ii? ‘i”i*iii} Hifjfi {JUUiREi:
‘rm: fiUN’8LE; Mm; L:s’m;::§§ A.;b%:f’?;%(§«f&H;§:*i~’:lfi.J’E€j::4,V: ‘V _
;;W1:g,1gA,w::.:vg«2;§9£ty:;.;;gx2§
Bfiliwfimfimg
Sadashiva Efiimttyx, Si 7
8.E’E::a:*3sin1ha Shsttty, Major,
F530 N33? Vi§a}’aVBank,.~’* . V
Sakrafiy Bra13.e7h,_.i§..a19;%i:a1*a ‘§f’i§l3g:8x_; ‘ I
‘ PE;’l’i’1’i£}NhiE~i
{By &§7.;~i.§v1:a§i%:{$z: Asziu}
A932;
Sidgiiviglayzika ‘F:11’é111c:e imresiment {R},
F§_.~EE,. 1?,’ !{0£e3h*;$3¥§%__EIfi1ag€,
. ” ¢ §{t:ndé:;tV1x%;.¢Ta}uZ§,
‘ _1rE*3.p.i.}._g?’53VIi.AK;*S_:1b”ba’;1na_ S’£1ett}?,
fife “§wi:. F5’€iifl3j;’Tjy’§& Sixetty”, R/’ 0 Niaxizagiu,
‘– i$;.e-fsséshxiarzéagra Vifiiiage,
E*;1;n{iaj.f;31_:ifg– Tzfluli.
.,..-£viE?5E'{}N£}i:Z~£\i’£’
‘i’£1is {I:2″Li{.i~’ is filed “under Sicizxstiarx 3&3? read with 481
” of CZr.P.(j. }_}I”3’f;”i1lg ts set aside the 0I’di3I’ :31.’ conviction and
ssxztenes paaséé by the IE A€Ed1.C3.J {J11 E311} & J?~s€E¥”{;
Kunéaptua, in Ci.€3.No.:3U8:3{ 199? {iaffifi 27′,8.2{)£33 331:3 aiao
the Qzfler canflrming the Qréer csf cc-nvicfian mid Sezztenee
passexi by ‘tha Sessions Juiigé, Uciupi, in {L”31*1.A.i§€<;.8Q[2G%:3
Kiri .i~{. ':'.i'\3e,'{'11m1.?ing:« _. .. __
gRfiE§, ”
;f’h§: petificsner has and
seixtexme fer the 0ff’e13;:«;;%$*~V._.}§1r;§:i::r 1:38 of
Negetiabie as “tbs Act”;
on a tziai h:::£”%}y}’th¢é._ {d1′.£}11) 4% JMH}
C0ni”it”m€d€.i%1 ,”£§TIV£:§’*:§§t’:§SiOf1$ Court.
2. bf: gfaffies as gar the mnicsing bfifiilifi’.
€.heVt_1jiai{‘:.é:$u;2″§§; A ”
V :33; _ “?.;’f;;s: fz«1Aéi;r~; rcievaxii fi:):i: ‘LE1: purpose Gf this 1’€Vi§’»i{)E1 are
‘ a;~§”;z1nd’€r’;~ I f .
,. ;’:iA’h€:V psiitioimr jtzamin is the accused ‘w§::m”e:as tha
~ AA fégpeziciaxzf is Liza qmmplaiziaxxt and E43: flied 3 ecsmpiaxlnt
that the accusegj; berrewed a £033 {pf E{s.1é,?§%{¢and
” issuad a cfiegue for £315 said amouzrit dmwn on \fija}=’a flank
anci the said cheque was presrarzted £01′ encaghmcént and it
returned with an azidcrmment 43:’ izzsufiicieni fixndsn Tijge
camplaiilant iszaucd Imtice dated 28S?U199? caiiilng upon {£13
§r;.&.E.fi@.§&é.mucé
acrcustzd to make Kim payment. The accused did ‘c:§f£1pi¥
{ha same. in the ciicumstances tE1<: .
approached the tttiai c0’urt with ..
280 of (.E1′.i’.€J; ta take acticm fin-1′ u§;;:;}_fi£sfi%é{i3v§}€:-j
Section 1.38 of the Act.
