IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 29"' DAY OF SEPTEMBER 2010,, BEFORE ' ' THE HO|\E'BLE MR. JUSTICE c.R. KuMARA.swAAMY"-i.::: ._ it CRIMINAL REVISION RETITIOA; " BETWEEN: Sri. Haleshappa A.H., S/o late Haiappa, Aged about 53 years, Manager, _A , Pragathi Gramina Bank, ' Kandanakovi Branch,-_' i _ Davanagere Taluk. y . Petitioner (By sn. GM; cnmrasIiiagar,,mocatai AND: ' Z 2 Sri. Bheema,Chari," S4/Q Neelkantachari, " ;«-'iged-'about years, OCC; »CVa'r.,r3veetVe'-r, . _ R/ovlgoor Villa-get, i Davanggere'. ' Respondent
(By Sri. \’}’.D..”‘*vBVhajantri, Advocate)
xThi’s._Criménai Revision Petition is filed under Section~»397
401’ “of the Code of Criminai Procedure praying that this
” H:onT.b!.e Court may be pieased to set aside the Judgment dated
I
Qj!
28.7.07 passed by the JMFC–II Court, Davanagere-___ in
C.C.No.492/O6, which Judgment and Order has been
by the Additional Sessions Judge and R0. rtrc-1 at Davansa-g:e’reg_
in CrE.A.No.122/2007 on 13.3.2008.
This Criminai Revision Petition is c:omiih’gi~’on”for’~o’rdei’isi’~–.th’i1s_:
day the Court made the foliowing
“*”~’*”<*————C),. R a E
Sri VD. Bhajanthri fiies"'powery_oin' :be'hiaj:f:':of., the respondent.
Respondent is also _p-resen:t""'b'etore' Revision
Petitioner and his .cr}».iinsei_–:'_ar'«e':.';)_resen.t– tijeforeiitihe Court.
2. Petition’ii”u.nd«e:r.V’ se’c’ti.on§3–2t)H of Code of Criminai
Procedure r/mi’SVe’ctVion:i4:-7*.of'”f\i:e”gio’tiabie Instruments Act is fiied.
It is stated -in the ,VaAffidavi.t- fiied in support of the petition at
pvayraggrawpti-V4 ithati’ the petitiioner and the respondent have settied
theimatt-er’ and they do not have any dispute in
C’v.:H”r’espectio-f__ the present Revision Petition. Therefore they pray to
theiivcompromise and permit them to compound the
ix
1
z
3. In View of the above, this Criminaf Revision Petition is
disposed of in terms of the petition fited under Section~v3iDi”cr{w
Section~;L47 of Negotiabie Instruments Act. The _
the offence under sec:tion–138 of the Neggtiabie_I’i’i’3tf:tJFf1’€ffiCSAACéf
wit: have the effect of acquittal in CC. fofn’-tfie’:ofi_§f»<§.,gf'
the 3M¥'C II Court, Davanagere and -rgonsefquently and
Order in crimma: Appeal No.122,'?'2o;'o7_VV fife; of the
Additionai Sessions Judge'–e'n"d_ l§fres:d.in-g'liifficer, ¥ast ffrack
Court~I, Davangereéschereby.set_a.sic§_e.:_ V' V
Gss/–