IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17th DAY op' SEPFEMBER, 20159.
BEFORE 'did
THE HONELE MR. JUSTICE A.S. A E Q
Criminal Revision Petition No. M 25,5'. 99: goes AV 'V _
BETWEEN: M 'A d
Smt. Agamma @ Alieamma,
W/o P. Raju, _
Aged about 49 years, V
R/at NO339, 7"' Cross, _
Wavers Colony, _ '
Gottigere Post, _, :
Bangalore ..
9 ,. K,p..»P'etitioner
[By Sri J agadish Hire'math... __AdV§. }
AND: E A
Sri K.S. swa.-W... , i
S / o K,.ondandai_ah-Swamy, major,
.~ . R/ at Banherghatta y'_i1,1age,
Jigam Hddm,
"-._Ar,zei{a1 Ta*1u'i<.:. ..
. A _ ..Respondent
(By M S N I;a_w1’Associates, Advs.)
‘Criminal Revision Petition is flied under
_Seetions~~-397 and 401 Cr’.P.C. praying to set aside the
‘*«ordei’». dated 16.4.2007 ‘passed in Cr]. Appea} No.
_-I19/2005 by the Dist. & Sessions Judge, Fast Track
Co§urt–V, Bangalore Rura} District, Bangalore and set aside
the conviction and sentence passed by the Magistrate
dated 25.1 1.2005 against the petitioner in C.C.
NO.’708/1999 on the file of the Add}. Civil Judge __(Jr.Dn.)
& JMFC, Anekal. V
This Petition coming on for settlement, lithe
Court, made the following: ~
oRDE3-_e”f
Both the parties and theirf”r_espectiv’lepeoptznsgelfllarei.
present before Court. An appliestion Section
147 of the _readMvirith Section
320 of the Codeof that the matter
has been parties and an
initollbetween the parties on
I1.06f200″f T p’ the amount due to the
respondent.__4fr’o_mVf’the.lp’e.tltioner. in the circumstances they
havcipsopught per:n_i_ssion of the Court to compound the
offence-;,_ ‘Taking into consideration the grounds made out,
perriiissionsjisfaccorded to compound the offence. In View
fof the conviction of the petitioner for the offence
W
V’ husndex Section 139 of N .1. Act is set aside. Petitioner is
aciquitted from the said charge. The application is 5111022
and the revision petition stands disposed of. The amount
in deposit before the trial Court shall be refunde’d’t.o the
petitioner (accused).
Vb/–