High Court Karnataka High Court

Nadrews Ilango vs Basavaraj S/O Channabasappa … on 14 August, 2008

Karnataka High Court
Nadrews Ilango vs Basavaraj S/O Channabasappa … on 14 August, 2008
Author: R.B.Naik
IN THE HIGH comm' op KARNATAKA   j    *

CIRCUIT BENCH AT DHARWAI)...  A   n
DATED THIS THE 14"! DAY :3}? A  '  J 7

BEFORE    
THE HONBLE MR.aI;sqf1cE R,B.NAE..{   '

CRIMINAL PE'rrrIoN%%i§1¢;V7e97 %ioe8% 

   

Between

Andrews nango,     
Age: 60 years, H  .1   [2 .
Occ: Business,  .  "
R/06/9Second'~St1~§£@t, A  
Sait Colony,' "ff   .
Canara  E31302'-¢;._V"'~ _   '
_  '    "Petitioner
(By S:'i.Mg=1d"anmohén.._M.Kh:aImur, Advocate)

And%4T%   _   
__  basappa Chavadi,

  63 j;r¢ars,.Ocg;'Rctired Collage Principal,
'1; R/or LIG 300,'*--Navan@, Hub1i~--580025.

 Sessions Judge, Dharwad, sitting at Hubli vide Annexure-C
and the order' dated 8-4-2008 in C.C.No.1609/2005 pasfi

by the Court of JMFC II Court, Hubli, vide Annaxure-B;
.5l,i7,'*{Lc:.,k2/kw.

 



of Rs.3,25,00{)/- is harsh and excessive 

requires interference. Hence, the following:

ORDER

The petition is allowed. kThe%::or;:1it:onj%z§g% the %

dated 8-4-2003 dimcting the hfi;1iVI3ish V

bank guarantee of Rs.3.25 o’f the case
is set aside. However, the confirmed.

sa/..

Sbb/-