1
av TI-E man cum? 0? KARNATAKA, AT
mm}: 11-as TIE xx my ‘ *
THE norms MR. Juana; L A
BETWEEN :
Sri K. ; %
9/5. Keeroji R&D}353’Yedw:3
R] (2.3, 2″‘ 53’ m-03% ‘
Narfiamba * ..
C – ” ..
% .. APPELLANT
A " Adv.)
" .....
” 1_SIG.«];&fi5L’ 60 years.
R1e;Nu%.%119;%2r«~: em cross.
ans-warn ._t’1:i:’E’mrpa’1ses’ ,
Amir=ae=2!any,
018. .. RESPGNDENT
A ‘ H (By Sri K.A. Chandranhekara, Adv.)
Criminal Appeal is filed under Section.378 Cr.F’C
V setaaidethaJudgment dated 15.2f2.2fl passed
the Xflflddl. CMIM, Banfilore M CC No.16266/2007
‘I’ln’sC¥nm1m1Appealoon1ing:m£orhsari1gth.isday,
the want delivered the fifllowing.-1
EM
2
LQRQL
Thh appeal ‘3 by the
mum of the respundent — –
Chm’ Metropolitan L’
2. 1:: is the the accuwd
has borrowed a at the oomplainam.
in said to have
mug: on 14.2.2009 drawn on
sgumm-cg flLfRéad Branch, Bangalore. on
funds’. Am: muame of Mal
in End. Tbs learned Maghtrata, on
V –V the amused on we: gonads i.e., (1) natiee
on the accused and (2) the peat man who has
_ the ackznowledgement does not bear the seal cf the Past
0%». Henx:e,t&a.ppm1.
3. The lmmed counsel aw:-irg for the oomplainant
hasrafieduponth:adachinnoft1’n’sCourtrepnrtaadixa!I.I
W’
3
zoo? mm 311 [M1 Ummz Kihzzn Vs.
and Anothai . whm-an thb
4. well as the postal
befisre the Court has reveal
that and it bears the postal
seal. “r1:.’at, %11e cheque issued by the accused was
. :spec:Ific’ mm:-zntinn of the complement’ in
that. mpted by the member of the