B Koteswara Rao vs Mahantaiah on 19 January, 2009

0
9
Karnataka High Court
B Koteswara Rao vs Mahantaiah on 19 January, 2009
Author: Jawad Rahim

ZN.)

0R§ER

‘ma neiitiéfier accusefi ifi saié is be in juéicéai .

3:36 the Cemaiairzant respandeat is ;:re$air3t_._

2, It is submittw by bcfh 5i3+3=_.s ‘t_§.1at ¢¢:%;é:si;§e;-r;%r:i§’*-«,»%V’

eircumstances in which “the écgusefihvh is _ ffixe
Cemzaiaifiant hag agreeé ta §:~:t2f_{‘I’:'[f1I32Jti”i”i’§i”.fi’§éV§ff&nC€

3. As __ti1§*.;.=-.44 “iif’§e acsuseé is
recarfieé fgrj iéffier Section 138 cf
the $5.3. Ac?::__ and smears 1:9 have aareefi ta
pay the a?:éé’:2L§%:t%% the cheque, D&§’¥’n§$$§€2i’:

afiazfihi f(::_-{’54 ‘isL.grafitédV_; fiifie§f:ce minishaéie ‘urzfier Sécticfi 138

$1? ‘cgagfnfiraufideé, which shaii have the affect of

acqfliiifE_téé___s§f”t§’&. _§é’é;u§e::i 353 envisaged “under sub-Setziicm (3)

Sew::tI”e«n The admissicn by the reapendent -~

W : v?C”LGr ripiai_:1afiVt–*§hat he has received entive ammmt is aiaced on

V in View at’ this order” the accuser? is directed ta

reieased farihwith. The Registry i5 déretteé is

$992

aw

cémmunicaia the werative bériiors cf the créer tr; the..§ai:§’-..vv

authsritias for Ce:)i”n§;”1v§ia¥’:C&.

S. In these terms ihe fEV§$iéfi;’i§md§Si’i*§SE5-:fif§ ‘

‘Vi-{

LEAVE A REPLY

Please enter your comment!
Please enter your name here