High Court Karnataka High Court

Prakash vs State Of Karnataka on 13 November, 2009

Karnataka High Court
Prakash vs State Of Karnataka on 13 November, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT cm KARNATA1;5'f  

cxacun' BENCH AT QHARWAIET' .   1.

DATED THIS THE 32TH I}{1Y"GF Ai§}1.'I_};, iz3x€§.10V   VA

BEFORE  ' 'T

THE HON'BLE MR. JUST--1¢E.--,_AsIioK B._ir~£1N;€§f1i'Gh§RI

CRIMINAL f>E'FITI{,-5:151"N{i;8()29/*2GQ9_ §

cR1M1NAL§E;*£1*riVcrsfV M3939 '/F2009

BETWEEN?'    

v%'::*I:z;'af1§.%4;;? Sim "  
 Sm, :~wa:Vz.;_zxriAN=1f%1;"-sgsxlce
"~RAJAPU_T,~,"   '

A331) AfiOUT'=4_8"§%E1§RS,
QCEA BI§SINE'.3S',. 

' -V R/0.BA;~ms'HANKARi

V BADAWAN NIGERI,

" '»'TQ."':~IAvALGUND,

Q' "  »,:)1s,'fi: 'DHARWAD.

vgB'( "sR1 LAXMANXI'. MANTAGANL ADV.)

 ?E'f{'ITIONER
(COMMON)

 A AND"; 

SMTPREMAVVA
W/QULIVEPLPA KABBUR,
PROPRIETOR {).U.KABBUR,
GENERAL MERCHANT
COMMISSION AGENT,
RE?RESEN'I'ED BY
GENERAL POWER OF'
ATTORNEY HOLDER,



SRLULEVAPPA RUBRAPPA
KABBUR, AGE.-4'? YEARS,
R / 0. BYADAGI,

DIST. HAVERI.

(BY SR1 S.N. BANAKAI-2,' A§'v_,)

THE CRLJP. 8029.:20o9»-H5-.."F1LED UNaP:R,A,.sEcTz0N
432 OF CR.P.C. BY THE Asv-.ocATE._FQR THE PE'I'§'I'IONER
PRAYING TO QUASH 'rH:;«3;::NTiRE: PROQEEQINGS IN 0.0.
NO. 529/2068 (RC. NO. 6912008) FF,5NI"):iNC3~ ON THE FILE
01? THE coma': {)F <::I'\'m,-..",IU:)'::3H; (JR'.131s:.) 3:, J.M.F.C.,
BYADAGI AND A:;g_r3 THE ABOVE 'CR-}..Mi1§?AL PETITION.

THE cRL..F:.P. 8=:)30;:3€}09Ai':s:FILED (HS. 482 CF:.P.C.
BY THE"iK1')R[C;7{1A'}'¢§wFOR'THE"PFYFI'i'IONER 'm QUASH THE
ENTIRE PR0Cx"£--E.D:.NGs'~'~«1N (1:23. No. 74/2009 (RC. NO.
4; 2009} PEN'D1N<:}-~Qrz. "£'H_Ei'-FILE OF THE COURT op CIVIL
Jug-GE '{,Ji2._1t)1ia.}_ 'A1szI3"~-..,mN.

 THE c1é'1m1s{ALA PETITIONS ARE comma ON FOR

ADM'1ss;1o:sz._ THIS "" "BAY, THE mum' MADE THE
 % F01«L0$V1NCr=""v.,

QRDER

" pctitioncfs side agxecs to pay a sum of

 1:1>_;~, .§;,;?,S'>,0{)O/~ towaxds the full and final settlement of the

   £'espoadcnt's claims, arising from the two cheque

transactions. The learns 1121351 for the respondent

j; I;-.T ;%§;si§G1N13:E’i:;T’:’
% % (~f30M’i*{i03’ii-V.

accepts the ofihr Of the pefitioner with the rfiiitr 4_

entire money has to be paid Within _on€:_m01:ftf1;’ ” ” f

2. The memo filed by §:h_e pefififiifier in “t31.i’é.” L»

taken on record. it reads as fo1’£9f#;:~

“The petitioner under; takes to
pay the among: of itzgms of weekly
instaimtmt of *3 failing
which in aceozdanee with

law in {he equity.”

A. -3. $36 «Save arrived at the setflemcnt. The

V. €é::f»j1.:a.sti«.;jc Waiiléiliye made by my disposing of these we

‘vVVdi;;9§;cting-the petitioner ta pay Rs.2,2S,()O0/ -,

o;3;1%’Li§1£;$’:1’t31’s timc} in four ecjual weekly instalments

‘~..«.._ .,(Rs.$6;2$i13/~). If the petiifioner fails ts adhem to the

“ii and the mnsequmfiai dixectians issued

hgtminabeve, it is open to ma nzsponsticnt to prosacute the

‘4 {W0 compiaizats, which Jim? has filed.

H3119.

The two pefiticms are disposed ofi” aco0rdi13.g1y;””‘* «’ ;_. A’

hnm/~«