High Court Karnataka High Court

S M Basappa S/O S.P. Mahadevappa vs Janardhana S/O Srinivasa on 27 May, 2009

Karnataka High Court
S M Basappa S/O S.P. Mahadevappa vs Janardhana S/O Srinivasa on 27 May, 2009
Author: Subhash B.Adi
-1-

IN THE men comm' OF' KARNATAKA AT BANGALORE
DATED THIS THE 27'"! DAY OF MAY 2009 VA 
BEFORE H 1'  V "
THE HODFBLE MR.JUS'I"}CE SUBHASH'v:B¥5[§AI::* " 
cmmxm. PETITION r§6;-fig' *~s1:"'_2_.,t__);*i3_,§:j:  _   
BETWEEN:   A'  .

S.M.I3asappa

S/o S.P.Ma.ha:;ievappa

Kanoor Village and Post 

Srimangala Hobli,   ~_   

Kodagu District.    _   " -. .. PE'I'i'I'i0NER
(By Sri.T.A.Kun1m1baiah jar.  .4   
Ms.p.c.vinitha,?_Ad*§x~s;)    '  

AND: K

S/o.Srinivasa;

49 years > _  . 
Working as  Accountant.' 
Canara Bank, u %ki{t:%i:,1r 

 South. --~---- 557.1216. V .. RESPONDENT

V. {By Karanth Kamath 85
Kgxmath Law Assta, Advs. )

‘ .._}i’his.{§1’i;§t~;£ii1a} Petition. is filed under Section 482 of Cr.P.C.

— prayifig t6 Adift-‘ct the Add}. Civil Judge (Jr.Dn,) 8:. JMFC Virajpet to
Vdispase ‘C.C.No. 1078/O6 Within a ape-cificd period.

‘F_his Petitisn coming on for Admission, this day, the Couxt

the following:

3 §n$ta1*fia_éntfs~e,.A Comp H

-2-

0 _8_ D E E .

?et:itioner has sought for a direction to of
C. C.No. 1078/2006 pending on the file ofJ.M.F.C., f _

2. Learned Counsel for the petifioner ”
matter has been pending since 2003 arlido.
against the respondent is: puniéhflole
with Section 142 of the Negotiable

3. On the czontrary, the respondent
submits that, he out of the claim
amount. is the balance
amount

4. oretitioner submits that, since

2005, the nifitfef .i_s} penfiing and payments axe made in

‘Vt being agxicuiturdst, it is dificult for

Dfiecoxding to respondent, he claims that he is

an

5. Consideydng the rival contentions ané also considering

it is suffice if the matter could be disposed of granting

time to the respondent to pay the amount, as he is not

_ ‘4″n.iiep1It:ing the claim. Learned Counsel for the petitioner though

opposes! for granting of time. at the request of the leameé

,3
~:%:”:__

-3-

Counsel for the respondent, six months’ time is gxanteei to

the amount. in cast: balance amount is not paid, A’

Magstratc is <:i1re' cted to take necessaxy steps and '

the matter accordingly.

BIRMI-