Ziwithdrawii, _’ ” A
‘}
This Criminal Appeal is filed under Section 378(4) of
Cr.P.C. praying to set aside. the impugned judgment
dt.23.9.2008 passed by the Dist. & S.J., Davanagere, in
Cr1.A.No.l/2008 consequentiy reverse the findings of the Dist.
& S.J., Davanagere, passed in Cr1.A.No.1/2008 dt.23.9.2.008
and confirm the order of conviction dt.1 E .12.2007 passe4d..b’y_the
JMFC–II Court, Davanagere in C.C.No.999/200_6..__pfgf—the’-«3
offence PM/S.138 of N.I.Act.
This Criminal Appeal corni_ng.i:on.t_pfor ‘finial ‘Cheating this
day, the Court deiivered the.._foi1oWings.: :4
A for the appeilarit
stating that, {the settied between the
parties forwdismissai of the appea} as
wi.thdrawn,’-s4_inee settled Court.
;’2». Merno-. is”taker2 on record. Appeai is dismissed as
3&1
Judge