Karnataka High Court
M/S Sumathinath Silks vs M/S Ashok Cut Piece Centre on 10 July, 2009
-1-
IN THE HIGH COURT OF KARNATAKA AT A'
DATED THIS mm 1o'I'H ms: or Jsnvfiaosi f7 *
THE HOWBLE lt!R. JUs'rIcEzA.£;;P.é;cii§iA1§u;§;~;A~§'[,,.,, "
CRIMINAL REVISIONvP"EwT£.fITi'(3N'_;§1;'_<).£AV2:'2£)9
BETWEEK: V
1 M18 SUMATHINATH '£:L1<.is . f
NO.67/'.2,1STFLOO"R'M * .
ABOVE VRL omcs, SIDD.ANNA .,
NEAR JUMMA MASJIL)",BfA NGA'1.0RE~560002
reap. BY ,rr::.P;gRTretER;c.HA:r~:R;w-- .. pgwrrorasn
(BY SR1 B Vé;1j"s.%,; '
ARI):
1 Mfs ASHUK Cumfimzgjs. CENTRE
No.6,. SAWAN Bt,r:LniN<3
(BAsEIwEN»'r; ax LANE
.C'.-}HKPET,V-F§ANGALORE«53
.4.%.';2::p; B? ASH--OI{__£{LiMA¥3 JAIN " RESPONDENT
Z' , ' 'i':»; I$.c.:éL--..12P FILED U/S.4{)1 CR.P.C BY THE ADVOCATE
m:s:2k'r:~1E1v.p2;rr:*z::o-guszie PRAYING THAT 'THIS; HONBLE comm'
I\v€AY7__ . E "'~v.,_Pi;EfiSED TO SET ASIIEE THE ORDER'
DATEE):16.li?..'2.'£308 PASSED BY THE XXXVI ADDLCITY CIVIL
AND'~__ SESSEO-NS JUDGE (CCH-3'?) AT' BANGALQRE IN
jCR'L.AP."?E'A.L NO.4'24--427/22007 IN UPHOLDING THE ORDER
'}3ATED:15,3.2007 PASSED IN C.C.NO.32332/2005 BY THE XXI
' " vACI'#iM_ AT BANGALQRE CONVICTING THE PETITIONER FOR THE
"AL1..ECxED OFFENCE P/U/8.138 OF' NJ. ACT AND THE
_-_P}E:'.T'I'I'iONER HAS BEEN SENTENCED TO PAY A SUM OF'
'"RS.§85,000/~ IN DE7F'AULT TO PAY THE FINE AMOUNT SHALL
UPIEEER GO SIMPLE IMPRISONMENT FOR A PERIGI3 OF 6
",MON'THS AND OUT OF' THE AMCXUNT SO REALIZED AS FINE 0?
~ RS.84,€)0{},'~ SHALL BE PAID TO THE CCJMPLAINANT AS
COMPENSATIQN .
.. 2 -
THIS PETITION COMENG ON FOR ORDERS, TH£ST~-.fiAY,
THE COURT MADE THE FOLLOWING:
ORDER
:4
Learned ccnunsel for the I-pétiti:)1_1<':'r zégg V
memo in Cr1.RP.No.73/2009'
compromise between the not V
press this petition an¢1..1.1eI1{:é"'h.:§$ Iuféc;.uest£éd"'t0"vdismiss
this Pfitition as wit11d:'aWd1i.'V
In View pf j;iefitie3ner and the
submissiozii 3_::i"-.3,('ié,'7–. is disnrmsscd as
sa/-EL
fudge