cri'p.?(3';".?.0iS
in} THE men cook? or KARN.A'rA1-aaj f --A J" '
cmcurr amen AT " 5 % V
DATED THIS THE 2330 nA1é4'=oF{'bc*r6n_E'n§;'p
nnsagm ' "v_ 4 % V
THE HOWBLE mz_.1Us*r_1_¢fE, khan mama?
cnL.r»=:i&o.';oq§5;,igg;;g'¢%
Shri J
Bapu Rae S3ub}_'£$déi1;I.__ b ; 2 V_
Ag: 46 years, 'E3933;
R'/0: Basévagtgiji > "
Sanketshwar-59:3 .313, . _
Chikkd<ii~E':§$?1' * _ ...PE"l'ITIONER
[By Sri. saga nioha;;"2z-Iflkhannur, Adv.)
' Biranch. Nia.;nager,
' B¢ér§shwa.;:.. Sauhaxtl Sahakari
Czizclit Lm.1it.cd;,"Examba,
Bsanch VSanj1:eshwar«59 1 3 13
Rcpresenteti by Sanjay Shivappa Mali,
Assistant Branch Manager,
- " H Beésrcshwar Sauhard Sahakari
_ {3_Ije6i_it Limited, Examba. ..,RE8POHDE!l'!'
fay Bri. Bahubali Abanawade, Adv. )
Thia petition is ffieci under Section 482 Cr.P.C. praying to
quash the rciccording of plea dated 30.6.2608 in
C§.C.No.398/2007 by the Gear: of Civii Judge (.}r.Dn.) and
JMFC, Chikkodi, so far as answer to question No.2
:i,v<K
cIi.p.?8'§"?'.08
2
This petition coming on for admission this day,
made the following:
ORDER
Tim petitioner accused of the ofi’cnce.pun§$i1§B1§é’:.1}’$ _138..
of the Negotiable Inatrumcnts ”
aggicvcd by recording the plea t£§.§{u§sfioi1′ 539.2 2008 * L’
by the cm; Judge (Jr.Dn.)__an<;i JM.FC},._Cbgikkddi'has péeseated
this petition. V V. u V 2
2. “I’I:1ei_Y of pica as recolfied by the Civii
Judge (.Jr.m;;.}’ Chhkkodi, ciisclosegthe concise
statement. cf ‘ .”-qfiéstion No.2 as to: whether the
pleaéfi gui1t«jg}V”tii’i’«€:Ia1n1″ 3 to be tried. The answer to the
% the petitiomzr was in kannada language
‘ and xécoxfleé by the Presidizxg Oficer. in that View
_<§f._th& mattéi', it is too fazfetched for the petitioner to contend
"is aggrieved by the recoxfiing ef the plea. The petition is
.___'$i:%itl::ViQ1:t merit and accordingly rejected.
Sd/-
Judge
Jm/~