High Court Karnataka High Court

Nanjundappa S/O Late Ramaiah vs Bhyrappa S/O Andanaiah on 16 December, 2010

Karnataka High Court
Nanjundappa S/O Late Ramaiah vs Bhyrappa S/O Andanaiah on 16 December, 2010
Author: C.R.Kumaraswamy
 !rIonn'a**;za1Ii,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16?" DAY OF DECEMBER, 2010

BEFORE

THE HONBLE MR. JUSTICE C.R.KUMARASWAMY 

CRIMINAL REVISION PETITION N0969 OF 20.19.' I'  A' 

Between:

Nanjundappa

S/o Late Ramaiah.

Aged about 46 years,

Asst. Teacher,

GPS Thuiasikatte,

Kasaba Hobli,

Gubbi Taluk,  _4 V 

Tumkur District.   _    AA  Petitioner

{By Sri.K.A. Chandrashek--a.ra,  

Bhyrappa'  4' _
S/0 Andanai-ah', _ 
Aged about 26 A-y_ear's, '

 Kasaba I~I"obIt'i»:,_
'r3uI;;I:a»:.,"1'-a1uk«,.._  ._

Tumlgur   Respondent

{By Sri.G_.~RaI’\I.–ishankar Shastry, Advocate)

****=I€

_ Criminal Revision Petition is filed under

–.S;eZL–tiIori 397 read with Section 401 praying to set

O ‘as..i.CIe the order of conviction and sentence dated
OII*~..I.’33.01.2O08 passed by the JMFC, Gubbi in C.C.

fix

No.80/07 and modified by the 13.0., F’I’C–I, Tumkur
in Cr1.A.No.16/08 on 03.07.2008 and acquit the
petitioner/accused for the offence punishable

under Section 138 of N.I.Act.

This Revision Petition coming on for

this day, the Court made the foI1oWing:–
0 RDER

Revision petitioner and ‘this o–oun”se1 ‘at:-.e

present. Respondent and his counselA.are».p’re’sent”;–._

2. Petition under Section 14=?Wof NegAoVti’ab°ie”‘t

Instruments Act read with 3’2.o”‘{eji atigdmts)

of the Procedure is filed.

Executiond’-iéoit admiiitte»-d.””‘..i.hefore the Court. The

petition “reads aspuvndert

petitioner herein has been
accused in C.C.No.8()/2007
of the Learned Civil Judge
V and JMFC, Gubbi, for the
to Vppoffienidce punishable under Section 138 of
Act. The respondent is the

complainant in the above said case.

£2”

case, viz. petitioner and the respondent
have settled their dispute amicably and
accordingly the petitioner/accused

agreed to pay the entire amount in

dispute to the respondent/complainant”:y_l”‘»l

and the respondent/complainant

agreed to receive same. Today, ..Athe

petitioner paid the entire amoti–nt»–…:1n

dispute to the respondent.

5. The petitioner herein ha’d_v_depo5i”lted:’_v.

an amount of ?5,00lL”§t/:~l””i.vide’-,_rece=ipt;
No.O192728 dated 02v/–e2″/.2o..o8 bfiorir-..»’

the Civil Judge,f7{;J1′;.D2n;v)'”=fGt:l’b_bi, in
compliance of the by the

Hon’bIe S.e«s.si’ons§;Cou_Tr;t wAhi’ieVpassing an

‘off’. sentence in
Crirninal’ 16 /2008. The
respoI2ldeintV”ha’s’ ndobjection to refund

the. said a,n1’ountl”o1’zl?5,000/– in favour of

ipnc titioner ‘*-herein.

V “v7Elhe”*r:espondent declare that he has

‘one otl.i_’e.r”g;;cheque/s, inst.rum.ents or any

“o..the__’r’ -, «hdocuments relating to any

transaction with the petitioner.

Accordingly, the respondent has no

i objection to allow this petition and to

set aside the order of conviction and

2.x’

sentence dated 3.1.2008 passed by the
learned Civil Judge (Jr.Dn.) & JMFC,
Gubbi in C.C.N0.80/2007 and modified
by the Hon’b1e Fast Track Court, Gubbi

by the judgment and order datedvV’.’,::””..
3.7.2008 in Cr1.A.No.16/2008

acquit the petitioner/accused in tfie

above case, for the offence punisi1’a–b:i~eb”‘~

under Section 138 i$Ieg0«tiab*I.e

Instruments Act.

8. If this Hon’bIe mypleasaaaaaa

to permit the parties to-:eorn.p0und–..t.he’§

cases, they Willi i;rr0’e”par.a’b1e loss

and great hardship. 0

whp}p:::¢f6&:.;.e~. “t-he.’ pe’t’itidner and the
resV’p0ndentVv.iny:V’th’e»_a’b_ove case pray that,
this’H0n’bie_A’C0ui=.t__””‘rri’ay be pleased to

pass an”~0rd.er–, s-r_3tt’i’ng aside the order of

f;!:’).1’1v”€/CAi’CtiOr1′ “aVnyd____s.entence dated 3.1.2008

by the learned Civil Judge (Jr.

__b’n..,,)_’«.8:-§iMVr«i.c, Gubbi in C.C.No.80/2007

am inb’__dii’ied by the H0n’ble Fast Track

by the judgment and order

_ ypdated’ 3.7.2008 in Cr1.A.N0.16/2008 and

Caéitjquit the petitioner/accused in the

above case, for the offence punishable

under section 138 Negotiable
$3/’

AHB

aside. Accused is acquitted in C.C.

No.80/2007.

[iii] Bail bond stands cancelled.

(iv) Amount of ?5.000/~ deposited bue:fo;fe:’

Court below shall

petitioner — Nanjunda:ppa.} “‘TV