IN THE HIGH coum' OF % 3 % 1 CIRCUIT BENCH DATED THIS THE 13?? DAv.( )F moVi:M:3ER, T. ' 1 V" % V THE HoN*B;.E MIe"Jz'j;s:*u1'cg N.' AMANDA BE'I'WEEN:.V ,1' ' Ashok, " Chctana Ca-015: Age: 30 B1-ajzchz '?ei1gpu;--;._ _ .. PETITIONER (By 35' };5.';i£11d§:§ia;;§addi, Advocate) % 5:?'»¢r0pal Ian, .;aTb9ue'f2&"yeaz-s, Occ: Business, H " ARIO: H.2*£'(>;9}'¥5, til, Mandagodli Chaw, Mnmna Hagar, Yellap , Distgrict: Uttara Kannada. .. RESPONDENT
This is filed under’ Section 482 Cr.P.C. praying
 ‘v.’t¢”s¢:t-aside the oxdcr cfatcci 7.7.2003 passed by JMFC,
?YeBapur in C.C.No.59/2007 (P.C.No.7’]2007) Q etc.
This pctitkan coming cm for admission this day, the
Court made the following:
 
The 13131' court has  {he  AV 
Section 45 of the Inchan' V End'  .Act.    A
filed a complaint under'    oiieizce
punishable under    Instmmcnts
Act against the z’cs;’>4′()i’1{.fier’1t._
2. ;’;;g;=_1:o:: 3–i,.mm7 “o.f..eomp}aint, compiasnan’ t
has} 0£–é£ishonour of cheque from the
en “! 11” order to prove the same, the
the Manager of the Bank as
I .. DW§ memo of cfmhonour of cheque was
A eomplaialant on 8.11.2006 and tghe complainant
book mam tamed’ by the Bank as per exhibit
the evklence was cbsed, the oompiainant made
A. Vee_’anVa;¢3p1ication tmtier Section 45 of the indian Evidence Act
V’ prove that simaturc as exhibit D.I(a) is not his skxgnatum.
Whether petitioner hm received the memo of dishonour of
cheque on 8.11.2006 or 18.11.2006 has a direct bearing on
the decision of the ease. The impumeti order is not an
intxarlocutoxy order. Thcrefare, uhavc
invoked Section 397 Cr.P.C.
3. In the result, I pass tfnj: " 2 0fiB$R_ The pctmon" _ not mam' ma' 1:.
I However, pciitipner Section 397 Cr.P.C.
Sci/-E
Judge