High Court Karnataka High Court

A Shivkumar vs M Kumar on 9 July, 2010

Karnataka High Court
A Shivkumar vs M Kumar on 9 July, 2010
Author: Subhash B.Adi
IN THE HIGH. COURT OF KARNATAKA A1'
BANGALORE ..  

I)A'_FEl) THIS THE 09"" DAY OF 3'U1,¥f:;tj1w£)t[*L:-ti   _

I3EFOI{E..... 

THE H()N'BLE MR. JUs'r1C£;   

CRIMINAL REVISIONFE:'i'ITIC)'N~.N0..3ii2'()F' 2010
BETWEEN: ' % t %

A.Shivkt1m2,-11',
S/0 Al'1'ttS£1pp£1,  V I  "  L .V
No.14/D, M'a1:'2trj:ryh;iilli,  Mziih,   

1"C1'0ss, \/i;jai3t4;t1'i%;g;a:*," _:      .
Bz111gt1l():"e--¥-it).--j__':5  »  A'  VL'..PETITIONER

(B y S11_}Vi.A11'iAlx ";»"'5.'tvv;i"x_.) _' 
AND:  " H V %

M T Ifiiuumt-1r,

 *  _ Nt5_,'c'+~2,{_!.e(), .1" M;ti'n-Rtazttti,
. , 'A.ttigt.1_;5ptt,._A'*--._
  'V' ijitW1i1~:):Vgat1'M'2f'd" 'Stage,
~BémV ga1i'm~t:e<1(;;y;t  ...RESPONDENT

xi» -V «J»
.I. .,. ._.

This Crimina-al Revision P6[iti.()l1 is filed under Section

' '~e3')".7'.{A'«'!) my 40'] 0fCr.P.C. praying to set aside the judgment and

sentence dated 1.9.07 in C.C.N0.?.4'-470/05 on the fiie of XVI

 " ~~7Addl. CMM.. Bz1ngal01'e and dismiss the complaint filed by the



T-J

ifesptincieiit/complainant in C.C.No.?,447(}/()5 fiied before XVI
Add]. CMEVL, Ba11igz1it)i"e. ..

This Crimiiuii Revision Petition coming on oifg1e--!'S'f:ii'?.tt2.is
day. the Court l1}€1{iC the foiiowing:- 1   V' --" "

O R D E R

P{“3[iIi()[1€l’~£iC-6.ZUS€(i in
xv: Add]. Chief Met1″()p()ii»t’tii1_ Mtigietiaate,
questioned the order of learned
Magistrate and ct)iifii’i1ie’ei.i:i1iA(gift.itégliitaieailvfiiti.-.1 132/07 on the file

of Fast True kw _(V)lEl’iiiI,N:/(1,V1,’. B:;1ngaio1~e.

convicteci 4′ %

2_i’Ti1e [l’i’ii’i’ «C.Q_Lii<t convicted the petitioner for an offence

V v'p'Li!':iS_i1'é1l:)'i€:'i;!}i(}':)l' Section 138 of the Negotiable Instruments

of Rs.55.0(}()/– of which, Rs.50,(){')()/– to be paiti

to [i1€.v€iZ't)lT]piE1il'1Lln[ and Rs.5,()00/- to be appropriated to the

account. (%'¥_,r.,:'i

Ln.)

3. Learned Counsel for the petitioner submits that, the
matter 11:13.; befin compromised and both the C0un.<;el l1av$"-f_i»Ied 21
Joint Memo signed by the petiti()ne1'»ae:cus<:d
complainant and th<::ir respective Advocates,"__tht<%t'21E:i_;;:
that the re.sp0ndent–c0mplainant1:;hhhaéiflé'
Rs.5(),()()()/- towards fun z1vr,1rd__.fintir..1vt§ettIem§v:iz;VV'..ht'
Rs.37,0()0/– he has pa-iid has been
deposited beforethe h H H

deposit.RS;.43,()f}Of¥:'Vt<):wh;u§Lits;__Tftirqhe .211n0unt, in n'10dificati0n of the
jud gme nt 'E fa» C ;C .VN't).2'–'14'?(}?V05.

V of defztuh to deposit Rs.3,()()0/– towards fine

21A1n4Qunt,. pzjtji.-tit)ner–accused shah undergo simpie imprisonment

xfor it fly)-::_.=.'«:':()cl of E5 days. The amount in deposit before the trial

h=.vC(}FI.i;t is permitted to be withdrawn by the 1'esp0ndent~»

ht ' '~"C()I}11;}1E1l-Eliillt. %:cJvk'

fig?

Bkp

6. Ac<:<)1'dingEy, petition is disposed of.