High Court Karnataka High Court

M Y Adrama S/O Yusuf vs K A Moosa S/O Late K.P. Kuttappa on 3 July, 2009

Karnataka High Court
M Y Adrama S/O Yusuf vs K A Moosa S/O Late K.P. Kuttappa on 3 July, 2009
Author: A.S.Pachhapure

EN THE HESH COURT or KARNATAKA AT BANGALQRE
DATED THES THE 3″*£my SF &ULY, 2e$9j},V
BEFORE: ‘ V

THE HON’BLE MR. 3USTIC$W£.S. ?ACfifiA9SRE _
CRIMINAL REVZSEON parxiiom’Na,e37’Q§«g§g§=h 1

§§?WEEN:

M.Y.Adrama,

S/3. Yusuf,

Aged about 45 year$},

Vallabfia Road, v.”

Somwarpet ?aluk, __ My ; _’» , 2

Kodaqu District. _’xV’_ i “*V’2 q; PETITIGNER/S

{By Mfg. fiflF;Efi§3§ha$ E Aé3§é§;¢;Advs.}

K.A.Moosa,”vv _ ; 2′;

S/o,_late’KtP¢Kuttap§a,
Agefi about 33 years,

x >_DOQf’fie,S9!2, 4″wfi;ock,
yfiahadevpet},

Madikéri¢’

“”Ko§agu,B;st::ct. W RESPQNDENT/S

{By 3:1. N V.Prakash, Adv.}

-iris-‘Jr

‘ _ :This Crl.R.P. is fiied ufSection 397 R/w. 401
‘Cr.?.C by the advocate far the petitioner praying ta

get aside the Judgment sf conviction and sentence

‘u””dated lQ.G3.2GG6 passed. by the Addl. Civil Jufiga

EJK. fin.) & JMFC., Madikeri, in C.C. No.126éf2003
and the Judgment dt. 13.Q5.2§68 on the file of tha
fiist. & Sessians Juége, Kodagu, fiadikeri, in Cri.A.
No.38/2066.

This Crl.R.P. coming on for Orders this day,
the court made the foilewing:

oRI:;~E_1g:

The parties and their learned couheeierhave

filed a joint meme.

2. Perused the joint meme f:;e§.,.f=]

3. In the jeint memo it is sta§ed’thet.the
parties have settled the hatter*efitside the comet
and requested for §aymehtmc§”the ameeht in deposit

made by the petitieherfaeeeseeehte”tthe respeedeht/

comp§einantihe&di~eieew_te acquit the petitioeer/

accused;g ~

“5.Q; KTakihg into eoneideratien the contents ef

‘:he meme”ahd the submissions made, as the parties

have’ Veéttked the matter to maintain good

reietiehehip, the permission te compound the offence

‘”t:ie,eceerded and the imgugned Jedgments and Greers of

“cehvictien and sentence is set aside by acquitting

i’ ~the petitiener/accused for the offence under Section

138 of the Negetiabie Instruments Act. The trial

Court is directed to pay the amount of Rs.5,UQO–OO

K

in eeposit to the zespondentfcomplainant.

Tha petitisn is accordingly disposed of:

Ksm*