High Court Karnataka High Court

K Varadaraj vs K Nagaraj on 16 October, 2009

Karnataka High Court
K Varadaraj vs K Nagaraj on 16 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BETWEEN:

AND:

_ KUDUR TALUK

DATED THIS THE 16*" DAY OF OCTOBER, 2009

BEFORE

THE HON'BLE MR. JUSTICE JAWAD_.R.Al;j1»!\3V:»A./,::'  C

CRL.R.P. No. 828 OF 2009 

K VARADARAJ

S/O KRISHNA  I

AGED ABOUT 53 YEARS  -. T' 

R/AT. RAILWAY CON_TRA--;cTOR ~  

BHADRA COLONY BHA'DRA\JATHI'T'._   _

SHIMOGA O1STRIcT.._;.    
T,    ,    .  PETITIONER

(BY MR?     

NAGA'RAI   I ;
SXQ KEMP_A.i~..fH_ MAJOR, _
WORKING AT 'BHEL,__  "

R/O B"EI_LAR¥._CAMR_BIRUR

RESPONDENT

**>i<

 ""RSTHSISu'TI__CRIMINAL REVISION PETITION IS FILED

_ U/S3397!'
 HPETITEONER PRAYING THAT THIS HON'BLE COURT MAY BE
PLEASED TO SET ASIDE THE JUDGMENT, CONVICTION AND
 SEONT-'ENCE DATED 7.8.2006 PASSED IN C.C.NO.1384/2001
  BY THE PRL.JMFC,KADUR AND ALSO SET ASIDE THE
 .._3UDGMENT AND ORDER DATED 25.8.2009 PASSED IN

'R/"W 401 CR.P.C BY THE ADVOCATE FOR THE



[Q

CRIMINAL APPEAL NO.103/2006 BY THE FAST TRACK
COURT, CHIKKAMAGALUR. 

THIS PETITION Is COMING ON FOR ADMIS§ICV):'Ex::.f'5i*_t§'IvS

DAY THIS COURT MADE THE FOLLOWING'.-

ORDER

The matter is listed for adnjiis-sViOn.CA”._’i’he

counsel Mr. Shankar.D. appea’r../:f’O..r. the” re.spOn’de’IIt””a’nd hast

also filed vakalath. It,i’s~,taken'”‘onVs_;i’eco.r.d. Bo’t*h parties are

present.

2. Bath an ajtdpplicétaon under Section 147

of the N_egOt!,at;!e,;_:1nsi:ru.nfie’rits_”Act:; V(Cin short ‘the N.I. Act’)

reporting ._setti-‘efimenit’uiietween the parties and seek

permissionto ‘offence.

“*._V.A4;./3.,/._:’Considering the nature of proceedings and the

tern’-35 agreetd upon, I am satisfied that the circumstances

“are__ made out for grant of permission and accordingty

“‘pe’rinission is granted. The offence punishable under

-~-Section 3.38 of the N.I. Act is compounded. As envisaged

under sub-Section (8) of Section 320 Cr.P.C., it shali have

the effect of acquittal of the accused. The ampfitite. in

deposit, if any, is permitted to be withdra\;v’r’1~«’..’bti__:’\theV~.

Complainant.

5. In these terms the revis’iQn:1′.i_A$”dis;§e<§Aed'_of;

UDGE

\/K