High Court Karnataka High Court

A M Srinivasa vs Smt R Sharadakrishna on 23 June, 2008

Karnataka High Court
A M Srinivasa vs Smt R Sharadakrishna on 23 June, 2008
Author: Subhash B.Adi


N THE Hm}-i CGURT OF KARNATAKA AT BANGALQRE
QATEQ THL3 THE 23rd DAY OF JUNE, 2093
BEFORE
THE HONBLE MR.JU$TiCE SUBHASH Bfixfli

CRIFVHNAL REVESION warmers: NQJ?12oo§. If i

A.M.S§§nivass.a.

Sic iate Moedaéa Giriyappa,
Aged about 41 years,

Rio APMC Yard, _
Hassan Atfifrt.

_ E’ET2T!ONER
£3? S*¥»i?avaW3fi¢Se?ati%¥%:’%§”£%
AND: I ” M A’

SmtR.Sharada!<r:shna'~, "

Wm R.Gopa!akrI:~.;§1ffia;- _ AV [
Agefi about 5′! ygears, ‘
Rio Khasim Sait i–.ane, V
Arasékere. Hassaraiay D2,

% RESPCNDENT

V, 2 “(By M!$;’+fég§§fi: Asseciates, Adv.)

*it:-ms’L:vra..F<:?L'maa-§§%9:339? Rzw 401 or c:~.P.rder of conviction and seritence dated
v.2f4y3:2.2o02? Qg§~”A..{\:;:,a7:20o5 passed by the Actdi. S,J.. Hassan.
_ _¢}e:.~’-\..¢a1_t”‘a4:4’r :~’:.é_;f;g the j~u d;;ment and order 9′? conviction and sentence dated

f:9.;?”..’?1§.’:2€..fi ibasgseci” by the JMFCH at Arsikere in C.C.No.396/’Z002 m

.r§a*.péGt ‘uf_V(‘:sffer’éce PiU!S.138 of M, Act.

. T “i”‘hi$ revision petition ceming an far admission this day. the Court
_, . ,¢ j L L &1 1ade«.’fihe feiie-wing:

QREDER

After hearing; for same time. parties aubmitted that. the affence

couid be compounded.

2. The “ma? Court convicted the accused fog

nunéshabte under Section 138 of the Negakiabm in3truma,§_fi5<;,v by '

imposing fine of R:~a.4,09,(3Q0/« (doubéa the ch@qu1e;: a§®:.gn€)',A.'"FET:

judgment was sonfirmed in appeaiv

3. Laaamed counsat for t§1e__petiticner_Vé;az’;eed5 to :5a’y.fi:je_éfmeunt
cf Rs,3.Q0.QOQf-. The respondvefli”couéase§_i’ :Vfai£s<3§jv..%5»;g§bm§t$ that, it fis

acceptabie. '

4. Beth the aI;<;__~.é?e£i a_é"§h¢"'%eé$§ondent are pmmnt. The

Joint Memo by} the parties and their
respective ccuafiei: fhé :'a–%re.ady degaosited R3.1,§G,0G0,e'-
in the ma: %c;m.§k§t%-mg }:aaaA:v%J has paid Rs.25,<:m:-.. Gut of
Rgs-.'3.,QQ,QQ€_.V:., ms péid1"Rs..¢.«25.000f-. balance of Rs.1,?5,,00G!- has

to E$e_pa.id' an[cvr__bss.:ef§:!é'18.3.2068, in defauit, the petitioner ta underga

= {gut mon%h.s*–s3imp¥e".imp$ié.onment.

ieapéndent is permitted to withdraw the amcstmt. 9?

' .'{Rs«,1 in deposit and the depesét if any to be made hareinafter.

*fm%

Sd/—

Judge