High Court Karnataka High Court

M Lakshmikantaiah vs S R Balu on 4 November, 2010

Karnataka High Court
M Lakshmikantaiah vs S R Balu on 4 November, 2010
Author: B.Sreenivase Gowda
1
IN THE HIGH COUR1' OF' i{AR.1*3ATAl{A AT 

BMEB THIS T:-m 4TH BAY or Novmasmn, 2{.}j1~'D "= '

BEFORE

TEE £iGN'3LE am. JUSTICE B.SREEH1VA'S'Ei  

CRIMINAL PETITION Na. *$"i5,"oi':'v fi'7'  ° § %%   

BETWEEH

M Lai<$h1x1i§<az::t.a1'a1"1,

Prop:'i:3m1* '  2.
Eazijsy MLEQ 311d <;§Q:I1pa1"1}:," '
No, 2992, M.i{.M Read,
i\éa:'ija:'a33pa:}apa1_v-.23.,'  _  _   

 Petitjoller
(33: sr:;'%=§1<;r:s1;::a%Gs~Av A$s0ciat.es, Advs.)

52:}, %<:r-ass';

--   }{es§2;1jé{gi1att.'a;'l§%%{}aMci,
 .Bh:1v.:é;n€:a:i:wari:1agar,
  E'.a_nga10':'¢ --i~ 563 95?.

 Resgyondent
{B}: Sri. Pa1"a,113eshwarappa, A<:iv.}

This ($111.? flied U/8.482 (3r,P,{_',- by 111:3: éuivocats

for the petitiarlfzr preg/'i.11g £1133: tE1:i$ H=r:}11'bir: Court may

3:16 pkzascid {,0 Sat a-Sifiiéi'. {ha Gfififif dated M.1i).2f308 in
if2.C.N9: 21}.13;';2€}iZ¥-4 pagsezi by the isarxied X}: Add}.
AQZMM Baizgaiare.

W.



This Criminal Petition coming on for Admission,
this day, the Court, made the following:

ORDER

The petitioner in the above petition .

setting aside the order dt. nu

C.C.No.2l113/04 by the xx Addi, 3iCMM,*- Baingaloj-.§,»1..,

dismissing the complaint ‘for’:pnonprosecutiofi’

sought for restoration, ofthe pproceedlings toltiie file.

2. During th’e.puende’1ie.3I:’Qi parties have
got the V Wgcheque bearing
No.o429o8_dt,i”1’sgobs’ii§§su§}ijlhlf9r[%1§s.5o,0o0/–, which is
the stibjectil ‘ __ C.C.No.21 113/04 settled

a.micab1y,”‘,__’l”ne conditions of settlement are

into by way of memo and the memo

‘sign.edv,_Vby’«t.:h’e petitioner and his Counsel is taken on

record. A C V

3.__ llnithe memo it is stated, petitioner has received a

of Rs.15,000/– from the respondent towards full

” final settlement of the cheque and therefore, the

criminal petition may be dismissed as not pressed.
w

Accordingly the criminal petition is dismissed as

not pressed.

mgn/-