High Court Karnataka High Court

P Ishwara Bhat S/O Lt K Krishna Bhat vs Yogin Parikh S/O Lt K B Parikh on 10 February, 2010

Karnataka High Court
P Ishwara Bhat S/O Lt K Krishna Bhat vs Yogin Parikh S/O Lt K B Parikh on 10 February, 2010
Author: Huluvadi G.Ramesh


ORDER

The revision is against the order passed by the Fast ‘I’mc’k_ “C()L:!’l 9.,

Bttttgatnre in Cr}./X 30§/2008 eonfirxning the order passed ivy-.t’he.. >§e’I’I.’

CMM. Bztngal()a'<: in CC' 26782/2()()(a on 6.3.2()()9 et')11v.te% i:ttg.3nt1'1tt§'setttrzttcingV

the LtCL'Li.\'Cd for the offence puni.%e ;t.’:ndct”‘ S, 138 -10{« ,_the_ N eg’0ti:ihle
instruments Act. to pay Rs.40 iaes ()UIV0’f whieh R325 1&1C.’.s’ t”.’~’-A[‘.()”§’3fL in the
cotnphtinant and the remaining Rs. :5 !2§c.,§ .Vl:.(V§’ the Stair-:..V rfl1_(§’_:21[)Vf:}If3LtéV eztme to be

distnissect against which, this reyisintt ii;§’}5t’€E:E§i’1’€G’….

HC:1I;t1W{i1i?–.t;tift:ItSCI flit’ the.pht’tie>; Oun'”tne1’its.

It ;t;)p€£iF£i theiI’;tt1s’2.e:i’e.n’ is of the year 2006. The stay of t.he

pe:itit)*tte.;t-*5′ eottttsel i.s.”‘i11.1.i_e_:;gneet of the amount which is due to the brother of

“hvtht-3_t;€’:.1pt)1’tt?§£t1{,,’ihéi’€_2tI’C some doettthents to Show that t2lt’eatdy interest was

paid {fern tithefta thzne and also part of the amount has also been paid and the

— [I’LlIi.’s’dCE.i{)I’l ‘t’hat”nz1s taken place between the petitioner and the brother 0!’ the

hreyspcttaeient Se not known to the I'(‘3.’~ip0i1d€[}t. Aceordingfiy, it is his stthtnission

.j_:la;ét. the petitioner is not due to pay any amount and it is not at iegatliy

-. _ VVC1″t§t’)K1’CC’d b le debt. ‘

within four months mung which the order pa1.<;.~;cd by the sour: befow would

rcvéxrc.

P43£iIi()1] is dé.s’p(>scd of’a1cc(‘)rciiI15;Iy.