IN THE HIGH mum' OF KARNATAKA AT DATED THISTHE 1ST DAY OF Auqpéfi' " L THE HONTBLE MR,JUs'f££;1é:'--I§.12AL'&;:;i5:'re.»\<» " BEFORE CRIMINAL APP1:;é:; No}¢7g /%:20<§5%; BETWEEN: MAN; _j ' S,/o.EsALAKRisHNANA;' AGED 32 ms, __ 0<::c.Wr. BUS1NES5S, V . . R/0.20/1, 31% MAIN :'7»:0z=;z:».,,? swATHAN'rHRANAGA:§5' SRIRAMAPIJRAM, I ' BANGALORE--~f360' O21. _ ' (BY SRIV.D1'GANE,G§R,,'}&§}yg):..'* AND _....----v-we-nu... O0 PéMNARAs:" P. 1 % D/0.f?A£ANISWAM~ x A AGED 42123, ~ Lg/o.NO.':.39."~£1m C-Regs, B'I?LfsSHYAMNAGAP,_ *'sRIRAMAPURAm,A ' -- ~ BANGA.LORE -" 021. .. APPELLANT . RESPONDENT
53:23? B.M.BALAKR1s§~mA, ADV. ma M/s.B 89 s AS318.)
:1-it-iii
_ “ms CRL.A. is FILED U/S. 373(4) 012.9. c. PRAYING TO SET
fi;E.€{!.)§§..T{+{E JUDGMENT £31226/11/2004 PASSED BY THE ADDL.
. ‘.g-;:.a.1x4V. BLQRE DIST. BANGALORE,
=..r::’»-zwzc’1’ THE RESPONDENF FOR THE OFFENCE P/Ufs. 138 OF
N:I.ACT.
IN -C.C.NO.9{)0iG2 AND
THIS APPEAL COMING ON FOR HEARING ‘I’HiS DAY, COURT
DELIVEREEE TI-IE F’OLLCIWfNG:
-:3:-
repayment of the said amount,
Ex.P.1 bearing No.657’621 dat¢d*%’%27,’3e,{20eQe’een 7
Canara Bank, Okalipuram Thee
cheque came to be dishonofifeésnd ah. was
issued Ex.P.2 on 8/ appellant,
he received the the cheque as
per Ex.P.2 o13:_”’95’;”jA;1.eVf§”/ issued notice on
23/12/2005? % %?’e€i3%$ from the date of
int:i111atioI1._jei; _ ceeeue. The trial Court
after held that the iiltinaation
was 1-eoejvcx; Lthekejappeitagit on 8/ 12/2000 itself and to
i”‘f;lfxe:V:1’::spoI1<'ie11t exam1n' ed the Manager of the
Sr.Manager of the Canara
esfideiiee elmrly indicates that he was Warking
' the Canara Bank, Okalipuram Branch; that
"e1idersement was dated 8/12/2000 and to that
' V . _ _V T efi:'eet;t11e appellant has signed in the register maintained
the bank as per Ex.If).1. /40