!rIonn'a**;za1Ii,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16?" DAY OF DECEMBER, 2010
BEFORE
THE HONBLE MR. JUSTICE C.R.KUMARASWAMY
CRIMINAL REVISION PETITION N0969 OF 20.19.' I' A'
Between:
Nanjundappa
S/o Late Ramaiah.
Aged about 46 years,
Asst. Teacher,
GPS Thuiasikatte,
Kasaba Hobli,
Gubbi Taluk, _4 V
Tumkur District. _ AA Petitioner
{By Sri.K.A. Chandrashek--a.ra,
Bhyrappa' 4' _
S/0 Andanai-ah', _
Aged about 26 A-y_ear's, '
Kasaba I~I"obIt'i»:,_
'r3uI;;I:a»:.,"1'-a1uk«,.._ ._
Tumlgur Respondent
{By Sri.G_.~RaI’\I.–ishankar Shastry, Advocate)
****=I€
_ Criminal Revision Petition is filed under
–.S;eZL–tiIori 397 read with Section 401 praying to set
O ‘as..i.CIe the order of conviction and sentence dated
OII*~..I.’33.01.2O08 passed by the JMFC, Gubbi in C.C.
fix
No.80/07 and modified by the 13.0., F’I’C–I, Tumkur
in Cr1.A.No.16/08 on 03.07.2008 and acquit the
petitioner/accused for the offence punishable
under Section 138 of N.I.Act.
This Revision Petition coming on for
this day, the Court made the foI1oWing:–
0 RDER
Revision petitioner and ‘this o–oun”se1 ‘at:-.e
present. Respondent and his counselA.are».p’re’sent”;–._
2. Petition under Section 14=?Wof NegAoVti’ab°ie”‘t
Instruments Act read with 3’2.o”‘{eji atigdmts)
of the Procedure is filed.
Executiond’-iéoit admiiitte»-d.””‘..i.hefore the Court. The
petition “reads aspuvndert
petitioner herein has been
accused in C.C.No.8()/2007
of the Learned Civil Judge
V and JMFC, Gubbi, for the
to Vppoffienidce punishable under Section 138 of
Act. The respondent is the
complainant in the above said case.
£2”
case, viz. petitioner and the respondent
have settled their dispute amicably and
accordingly the petitioner/accused
agreed to pay the entire amount in
dispute to the respondent/complainant”:y_l”‘»l
and the respondent/complainant
agreed to receive same. Today, ..Athe
petitioner paid the entire amoti–nt»–…:1n
dispute to the respondent.
5. The petitioner herein ha’d_v_depo5i”lted:’_v.
an amount of ?5,00lL”§t/:~l””i.vide’-,_rece=ipt;
No.O192728 dated 02v/–e2″/.2o..o8 bfiorir-..»’
the Civil Judge,f7{;J1′;.D2n;v)'”=fGt:l’b_bi, in
compliance of the by the
Hon’bIe S.e«s.si’ons§;Cou_Tr;t wAhi’ieVpassing an
‘off’. sentence in
Crirninal’ 16 /2008. The
respoI2ldeintV”ha’s’ ndobjection to refund
the. said a,n1’ountl”o1’zl?5,000/– in favour of
ipnc titioner ‘*-herein.
V “v7Elhe”*r:espondent declare that he has
‘one otl.i_’e.r”g;;cheque/s, inst.rum.ents or any
“o..the__’r’ -, «hdocuments relating to any
transaction with the petitioner.
Accordingly, the respondent has no
i objection to allow this petition and to
set aside the order of conviction and
2.x’
sentence dated 3.1.2008 passed by the
learned Civil Judge (Jr.Dn.) & JMFC,
Gubbi in C.C.N0.80/2007 and modified
by the Hon’b1e Fast Track Court, Gubbi
by the judgment and order datedvV’.’,::””..
3.7.2008 in Cr1.A.No.16/2008
acquit the petitioner/accused in tfie
above case, for the offence punisi1’a–b:i~eb”‘~
under Section 138 i$Ieg0«tiab*I.e
Instruments Act.
8. If this Hon’bIe mypleasaaaaaa
to permit the parties to-:eorn.p0und–..t.he’§
cases, they Willi i;rr0’e”par.a’b1e loss
and great hardship. 0
whp}p:::¢f6&:.;.e~. “t-he.’ pe’t’itidner and the
resV’p0ndentVv.iny:V’th’e»_a’b_ove case pray that,
this’H0n’bie_A’C0ui=.t__””‘rri’ay be pleased to
pass an”~0rd.er–, s-r_3tt’i’ng aside the order of
f;!:’).1’1v”€/CAi’CtiOr1′ “aVnyd____s.entence dated 3.1.2008
by the learned Civil Judge (Jr.
__b’n..,,)_’«.8:-§iMVr«i.c, Gubbi in C.C.No.80/2007
am inb’__dii’ied by the H0n’ble Fast Track
by the judgment and order
_ ypdated’ 3.7.2008 in Cr1.A.N0.16/2008 and
Caéitjquit the petitioner/accused in the
above case, for the offence punishable
under section 138 Negotiable
$3/’
AHB
aside. Accused is acquitted in C.C.
No.80/2007.
[iii] Bail bond stands cancelled.
(iv) Amount of ?5.000/~ deposited bue:fo;fe:’
Court below shall
petitioner — Nanjunda:ppa.} “‘TV