"; ..
IN THE men coum OF KARNATAKA AT BANGALORE
DATED THIS THE mm my 014' AUGUST 2008 V
31190193 1' ' 4'
THE I~ION'BLE MRJUSTICE SUBHASif{VB§¥4.--i.BVI if g
cnmmax. REVISION PE'rI'x'Is';irii 160.1371-;2£A;o;g3_.V% " M
om: onguxxgn ngvzazon mW1::;3::ormm;T?aa;;_ym0s,.'
7341goo§. 7a5_/_goes & A A' - = =
BETWEEN: A ' A'
M. shamhaiah,
S/'o. Late Nagajah,
Aged abaut 52 years,
R[af:.No.18,Sree *
Ncelayazna, Rx3ddy§Lay0ut, _
BANGALORE-560{)1C-5,-' ' .. 1aE'm*1o1s:EIa=
" ' " {COMMON IN ALL PETITIONS)
(By Sri. H.
AND:
Sri. 13. Balachaiénaiah.
Aged abgaut 54 yea1'~3;__
{at Nqgzsfa, iiashavafiiiayam,
"Chu1Q:1_; S1.IY;'L"iS'L, _ Cxvas,
'A2' :_Na.T§l.Y3Iié!p.E1T¥}i._EVXfI3i1$i013s
DocLgv:a1_;5.n.a"'g "3 ' "
BAN(;AL0RE»55:_{it)i6. ggsgvgrqpgmi
_(;.*3;,f Sri. R. C§;«:_Né1gaz~aj, Adv.)
(common IN ALL PETITIONS)
unuuunununufv
fzfimmai Revision Petition No.'?37l2008 is filed under
397 (3r.P.C. praying to set aside the judgment and
"~::o11vict£on. oxder Dt.f?.0.01.2G{)5 passed by the XIV AC-MM,
'mfiéuagalore in C.C.No.26333/{)3 and also their judgment
Dt.24.02.2€3Q6 passed by the IV Add}. C£,CI.&', 8.43., (SCH No.22
Bangalore in CrI.A.No.1S018/03 and dismiss the complaint made
_c{l;k1i$lefion and order of sentence in
-lf¢..:,Nos.:a.33s;goo3, 26436] 2003, 26342/2003, 26337/2003
l 2663 dated 20.1.2005 on the file of the XIV ACMM,
in Criminal Appeal Nos.15018/ 2805 on the
V of IV Addlsessions Judge, Mayo Hall Unit, Bangalore City
Criminal Appeal Nos.1S014/2005 on the file of xm
H.A{§.d1.Sessions Judge, Mayo Hall Unit, Bangalem and Criminal
.3-
Q.E.Q.E..E
There is a delay of 799 days in filing these Revision
Petitions. Learned Counsel for the petitioner submits ._'
entire amount: due to the respondent has been V'
Iespondenfs Counsel admits the paymeeteeand’ heelleeill l V’
for cendonation of delay.
2. Considezing the payments by
also considexéng that the felgjeetion, delay is
condoned. Since llilnat the entire
amount has been the ofienee,
in the light 147 of the Negotiable
Ingtnungntsiflggt $20 Cr. P. (3., the offence is
compounded. écefige ‘acquitted from the ofience
‘tinder 138 of the Negotiable Instruments Act.
Revision Petitions are allowed. The
Appcal No.15915/2005 on the file -31″ IV Addlcity &
Sessions Judge, Bangalore City, Criminal Appeal No.
and Criminal Appea} N.150}.7j’.2005 on t11e119§’i§5A:’
Add1.Se-ssions Judge, Bangalore mspccfiycly are hé1=$h_3# ‘é”e:f asid§;.” ”
KNM/–