High Court Karnataka High Court

Shri Khaja Khutubuddin … vs Sri Renuka Sugars Limited on 4 December, 2008

Karnataka High Court
Shri Khaja Khutubuddin … vs Sri Renuka Sugars Limited on 4 December, 2008
Author: N.Ananda
:1:
IN THE HIGH COURT OF' KARNATAKA

(XRCUIT BENCH AT DHARWAD

DATED THIS THE 4TH DAY OF' DECEMBER ;'2oQ1:~     _

BEFORE

THE HOWBLE MR.JUs'rr§:E 2}-'_i,%A:;ANDA  *   '

CRIMENAL REVESIGN P5:.*1'I'r1c3N_ NQ. 43933005'. " 

BETWEEN: >
Sh11'.Khaja Kutubudéin Dnawadkar, , %  "
30 years, Occ: B'usines3,.__ ~ '

r/o. I~I.No.15]1_, St. An:hoaay's&a:éi:iv ._  ~ _
Camp, Belgaum.   V  

(By S:{1'. §*. ha; 

AND: _ . .,

' V'  .Sri.'Réna3:a Sugars 

Apubiic Ltd. Company, having its

 _Rfeg,d'.' $3138 at .I_3;c. 105,

Hafieiock  ' ' 'V
Camp: Bclgaum,
Represented by Sri.Rajashekar

 . ,  'S/0 Ulavayya Charantimath,
" 2   Ages. _Major. Sr. Accotmts Ofliccr
  '= 2':~.né Authorised Person ofthe
. s1.a_id'€k3mpany.  RESPONDENT

% 433: Sri.Prabhu1ing K. Navadgi, Adv.)

This Criminal Revision Petition is filed under sections

397 and 401 of Cr.P.C. praying to set aside the judmrmt
and order dated 27.6.2005 passeti by the JMFC -111′ Court,

:2:

flelgaum, and the judgment and order dated”.
passed by the P.(). Fast Track Court~III and Ac1_d;l. “Se ssietit:ioI1:=,A_c:0I:r1i.i1Agr, oz;
Settlement, this day, the Court madethe fo11oW1’t_1g;,v _ ”

This petition is ‘Conwfcfion for
ofience punishable _ of Negotiable
Insmxments . and the

1espondent¢.cofIypIL§§i:;.a1ofi:.: flxefl an application for

are as foflowsz
*1; V’ ‘That.VtIjejV’ei1eg;i1e was of Rs.6,65,5()0/– of Mzillat
‘Co~op»’erative D33-:1 Belgaum. The petitioner has
.. deptositeé amount) before the trial court as under;

Ja)__’eonfizto/08/2005 Rs.56,55o=00 in oer) N925/o5~

p)*7_0’z{ 23/O3/2006 R-s.1,93,1oo~–=oo in can
“No.58/05-06.

V’ c) 02:21 24/04/2006 Rs.1,73,10{}===0O in can No.5/06~
9?.

cl] And On 18/11/2008 the petifioner has paid
Rs.2,32,250=00 in cash to the respo:1::ient–

company in its ofice at Cantonment,
who have issued separate acknowledgfiient ~

:3:

received the amount from the pefitiotxert

Further the petitioner o¥::>jeotio.n, ._
the above said deposited amount V

court under the to the

I=espondent. ‘ ~~.. «_

% That, in ace ” of deposits made

before the have no

and to acquit

.’pe9£:’£tio1ter.jt)y”eofi§pot1n:iing the offence.

” of Rs.5,G0O*-€)O
: the trial court may be onder to

t’ the gefitioner.”

3.

fine Vtttresgorondent-complainant represented by
Law Ofiicer of M/s Shree Renuka
Sugars Ltci; fiifeho isfisignatory to compromise petition, admits

sigaatutes and contefte of compromise petition.

The compromise petition is accepted. The

tnapuged judment is set aside. The petitioner is acquitted
W11
of Kofience punishable under section 338 of Negotiable

1/
Instruments Act in (3.0. No.726/2002 on the file of the

in

:4:

Judicial Magistrate, Fast Track C0urt~IV, Bclgaumf. ~

amount depositeé by pet:iticncr~acc_1,1scd_ ‘ beféifé ‘ ” ”

shallbe mfunded tohjxxi’ £4 Z

V

sub”‘