THE HON'BLE MR.Ju$*rI§:E C'RV:KUNI'AR$SWAMY %
CRIMINAL REVISION Plgirrlon uo,«2 2906
'I')'l'.V'l\II'f'I'.'\'|5'\'kTg
Q12: 1 Dal] -
%
_
Associattts; " »
I+'irs':: Fl'ocr;C_ _i?pp:'V"AbF1if1-'if
Thcatm, Hosfiital Rgiad *-
Bsnf1ga1ore';L'V\..V ...PETITIONER
1¢Bysri:kc.x(;g} 11%%n«k%ja% "mh , Adv)
B.N ,(_¥nviI_1d.a1_11 Sgtty
'Spn._Of ----B.Naranaiah Sctty
;'1gedTabtnit.35
No.272,"1_32, 'Ravi Darshini'
"10*h__'Maii1 Road, Jayanagar
11 131991;, 13m1ga1(__)rc..:. ...R_E.SPONDENT
'B" S'i"ii'S.R.R&ViSi'1E.T11£a1"'"" Adv'
I
This Cr1.RP is filed under "Section. 397 read with
Sccfion 40115) C3r,PC.3 pragrmg to 5:21: agiclc the order dated
23.03.2006 passed in CC No.20744/2004 on the file of
'the AA11 Audi. C.Ivi.Iv'1'.M and AA""I'v ASCJ., Bangaiore and
confirmed by the judgment and order passcd by the Fast
Tra k (Sessions) Judg-=='..'. Banfiere. Cit?" fdaued
1 59.2006 passed in CI'1.A.No.714/2006.'*-._ A
This Crl.RP coming on far 'orders the
Court made the fel1owing:- ..
Srjus ninnhnnirnr V rltrnnofn has pgifvrer V"
10
J
3'
D
3
-3
D
3
3..
E'
E
9..
ED
:3
5
B
D
D
3
'¥
Respond.en't finder Section 14'? of the
Act read with Section 320(6) of
the dure is filed. Execution is
ayirnittedi were Court. The said petition reads as
"The petitioner and the
A respondent submit as foiiows:
1. The petitioner has preferred
the atiove appeal against the orders
passed by the XXII Additional Chief
Metropolitan Magistrate, Bangalore in
CC No.20’744 0 2004 dated
U3
raessions; J”dg’ ‘V’, B 1g 1 in
Appeal No.714 of 2006 cormemirm the
2. The “petit.ione_r°* the
respondent s1’1’bn1itV””that the above
offence is; * in nature
. 4…. G435′ 2 1-510: Le “~-1′..=_.;” .,…..4.:..1..1…
Ll:-‘K151 9:: 0315’} ‘4’-op U_.l a’t’.uc Nuguuuulc
petitioner and
” submit that with the
inteiivention of the well wishers, friends
1’1″: ‘I-..-nu. .-..-..-.:.-…’I.-.’I. 1-111 1…’! ‘L…
“1vcu.uuu1’i’.”uu’t’.u
awve maaer 19.81.}!-I wiaarea the
pe_.’.I_:ioner h___._ _%re_._ __!1d paid .116 ._ai-
amount of Rs. ,00,000_/- by way of
cash to the respondent and the
respondent has acknowledged the
receipt of the said sum the
Rs.4,00,000/- from the petitioner in
full and final settlement of the above
CHSC.
€/
Vilhprpfnrn hp net-i near 1:: ~- {I ” : .
” SJ’-Jul \-4′-‘J; ‘-5’ ‘II-J’J U%Ina\& ‘
Court be pleaseidih “‘ts&_
compromise between petitioner
respondent _ ray that it i
the respondent end’ the i
petitioner/accnsed _ tinder
Section’: é_138″”. % the Negofiable
Instruments this petition
an-d_ di.sin’iss; in
7
‘I
-.u. …_..’u -..p’…….’- -.- ‘n. V’. …….a-..-
— Biarlgalore, order dated
– set aside the order
* ichlated i2.4}o9.2oo6 in Appeal No.714 of
A. 2t)06″”on the file of the Fast Track
(Sessions) Judge V, Bangalore, in the
interest of justice and equity.”
‘ us
” . d. This Criminai Revision Petition is aiiowed in
it ” of the petition filed under Section 147 of the
Negotiable Instruments Act read with Section 320(6) of
Cr.P.C. Consequently, the judent of conviction and
. Jm nee n s. edi . . .oL2D744/2004 -11 the tile -1’
€/
‘III? ‘I ._…_ .1
1 :44: 1’1, 1: 1 111) , rm-
11 fluul. k.2..lV1.lV1. HJIU AAIV .!’I.fi\.2LJ., DB1
set aside. The Appellate ‘ ;t:h_v3″j’£1(igV111¢’j§1″11;.
in Crl.A.No.714/2006s on thg 1i1eu%ofJt11¢»fl’m%.;t LfIa~a¢k %
(Sessions) Judge-V, is’ aSid:;.
* “”‘* ébi 1 . Viizsmun’ ‘ ‘ T’ ents Act.