IN THE HIGH Comm' 0? KARNATAKAI f ~
CIRCUYI' amen AT DHARWAQ':
DATED Tms THE 24% BAY: 01?..QC?§f§i§E§é-';.:3é:)a'.'.1;. V
8E;"«*oREr A' &
THE HC}N"'BLE MR.3U3T1.<;:E 1éAM':.¢0H;éi'N...1R;F;3;)£$¥Y VA
cRL.R.9.N0V.3,Z§7'0.1_20§3-- " V}
BEYWEEN: A . 3 %
Ravi Finance {)ozporat:ic1rt1®, '
Maruti Complex. Line , . '
Dharwaci, R}_'Vby'}:jits 9.5. F{c:iiicr;'
Sri.Veera3:;alg€31.1da.,---';V~_ 'V »
S/0 ShekizaI'2tgc§11da" Pati}; A_ '
Age: 4.1..y.e3:ai":3, Q(h::_:M&nag¢r
of Ravi Coirpozriation, --
R/0 Lahazwaa.' = 'ff-» % .Pefitioner
(By;vs;i.}Az.s.im?p4afi, Adv)';
' .__ Vafiil, séatfiaauaya Tikarez,
'.5.g'e: ~40 'yr;-"arsf; Occ: Tailozing,
R/.9 Ettyagi, Bharwad. Rcsponfient:
" Tfiis pefiticn is filed under Section 39'? C.P.C. praying
"€<;:n$_et aside the order of remand dated 19.8.2908 pas;-aw by
" _ the Pr}. Bis: as Sessicns Judge, Dhatwad in
7.CrI;A.No.?9/2006 at 'Annexurt.:--H' by confirming the
judgment sf canviaction dateci 23.11.2006 passed by the i
'""Addi. Civil Judge (Sr.Dn.) 3» cam, Dharwad in cc
No. 160/ 2002 at 'Anncx11:e-F'.
This pefition coming on for admission this day, tbs
Court made the fsnllowiing: 'R
I
i"-J
ORDER
The petitianer having iodged a complaiiit ” _
respondent committed an offence under Sec%;i.oj1.VVi38T 0f ‘§’1ic:–«..
Negotiable instnlmenis Act, 18131 :{f{§rjj.
referred to as the Act’), wa$,re4_gistérE:d ‘as C.TVG’§~V.iéf)’§1«€30 %.
by 11116 i Addl. Civil Judge and ifizgazwad. in
the plea of the reggae-1§ti::nt«_é1§<};;1§iéfi;i,.».'V thr: sulfifificc of the
allagation was that the a loan of
Rs.1,O0,(}(}Q/5 igsguega1.:'..':a 'ci:équ¢.___::1atea 7.9.200: for
Rs. 1,55,944]} V 'E+§$zté1":1§'-fiézpayment of the principal and
interest,thQ_ugh fin: case was that the mspcmdent
as, {(5 iaaiia advanced to Mr'P.T.?*umhit, i$$ucd
thrzfi <:*1:;b'A6€3uf:: for repayment of said $21113. The tria} court
wiflgaat the said incormct statement cf allegation
the plea, continued the proceedings,
in the judgment dated 23.11.2066, convicting
sentencing the: respondent, which when cariied in
-»v.\:::z’im.i.aal appeal No.79/2006 by the respondfint llemin, the
P3:1.Sessio-ns Judge: by €)I’§.C}’ ciated 19.8.2008, having neticed
the materiai inregularity in the substancf: 9f the allztgatioa
M
‘Q ‘_/
3. There is considerable force in the $1xb131iésvf{z3z;x–.§;}f5i;1rv1″€*« %
laaxned Counsel for the petitienar that the war} vtif-« .V
the year 199′? and ten years have giant: :_<)'f
the matter, there is a necessity to ciirect the» -'iriall Co1irt ='.:o '
cemmence and conclude the 5 fifiiic- i"ra'fi:1e.
4. Without intetttéziéng 51213: of appellate
court, the trial court is and couclude
the }}I'{)<'3ff€3€3.iIi5;§S'f{j(:§iIl the plea of the
aecused, in 31ny__exzaޣ' of six months from the
eiiate of se1'vi{::': <2f 'f1€73'lZiv'#3fi'-{lV3i$"'.*".}'1-'ii on the n:-ispondent.
'~ thé ":r:v§.s:3'.on prgtitiozix is disposad Gf.
Sdfj
1111135