High Court Karnataka High Court

Dr P Padmanabhan vs Smt Leela Krishna on 20 October, 2010

Karnataka High Court
Dr P Padmanabhan vs Smt Leela Krishna on 20 October, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT 

BANGALORE
DATED "HHS THE 20*" DAY OF ()C'i'OBE_}_§'2{)'.1Vg":,l.__'§__D:  ' 
BEFORE T T T

THE HON'BLE MRJUSTICE HULUVA

CRIMINAL APPEAT{'N.Q.S§0    

BETWEEN:

Dr.P.Padmanabhan,

S/O1ateRama1inga.iah,   A

Aged about 65 ye9.r.$,:'_r

R/atDOOrNO..82.6,   .  T 

Ashoka Road, 4U?"s'§/éSi'--C{(533-,.EAu."   A 

MysO;:e._ .. 

(By Sri.vIr.:_.B--.1'<.SV\é§};::?;:~):/Oi; 'xfidg./..   ~

AND:

 '  Sm2l5<3e}.a Kgishnzi;  ---------- .. *

,W.~'.O C DR.K;i.4sh.nan,

T E__A"g,e_d  S0 ..ye£}rs,

'ExAéc.ui'1v'e D.i_1fec,'tO"r,
AZQ I*7eFti1i_ZT¢:.ST (P) Ltd.,

j R/21. DOO;fiNO.l490.
A ._ V"'P_andu\}zana Road,
' .. if ~»KuV'e.mpuna gar,
 . 'Mysere.

..APPELLANT

..RESPONDENT

“(By Sri.M.J.JaganmOhan & Sri.Srikanth, Advs.)

E”

2

This Criminal Appeal is filed under 378(4) of C1′.P.C.
praying to set aside the judgment and order of acquittal
dt.2.l 1.2007 passed by the Prl. I Civil Eudge (.¥r.Dn.) & J’MFC.,
Mysore, in C.C.No. 197/2007 — acquitting the
respondent/accused for the offence P/U/S. l38 of N.l.Act.

This Criminal Appeal coming on for further .

day, the Court delivered the following:

U1)GMEN’r

This appeal is by the complainant sjss-stialiiig ‘the

acquittal passed by the .¥l\/iFCi,i’l:\_:i/13Isorei,.”in_ c.ecsaNs}i197:2o07 » t

dated 2.1 1.2007.

The filed a complaint against the

respondenti’ia..l;Vleginrg~__th_ei offence under Section .138 of the

” lnstrurric11–ts–.«i’xct for the dishonour of the cheque said

by the accused amounting to Rs.5,00,000/-,

towards theiairsiount borrowed by the accused for her business

kl”-__i”purpose-diuring June 2006. The trial Court, after enquiry, has

. idiismi.sised the complaint. Hence, the complainant is before this

aw

3. During the pendency of the matter, the partieshave

entered into settlement and filed an application under-‘jS’eetio’i1A’

£417 of the Negotiable Instruments Act r/w Section’:§52Q{§)s:}£IidV_”‘_”e H

(8) of Cr.P.C. In terms of the coniproinise,’-«yrespondent’*i9iasi”:

agreed to pay Rs.l2,00,000/- tothe apVpe.lla–nt, to

matter and one more matter pendlingqiaeforell the
Eudge & JMFC, Mysore’, Sirniiltaneously,
the appellant has also agreedto securities
belonging pronote, cheques

if any. ____

4. rhemi:;esp§ha§n: hasfagreed to pay Rs.8,00,0()0/– to the

” eonv;pi’ain.ant..on lllxfi’ lv—.–2–0 ’10 and in turn, the appellant has agreed

Icrirninal case pending before the H Addl. Civil

Jtidge Mysore, immediately after the receipt of the

“first installineiit. Thereafter, on confirmation of withdrawal of

1. 1/20l0, the respondent has agreed to pay the second

winfstallment on l0.l2.2()l0 of Rs.4,00,0{)0/~– towards full and

final settlement of the total amount due.

5. Accordingly, appeai is disposed of in terms o_f__the

Settlement “Memo, permitting the parties to compoiiiié

offence.

Bkp