High Court Karnataka High Court

Haleshappa A H vs Sri Bheemachari on 29 September, 2010

Karnataka High Court
Haleshappa A H vs Sri Bheemachari on 29 September, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF SEPTEMBER 2010,, 
BEFORE ' '

THE HO|\E'BLE MR. JUSTICE c.R. KuMARA.swAAMY"-i.::: ._ it

CRIMINAL REVISION RETITIOA;  "

BETWEEN:

Sri. Haleshappa A.H.,

S/o late Haiappa,

Aged about 53 years,

Manager, _A  ,

Pragathi Gramina Bank,   '

Kandanakovi Branch,-_'   i  _   
Davanagere Taluk.   y .        Petitioner

(By sn. GM; cnmrasIiiagar,,mocatai
AND: ' Z 2

Sri. Bheema,Chari," 
S4/Q Neelkantachari, "
;«-'iged-'about  years,
OCC; »CVa'r.,r3veetVe'-r,  . _
R/ovlgoor Villa-get,  i

 Davanggere'. '    Respondent

(By Sri. \’}’.D..”‘*vBVhajantri, Advocate)

xThi’s._Criménai Revision Petition is filed under Section~»397
401’ “of the Code of Criminai Procedure praying that this
” H:onT.b!.e Court may be pieased to set aside the Judgment dated

I

Qj!

28.7.07 passed by the JMFC–II Court, Davanagere-___ in
C.C.No.492/O6, which Judgment and Order has been

by the Additional Sessions Judge and R0. rtrc-1 at Davansa-g:e’reg_

in CrE.A.No.122/2007 on 13.3.2008.

This Criminai Revision Petition is c:omiih’gi~’on”for’~o’rdei’isi’~–.th’i1s_:

day the Court made the foliowing
“*”~’*”<*————C),. R a E
Sri VD. Bhajanthri fiies"'powery_oin' :be'hiaj:f:':of., the respondent.
Respondent is also _p-resen:t""'b'etore' Revision

Petitioner and his .cr}».iinsei_–:'_ar'«e':.';)_resen.t– tijeforeiitihe Court.

2. Petition’ii”u.nd«e:r.V’ se’c’ti.on§3–2t)H of Code of Criminai
Procedure r/mi’SVe’ctVion:i4:-7*.of'”f\i:e”gio’tiabie Instruments Act is fiied.
It is stated -in the ,VaAffidavi.t- fiied in support of the petition at

pvayraggrawpti-V4 ithati’ the petitiioner and the respondent have settied

theimatt-er’ and they do not have any dispute in

C’v.:H”r’espectio-f__ the present Revision Petition. Therefore they pray to

theiivcompromise and permit them to compound the

ix

1
z

3. In View of the above, this Criminaf Revision Petition is

disposed of in terms of the petition fited under Section~v3iDi”cr{w

Section~;L47 of Negotiabie Instruments Act. The _

the offence under sec:tion–138 of the Neggtiabie_I’i’i’3tf:tJFf1’€ffiCSAACéf

wit: have the effect of acquittal in CC. fofn’-tfie’:ofi_§f»<§.,gf'

the 3M¥'C II Court, Davanagere and -rgonsefquently and

Order in crimma: Appeal No.122,'?'2o;'o7_VV fife; of the
Additionai Sessions Judge'–e'n"d_ l§fres:d.in-g'liifficer, ¥ast ffrack
Court~I, Davangereéschereby.set_a.sic§_e.:_ V' V

Gss/–