High Court Karnataka High Court

Manjunath S/O Chikkarangaiah vs Hemanth Kumar on 30 July, 2010

Karnataka High Court
Manjunath S/O Chikkarangaiah vs Hemanth Kumar on 30 July, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
_ DATED THIS THE 30?" DAY OF JULY 2010

BEFORE

THE HONBLE MRJUSTICE SUBHASH B._A{§i' ' ;;-{i   .

CRIMINAL REVISION mrrxrsonmno. 634/':ioio~i::  ''
BETWEEN: A it h A

Manjunath

S/o Chikkarangaiéxh

Aged about 32 years 

Proprietor of M/ s MNR Ceramics 

No.1030, 5"? Main Road A V' --

3"' Cross, 31"" Stage  '   p   ' ,
Basaveswaranagara,Bangalore.=_ V ._  "  jv ..  PETITEONER

{By Sri.Harish A Aci'\_r."}"H    = 

Hemanthviiumari A     
S/o Late MastI2ipGowdaa' V. "
Aged about 3E3..yea.rs ' _

Proprietor of M/'3V_Mirae1e"TiVIes Ink.

__ VNo.9/  4m Mam Road V
 6"? Cross, industrial T own
":R3J3§iI13§3Ta. » "

B.angaforev."-._VA ~    .. RESPONDENT

' "   (By.E5r_i';B.G,«R'ai§'ast1ekar & Sri.V.Raghunath, Advs.)

 _ ' .. _This'v--{311m1na1 Revision Petltion is filed under Section 397

* _ read with 401 Cr.P.C praying to set aside the impugned order
" and ' co.nviction passed by the XVI Addl. Chief Metropolitan
 "Magistrate at Bangalore In C.C.No.12028/2008 to 12032/2008
 »1i.S_..order dated 17/04/2009 and the order passed by the city
ast Track ~V in CrI.Appea1 No.41?»/2009 to 417/2009 and Cr}.



Appeai 19 /2010 dated 10/3/20 10 and pass any other
orders / reliefs deems fit.

This Revision Petition coming on for admission this"-day,
the Court made the following:  7

O R D E R

Petitioner has sought for setting “aside .4 “=
1062 March 2010 in Criminal Appeal…’ixiosxt.i3/2oO$:mtcVE
417/2009 and 19/2010, confirming..theV”c.ori:znon.*j’ud§;nen_i§.
c.c.Nos.12o28 to 12032/2008 daté’e._V”717′.V4.2Voo-ah’:on file of
XViAddl.C.M.M., Banga1or’e;=:i. it it

2. However, learned thevhpejtitioner confined
his argument on1y_c”to1 sentences in all
the cases ‘:’He ‘judgment of the Apex
Court reposrtedv matter of STATE OF
PUNJAB –u§-« the Apex Court, in case of

transactions relélafingito’ faicniljz: of respondent, issuing different

to samei.compiain’ant and separate complaints filed and

separatel’co’i1yiction’:.orders passed, considering the nature of

l V’».offence,’_and v.Th’e:’1-circumstances, held that the direction for the

.. sentences *~to*run concurrently is justified. In this case, several

“were issued by the petitioner to the complainant out of

the same transaction. Even the trial court and the appellate

V court have passed the common judgment.

, I

-$1′:

In the circumstances. based on the judgment of the Apex

Court, the sentence as ordered in C.C.Nos. 12028 to

12032/2008 confirmed in Criminal Appeai Nos.413/20o9.__’3¢¢V’:—“ej’=]-.

417/2009 and 19/2010 dated 10m March 2010 shai:_’::n;;;.:”e’%”%

concurrently.