survive for consideration and the same shall stand dis..}:Vj0§ e,c_i
,_,’,.»-.a
s~”‘”‘-I
}
% $uage v
Mrk/~