.1- IN THE HIGH coum or KARNATAKA AT BANGALORE DATED THIS THE 3RD DAY or JULY 2003 " BEFORE THE I~ION'BLE MR.JUS'l'ICE SUBHASH if./.11' % cmmmmhnmmummmnnaJm4nuflis¢ ,} BETWEEN: ' G. S. Venkata Rao Aged 63 years, S/o. late Subba Rao, Guddcthota Village, , _ Iwmmnm¢, ,'=wV.QNxf CHIKMAGALUR DIS'I'RICl'~5T.1Q.3_ L. ' - A ' .,:j_'PE'I'I'TIONER (By Sri. Raghu PI-'BW V' A. R. S/o. Rama Rae; ' C833, A . . Sgtlradashystrcct, » = .-- V SRINGERI---$77139. " " .. RESPONDENT
(By. Sn. zsw%%Kmi.ar,%Adv.)
Petition is filed under Section 397
Cr.P.C.= praying set aside the ixnpumcd order passed by the
Kjoppa-,. AP.C.R.No.15/02 and the order Dt.30.06.06
inf C1′-I1,.RP No.87/04 on the file of the P.O., F’I’C~II,
made the following:
“Revision Petition coming on for Hearing this day. the
-2-
Q}
A private complaint was flied by the respondent foi’=,an
ofience punishable under Section 420 iPC.. The K
referred the matter to the Police under Section M
of Criminal Procedure. On investigation; ihe ax”:
‘B’ report. The trial court the
report was not protested by the a
Revision Pefition int:-rralia, stgting pop ‘::¢:ItVEIi1e the
protest objection md in his He
pointed out that, the Eolioe iszgature’ on the
cheque varies fiom f the age 33]’ V1′ and if that is so,
a prinuzfacsgc ~~ 3 oo -seer.
2. Leamaj R’.o’.o’ti11.¢.’.«Veij».jf::~1:_?” petitioner submitted that the
Revisional toga’ ‘;iot’ju.e’11fied.’ , as there is no protest awn’ st
fl’B’orc1>o’ V” complaint is fikd only to harass
the 2 ” R ~ . V V _}~
.q 3. fie the record that, though oppoxtunity was
. petitioner, he could not avail it and in his absence,
accepted. Now the Revisional Court has only
the matter to m-consider the same. In my opinion,
LL4″”w:t»’}ie.VRevisional Court has given one mom opportunity m the
“respondent to file a protest application and make out a prima
-3.
facie case. Since the trial court has proceeded without “any
material, the Revisiona} Court in the interest of justice;
passed an order and that too, subject to paymcnt__.€§f .
Rs.5,000/ -.
4. In the light of the above, this
interference by this Court, no ortpxvejmliee
caused to the petitioner. It isgnadc has
to consider the protest me11t<5'*;$r– filed by the
respondent and only .1-33¢ prima facie
case, the trial If the matefial
produced by it is at liberty to
passappmpxaatg 1 . t