4. ‘H16 £11113} Ci’.>113″{ §;_:§<}$£ the <;Qg;;3§:gaii<:€ and in pnrsuancé
{if the p}."OC=£E§~S issued, the acésfisséd :a§:)ef;;1:t:!:{ before: {ha trial
smart.
F), v’*i””i”is:* ‘._é§€L:é:fi:1i:1::=d as §~’W,1 and U36
Witixesésgé markfid EXJJI ta P?’ in the
:eVi€Ee::c€;’ “?’!-fhfi ST.”,Ei§fifl7!.éi1V’1.5l”:i:}f tha accused was rscordcé’. ‘E116
as:-‘c:§:’;$::$fl Ems biaziiiizafi L}W.1 to 3. Title Mai cam”: an
‘ ,3;;:§31″fi:?_iafi€2:1«bf_ti1& materiai €311 rcacord. convictgd the accused
“f:&.§:’–»fh&.5 piinisiaabie ililéifii’ %:§<::Cti<:s:1 :38 9f Nagefiabic
§.'{l$"i'.3"f§}.i}}.'V&§.)3.;:S ac? and Qffifiiffi :9 imdaygc gimgflfi
"§1a;§Iis{i:1m€::1E £391" 13% fiiafgs azzci out 01' the fins:-, ameufit, 331
' é;'fI1iEA¥'"§,§I7£'{ sf Rs.1f:;;}'§4_[« was Oufdlfiffid 110 ha Credit ma
" :'€ma§;z1i1:;g axnount as fine :9 the State» Aggrieved by the
Carzvictian atmji S€I}I€.'{}Cf3, 1:215: patitiozier appmached ths
Sfififiiififlfi Emir: in €,3r£«££,§'~i.8£.}f 2695 ami the said 3.3313633
JL
172:3. :>’.:’=€€.>. .;£i{}{}5
… ..
came to be dismissed on merits. Fxggrieved by tbs same, the
pfititianer has pref?-:I1’t=:c£ the revision before: this 60311;.
6), 1 have heard tbs: ifiarntzd 001111343} for the p€{i¥:ioI1€;”1a
?Z ‘£’h0ug£1 the mspondeiri was smvfid, is asst
by any cou;1s::_i. Leazncd counsei fer the §BIJ}.fi.faL):’€i€I’_ V.
that the fine ammzllt of i~€s.18§{}i_.}{}.[»__ ha5;’.VE§6@1éi_’:V ‘
befara this mum on 21.4.2009 by %.§2a}§”:3fi
the cijtumstanges he submits”-..t_fE:a£ as me fi:_c1E:[: :–23.”z:;Q13:§3.t is. V ‘
ci€1)0sf;tééVT’i%5f:c_s1*e {:o*§}:’1’t, tE’:é””sé:nt<::.1ce of impxisenment
may béA_se:t_a$irié .tf1»fi §!a.'%'tii§0I1€tY is gig the payment to
31$ mspaxiéirgni. V
_, " §e;1'f1 iS,a.E of the order sheet reveais that the petitioner
'-augum 0? i€s.18,U{){}[ -, ms fim: 3339113? that
hag: %z'.—-:$1§-Qiiréfired by me 9:33:11 and taifzmg into
: sgnsméiéfisn Q16 fact. that apart fmsm {Em amaunt 01""
" ?f5.,?§4f g the compezisatiasan gayaiaig as that: fine has began
vé .. _§§§I'fifiI'E{i by the tfiai; Cf}Li1"'{ arid the pct:iiie11€1~ has dfigéesited
this same. E do mat find the Gréfir Qf impriscanmzfmt wouié
gems an}; 13"€_1E'§(§$€g in that View csf ma matter £ pxmeafi ti:
pass 316 ibiiowmg {§Z'(§€I':
£.I’z.”.l . 3-<1. i«=3.f'~é:::s. .
2%. This gjrfifiiian is aiiowed in part -1£_j_h7t:_
conviction cf the pfifiiiflilfil” fer the o:{f€11ce_-§>’:;:1’s..;i}$~.ha’i:=Vie«’;11;«;§£::: V. b
Section 138 Of Negotiabie insizufiignts.
imprisoximant of 15 days Q1″€§,€3.”$d “by “the
asidns and as the piétifianm” _xti:*.p0si€cé<:f i'ii1e amount,
{Em offica is directed amvfini is the firiai
court. for payment to The petition is
%%%%
accordixzgiy dispostzci '(Eff _'
§§Vl1'3*