High Court Karnataka High Court

Mr Kishore Babu S/O Late K V … vs Mr D Krishnappa S/O Late Doddaiah on 18 March, 2008

Karnataka High Court
Mr Kishore Babu S/O Late K V … vs Mr D Krishnappa S/O Late Doddaiah on 18 March, 2008
Author: C.R.Kumaraswamy
BEFORE  2 i 

THE HON'BLE MR.JU:§TIc.E CR  x %

Q31. M,._,,1N,,,A,; 13. 13m, ,gI,oN 

 

   %  
S/0 lat3'K;"J,S1ji2bai;-.ah"   
Aged 55 " '  «_ 
Resitiing at Nt3;:f?~50- . _ 
8"'?Cross;  

II Black,   

Bangalore --- 32  & x  ...PE'l'I'I'ION'ER

_;  "  {B3}  Gowda
   Advs)

'uMr;--1:)..Is2t?isIn1appa

'Sits Eats Dfida....'='°*1

 * kTuR/at No.100/1
v  103* Cross, Govindamjnagar

'Bangalore - 40. .._.RESPONDEN'I'



This mg? is filed unda Section 397  

401 Cr.PC prafying

se aside the   '

to 
sentence dated 30.08.2004 in CC..No.17?33'i2003  mg-no
M

file of the xxn AQM. _I1d.  %.is.;eI.-.0, WW 
Judge, Bangalore and judgtnent dated '24.0'4r_2005 "in

Crl.A.No.9G2f-2664 on the, fiic of Ens F'Ios§:jing' ()')fI'i&:e1':,"'o.

Fast Track Court-IX,  City".  V  

This CrI.RP  onforsgdinissionthis day. the
Court mad" the foi1oW'if1gf:= V_  3  *  --.

Re"po'r1d'"n"  are present. An

appl_ioaI:io n V_is.:fi1cAd=_si'J1i:der Section 320(6) mad with

   482  Section 147 of the Negotiable

   Execution is adxnittod before: the

G.:_:_I_i_rL v.The:. mid mfiuon reads as foll'"u'v's:

"It is humbly subxnittcxj 9...
follows:

1. "he petitioner has filed the

abo"v*e I'fi'\ii'i'fi petition chaiienging the
ju..gmmt and mtcxmice dated



b the learned e e_ea1ire%;k

iv

S.-»
.%

we

.><

Crl.A.No.902/2OQf1"dated 24.e4.2ooe.

negotiable

T _.'j11et:i*@er1is*Aet'inconnection with the
' "the eheque which he had

  4' issued fiiioijr of the respondent

learned Trial Judge was

_ plee§sed—-««to sentence the petitioner’ to
fine of Rs.2,21,000/- (Rupees Two

awarded as compensation to be paid to

a/

Bangalore ” ~..g1t A ‘ ‘

4

the respondent under Section ~

11.. 11 f1
\J1′.l.”.\..»-.

3. It is

at the intervention oi’
and friends of the ponies’ also
the respes_tive’.w* . i the
sides, new ” {)etitione1′ and

respondent*– if haii’e_ ea 111611′

A ‘.45.; I-II ‘ as-‘v.n’u.r.u.V-ma

«««« .. Zijaetiiioner to pay a sum
it – (Rupees One Lakh
. and Five Thousand only)

” and final settlement of all

1 the and dues in respect of the
matter of this revision petition

the respondent has also agreed to

it receive the said amount as fuii and

u……1 …. 1………… -9 .. …I..: .. ..
1 ucfucmucllt Ul. an an ‘u:u”1’in uuu

due finm the mtjfinner in re m..n’r hi’

the dishonour cheque.

4. It is further submitted that
the petitioner has already deposited a

sum of Rs.1.i0.C)0t7- (Rupees One

(1
‘LI

5

-0 as 4

aim and ‘Ten Thousand Ollljfi’ A’
mm Tr-*-‘ urstiant to ‘theT_er’de1″_sV

.1’ ..his uonhie want ‘1” also that or
the – :,_t Apmllaue A we
petitioner hereiz, “consent

authorize the to
the said Court.

Further, the  a sum
of:  Sixty Five

_    in  before this

eteknozfme and the receipt of
” – A. _. respondent is hereby

‘sekgnewiedgc an’ confirmed. As

L

5. It is further submitted that

1′ of the said settlement between
“”1e “srfies, the partie hereby confirm

that they h-ve no ciaim against each
ot__..r wh_.t.sower and that therefore,
the parties 11…. shy %k the idtid
indulgence of this Hon’b1e Gou.rt. m
pleased to permit them to compound
the above case in the foregoing terms

2/

6

and further be pleased to set asidc. ”
conviction and by £110.

WHEREFQ1_§E;_ it is» 0
prayed .A Court -be
pleased to and
Sthe oflcnoe

__ ‘V In – Negotiable

No.1’7738/2003

%%%% in theiiieamed xxn Addl.

‘l’_-Ec-g–Vge-‘-:–A’. so£I;”””#flt’- asid tn» j”dg’ru”*’t an

2ccn_V ii(Vition datcd 3f_L..8….-004 ms in

._ . phe ‘vcasc and its oon_fi_r1_n_.._.-…- by

_ learned Fast Track Judge-IX,

Bongalore City in Cr1.A.No.902/2004

‘ ‘v””datied 24.04.2006, in the interest of
justice and equity.”

This Criminal Revision Petition is allowed in
terms of the petition filed under S¢:x.=t1_n 320$.) mad

with Section 482 of Cr.P.C. and “odor Section 147 of

1/

7

the Negotiable Intruments Act. In

320(8) of Cr.P.C. compounding”” j x

acquittal of the petitioner,